Central Information Commission Judgements

Mr.Vidhan Chandra Mishara vs Ministry Of Railways on 26 July, 2010

Central Information Commission
Mr.Vidhan Chandra Mishara vs Ministry Of Railways on 26 July, 2010
                               Central Information Commission

                                                                                               CIC/AD/C/2010/000571
                                                                                                Dated July 26   , 2010


Name of the Applicants                               :    Mr. Vidhan Chandra Mishara 


Name of the Public Authority                         :    Central Railway, Solapur 




Background

1. The   Applicant   filed   an   RTI   application   dated   13.05.2009   seeking   information   from   the   PIO, 

Central Railway, Solapur about “Annual sectional contract for Zone ‘G’ for Ahmednagar Sub 

Division   for   repairs   and   maintenance   for   a   period   spanning   from   01.07.2004   to   30.06.2005 

about various Work orders. The Applicant sought the following information by post:

A) What work carried out in these work orders with location and name of the     buildings.

B) Details of payment made in these work orders with bill nos. and dates of on account bills as 

well as final bills.

C) Give MB pages no. where the bills of these work orders on account as well as final bills are 

recorded.  

2. The APIO by his reply dated 12.06.2009 responded to the RTI application enclosing therewith a 

communication   dated   11.06.2009   from   the   Nodal   Officer  of   the   Engineering   Branch   i.e.   the 

Divisional Railway Manager (Works), Central Railway, Solapur providing point wise information. 

Being aggrieved with the reply of the CPIO, the Applicant filed a First  Appeal (copy not on 

record)   which   was   disposed   of   by   the   ADRM/Appellate   Authority   vide   an   order   dated 

21.08.2009.   The   Appellate   Authority   requested   the   Applicant   to   attend   the   office   of   the   Sr. 

DEN/Solapur on any working day to identify the relevant documents with respect to point A) and 

obtain the same after remitting the required documental fees as per law.   

3. Still aggrieved by the response of the Respondent Public Authority, the Applicant approached 

the Central Information Commission on 23.11.2009 on the ground that while response against 

the points B) and C) had been provided by the PIO, the information against point A) had not 

been provided as per his request. 

Decision

4. The   Commission   took   cognizance   of   the   Appeal   and   registered   the   same   as   a   Complaint 

instead under Section 18 (1) (e) of the RTI Act 2005. It is observed from the records of the case it is an 

admitted fact that t the Respondent has been responding to the queries of the Complainant. In so far as 

furnishing of information against the point A) is concerned, it is not clear whether the Complainant had 

approached the Respondent pursuant to the order dated 21.08.2009 in order to inspect the records. 

Therefore the Commission advises the Complainant to access the records by visiting the office of the 

Sr. DEN/Solapur on any working day to identify the relevant documents with respect to point A), as 

already   suggested   by   the   Appellate   Authority/   ADRM.   In   the   event   that   the   Complainant   is   still 

dissatisfied with the information received even after the inspection at the office of the Sr. DEN/Solapur, 

the Complainant shall be at liberty to approach the Commission. The Respondent Public Authority is 

directed   to   provide   the   relevant   files   and/or   records   to   the   Complainant   to   obtain   the   necessary 

information by inspection of the files before 28the August, 2010. 

5. The Complaint is decided on the above terms.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Mr. Vidhan Chandra Mshra
C/103, Hill Mist Garden
Off. N.I.B.M. Road Kondhwa
Pune ­ 48

2. PIO
O/o DRM, Commercial branch
Solapur

3. Officer incharge, NIC

5. Press E Group, CIC