Central Information Commission Judgements

Mr. K.R. Tiwari vs Western Railway on 12 May, 2009

Central Information Commission
Mr. K.R. Tiwari vs Western Railway on 12 May, 2009
                 CENTRAL INFORMATION COMMISSION
                     Club Building, Old JNU Campus,
                   Opposite Ber Sarai, New Delhi 110 067.
                           Tel: + 91 11 26161796

                                              Decision No. CIC/SG/A/2009/000521/3200
                                                     Appeal No. CIC/SG/A/2009/000521

Relevant Facts

emerging from the Appeal

Appellant : Mr. K.R. Tiwari,
B/8/1, Vasant Vihar,
Ujjain, (M.P.).

Respondent                          :       PIO,
                                            Western Railway,
                                            Office of the D.R.M.
                                            Ratlam, (M.P.).

RTI application filed on            :       13/07/2008
PIO replied                         :       23/07/2008
First appeal filed on               :
First Appellate Authority order             25/11/2008
Second Appeal filed on              :       19/02/2009

The Appellant had asked following for copies of following documents in respect of
Mr. Manoj Tiwari S.E. (P.Way) Annas Western Railway.
An inquiry report which was submitted by ADEN/N/DHD and A.P.O. Ratlam to DMR
Ratlam. The inquiry was conducted from April 2005 to September 2005 against the
complaint of Shri Manoj Tiwari S.E. (P.Way) Annas, W.R. Ratlam.

The PIO replied.

In this regard, inform the appellant that information has been sent to the D.M.R.,
G.M., Church Gate, Mumbai. Desired information can be collected from the Church Gate
office, Mumbai.

The First Appellate Authority ordered.

“However, I direct PIO -Personnel to let you inspect the concerned file at a
mutually convenient time and date under the provisions of RTI (Regulation of fee & cost)
Rules 2005. Copy of your appeal has also been sent to Ratlam Division. In this regard, you
may contact PIO -Ratlam also for seeking the desired information.”

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr. S.K. Jaswani PIO Personnel
The PIO has produced a letter from the appellant dated 19/3/2009 in which he has stated
that he has received all the information and is satisfied.
Decision:

The Appeal is disposed.

The information has been received by the appellant.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
12 May 2009

(In any correspondence on this decision, mentioned the complete decision number.)