Central Information Commission Judgements

Mr.A B Lute vs Ministry Of Railways on 24 October, 2011

Central Information Commission
Mr.A B Lute vs Ministry Of Railways on 24 October, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                File No: CIC/AD/A/2011/001867




Date  of Hearing :  October 24, 2011

Date of Decision :  October 24, 2011


Parties:

           Applicant

           Shri A.B.Lute
           C/o Bhavishya Nidhi Bhawan
           341, Bandra (E)
           Mumbai

           The Applicant was not present during the hearing

           Respondents

           Central Railway
           Divisional Railway Manager's Office
           Mumbai CST
           Mumbai



           Represented by : None



                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission 
                                                             at
                                                     New Delhi

                                                                                          File No: CIC/AD/A/2011/001867



                                                          ORDER

Background

1. The Applicant filed an RTI Application dt.3.3.11 with the CPIO, Central Railway, Mumbai.  He stated 

that he had traveled from CST to Secunderabad on 17.12.10 by Konark express through AC II class. 

He had purchased the e­ticket through the agent and that the ticket  was lost during transit.  Since he 

has to claim the same in TA Bill, he requested for information about the PNR No. and the fare with 

service charges.  Shri N.L.Korda, PIO replied on 22.3.11 stating that the Applicant had not enclosed 

the IPO and has not mentioned the PNR No.  Hence information cannot be given. The Applicant filed 

an appeal dt.12.4.11 with the Appellate Authority stating that the IPO was enclosed with the RTI 

Application.     Nevertheless,   he   enclosed   a   counterfoil   of   IPO   along   with   the   copy   of   the   RTI 

Application.   On not receiving any further response, the Applicant filed a second appeal dt.20.7.11 

before CIC.

Decision

2. The Commission on perusal of the submissions on record directs the Appellant to provide the PNR 

No. as suggested by the PIO so as to enable him to provide the requisite information.

3. The case is closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri A.B.Lute
C/o Bhavishya Nidhi Bhawan
341, Bandra (E)
Mumbai

2. The Public Information Officer
Central Railway
Divisional Railway Manager’s Office
Mumbai CST
Mumbai

3. The Appellate Authority
Central Railway
Divisional Railway Manager’s Office
Mumbai CST
Mumbai

4. Officer in charge, NIC