Central Information Commission Judgements

Mr.Ayodhya Prasad vs Ministry Of Railways on 4 August, 2011

Central Information Commission
Mr.Ayodhya Prasad vs Ministry Of Railways on 4 August, 2011
                     In the Central Information Commission 
                                                    at
                                             New Delhi

                                                                            File No: CIC/AD/A/2011/001162


Date of Hearing :  August 4, 2011

Date of Decision :  August 4, 2011


Parties: (heard through videoconference)



        Appellant


        Shri Ayodhya Prasad
        H.No. 104/B, Tipsy Topsy CHS,
        Sambhaji Chowk, Ulahasnagar,
        Thane­ 421004

        The Appellant was present. 

        Respondents


        Central Railway 
        Office of General Manager
        Public Information Cell (HQ)
        CST
        Mumbai 400 001



        Represented by: Dr. M. Lakre, Medical Director, and Dr. S.K. Tiwari Chief Health Director

                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                          File No: CIC/AD/A/2011/001162



                                                          ORDER

Background

1. The  Applicant  filed  his RTI­application dated 18.01.2010 with the Chief Medical Director, Central 

Railway, Mumbai CST, seeking certain “clarification” inter­alia in respect of  emergency clause of the 

Railway Board’s guidelines based on the papers he enclosed with his application. He also wanted to 

obtain   certain   specific   details   in   a   particular   format,   which   he   himself   designed,   in   respect   of 

occupation of officer’s ward on 09/10/2007. The PIO, on 08.02.2010, while advising the Applicant that 

the   information   sought   at   item   3   (i.e   occupation   of   officer’s   ward)   may   be   obtained   from   the 

MD/Byculla as it did pertain to his office, also gave required clarification to him with respect to other 

items of queries. The Appellate Authority, on 18.06.2010, in response to the Appellant’s 1st­appeal to 

him, provided to the Appellant the information related to item no. 3 of his application which was 

supplied by MD/Byculla through the Dy. CMD (T&A). The Appellant thereafter filed the present appeal 

(dated 29.03.2011) before the Commission pointing out the deficiency in the information supplied to 

him.

Decision

2. During  the  hearing,  the  Appellant  stated  that  the Respondents  have  not provided to  him  details 

regarding the reimbursement made to the people in the first 6 months in the year 2009­2010 and that 

they have furnished contradictory information in respect of item 3 of his application that too after a 

delay.

3. Since the Appellant has not received the reimbursement related information for the above identified 

period, it is directed that the PIO, within 2 weeks of receipt of this order, shall furnish the same to 

the Appellant as per the records available with him. As regards Appellant’s allegation that he has 
been given ‘contradictory’ information in respect of item 3 of his application, it is directed that the 

Appellate Authority should give a personal hearing to the Appellant and verify the records vis­à­vis 

the Appellant’s allegations and then pass a speaking order on the mater within 4 weeks of receipt 

of this order. 

4. The PIO is also directed to show cause as to why penalty should not be imposed upon him for his 

failure to take action under Section 5(4) or 6(3) of the RTI­Act while dealing with   Appellant’s RTI­

query at item no. 3 of   his application, thereby obstructing the supply of information.  Returnable 

within 2 weeks of receipt of this order. 

5. Appeal is disposed of with the above directions.

 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Ayodhya Prasad
H.No. 104/B, Tipsy Topsy CHS,
Sambhaji Chowk, Ulahasnagar,
Thane­ 421004

2. The Appellate Authority        
Central Railway 
Office of General Manager
Public Information Cell (HQ)
CST
Mumbai 400 001

3. Public Information Officer
Central Railway 
Office of General Manager
Public Information Cell (HQ)
CST
Mumbai 400 001

4. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint. In the prayer, the Appellant/ Complainant may indicate, what information has not been provided.