In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/000837
Date of Hearing : October 27, 2011
Date of Decision : October 27, 2011
Parties:
Applicant
Shri K. Ramakrishna
H.No.2191/4
3rd lane
Pusuputhota
Madhura Nagar
Vijayawada
The Applicant was represented by Shri Venkatesan who was present at NIC Studio, Krishna
Respondents
South Central Railway
Divisional Railway Manager's Office
Vijayawada Division
Vijayawada
Represented by : Shri P.Srinivasulu, PIO & Sr.DPO
Shri Suresh Kumar, Sr.DSTE
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/000837
ORDER
Background
1. The Applicant filed an RTI Application dt.29.11.10 with the PIO, DRM Office, South Central Railway,
Vijayawada seeking information against ten points with regard to applications for
tender/quotations/contract for providing CUG phone connections to the Loco Running Staff of
Vijayawada division with particular reference to Airtel CUG being supplied now to the Loco Running
Staff. On not receiving any reply, he filed an appeal dt.11.1.11 with the Appellate Authority reiterating
his request for the information. Shri Siddharth Kati, PIO replied on 17.1.11 enclosing the copy of the
Sr.DSTE letter dt.6.1.11, copies of the railway board’s letters dt.7.6.06, 15.2.08 and copy of joint
procedural order dt.23.5.08. The Sr.DSTE in his letter dt.6.1.11 also stated that all the
correspondence with regard to calling of applications for tender, finalization of contract and supply of
SIM cards is being done at HQ . As far as S&T branch is concerned, it consolidates requirements of
each department received and sends the same to the HQ and on receipt of the SIM cards from the
HQ, it supplies them to the user departments. Being aggrieved with this response, the Applicant
filed a complaint dt.6.4.11 before CIC.
Decision
2. The Commission on perusal of the submissions on record and after hearing both sides directs the
PIO to transfer u/s6(3) of the RTI Act, a copy of the RTI application along with a copy of this order ,
within five days of receipt of this order, to the PIO Ministry of Railways with the direction to the PIO,
to provide complete information to the Complainant by 27.11.11 and the Complainant to submit a
compliance report to the Commission by 3.12.11.
3. The Complaint is disposed off on the above terms.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri K. Ramakrishna
H.No.2191/4
3rd lane
Pusuputhota
Madhura Nagar
Vijayawada
2. The Public Information Officer
South Central Railway
Divisional Railway Manager’s Office
Vijayawada Division
Vijayawada
3. 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 the Commission’s decision, and (3) 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.