In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001941
Date of Hearing : October 21, 2011
Date of Decision : October 21, 2011
Parties:
Applicant
Shri Manmeet Singh
R/o 124A/540
Block11, Govind Nagar
Kanpur
The Applicant was not present during the hearing
Respondents
North Central Railway
Divisional Railway Manager's Office
Allahabad Division
Allahabad
Represented by : Shri Sandeep Kumar, PIO & Sr.DPO
Shri Vijay Kumar, Deemed PIO & Sr.DCM
NIC Studio, Allahabad
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001941
ORDER
Background
1. The Applicant filed an RTI Application dt.1.3.11 with the PIO, DRM Office, North Central Railway,
Allahabad seeking information against four points with regard to the tender floated for Jan Sadharan
Booking Seva under which the a contract is given to sell tickets to the public. The Applicant wanted
to know how many people had applied in response to the advertisement , a list of applicants who
were invited etc. The PIO replied on 4.3.11 furnishing point wise information. The Applicant filed an
appeal dt.23.3.11 with the Appellate Authority stating that information sought is not relevant to what
he is seeking and requesting for the information. On not receiving any reply, he filed a second appeal
dt.2.5.11 before CIC.
Decision
2. During the hearing, the Respondent submitted that the first appeal was not received by them. He
added that even though the RTI Application was addressed not to the PIO but to the Deemed PIO
and the IPO too was also drawn in favour of the Deemed PIO, he had taken the trouble to provide
the available information. He added that the at the time the RTI application was responded to by him
the process of selection was going on and that in March 2011 the selection was completed and
around 20 or so contractors have been selected.
3. The Commission after hearing the Respondent directs the PIO to provide complete information
sought by the Appellant only with regard to the contractors who have been selected, to the Appellant
by 21.11.11 and the Appellant to submit a compliance report to the Commission by 28.11.11. The
information about those who have not been selected is denied u/s 8(1)(j) of the RTI Act as the same
is personal informal information, the disclosure of which has no relation with any public activity or
interest.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Manmeet Singh
R/o 124A/540
Block11, Govind Nagar
Kanpur
2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad
3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Complainant/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 Complainant/Complainant may
indicate, what information has not been provided.