Central Information Commission
CIC/AD/C/2010/000249
Dated August 25, 2010
Name of the Applicant : Shri Ummed Singh Khati
Name of the Public Authority : IRCTC, New Delhi
Background
1. The Applicant filed an RTI application dt.25.5.09 with the PIO, IRCTC seeking information against 16
points relating to Railway Catering Policy 2005. On not receiving any reply, he filed an appeal
dt.30.9.09 with the Appellate Authority. In response to the appeal, Shri Ajendra Chaudhary, PIO,
IRCTC North Zone wrote to PIO IRCTC Corporate Office on 15.10.09, enclosing the reply which had
been prepared by his office in response to the RTI application , while informing the PIO Corporate
office that the enclosed information had already been sent from North Zone to the Corporate office
on 10.7.09, requesting the PIO to give a consolidated reply. On still not receiving any information,
the Applicant filed a complaint with the Commission on 29.12.09.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 25,
2010.
3. Shri Ajender Chaudhury, PIO & Manager (HRD), Shri Anil Gupta, AGM/CS and Shri Amit Kumar, CS
represented the Public Authority.
4. The Complainant was present along with Shri Tulsi Das Sharma during the hearing.
Decision
5. The Respondent PIO from IRCTC Corporate Office submitted that he had taken charge only on June
2010 and while going through the records it has been noticed by him that no reply has been sent by
the Corporate office to the Complainant. He assured the Commission that information against 10
points out of 16 pertaining to Corporate Office will be provided.
6. The Commission after hearing the submission by the Respondent, directs the PIO, Corporate office
to provide complete information against points 2, 3, 7, 8, 9, 10, 11, 12, 13 and 14 along with
supporting documents if any, free of cost so that information reaches the Complainant by 25.9.10
and the Complainant to submit a compliance report to the Commission by 1.10.10.
7. The Commission directs Shri Virendra Singh, Manager (CS) the then PIO to show cause as to why a
penalty of `250/ per day (Maximum `25000) should not be imposed on him for not responding to the
RTI application within the stipulated time period. His written response to reach the Commission by
25.9.10. The PIO, IRCTC is directed to forward a copy of this order containing the showcause
notice to Shri Virendra Singh.
8. The Commission ordered accordingly.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Ummed Singh Khati
General Secretary
AIRV Association
4420/24
First Floor
Tulsi House
Katra Rai Ji
Basant Lane
Paharganj
New Delhi
2. The PIO
Indian Railway Catering &
Tourism Corporation
Rail Yatri Niwas Building
New Delhi railway Station Complex
New Delhi
3. Officer incharge, NIC