Central Information Commission
CIC/OK/A/08/00728-AD
Dated May 15, 2009
Name of the Applicant : Mr.Mohammed Abbas
Name of the Public Authority : Southern Railway, Trichy
Background
1. The Applicant filed an RTI application dt.2.11.07 with the CPIO, SR, Trichy.
He stated that he was sent for Medical Examination by the Chief Medical
Superintendent, Railway Hospital, Trichy. He requested for certified copies of
the medical records pertaining to his case, the details of which were listed by
the Applicant. The CPIO replied on 14.11.07 informing the Appellant that
since the information is to be received from the concerned authorities the
same would be provided to him as soon as it is received. (Copy not in file).
The first installment of information was provided on 3.12.07 by the CPIO and
then on payment of Rs.32/- more information was sent to him on 13.12.07.
Not satisfied with the reply, the Applicant filed an appeal dt.3.1.08 stating
that documents sent are uncertified Xerox copies. The Appellate Authority
replied on 31.1.08 providing certified copies. Aggrieved with the reply, the
Applicant filed a second appeal dt.26.4.08 before the CIC stating that list of
incomplete documents were supplied to him and also that some documents
were not supplied at all.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for May 15, 2009.
3. Mr. A.P. Muthuramalingam, Sr. Divisional Commercial Manager, S.R. Railway
cum CPIO and Dr. Soundarajan, Sr. Divisional Medical Officer, S.R. Railway
represented the Public Authority.
4. The Applicant was present during the hearing.
Decision
5. With reference to the seconfd appeal, with regard to Point No.(i), the
Commission directs the CPIO to allow the Appellant to inspect all the
documents and provide certified copies of both sides of documents required
by the Appellant. Information against Point No.(ii) is to be provided on the
relevant prescription memos. With regard to the documents not supplied at
all, the Appellant presented a letter written to him by the Sr. Divisional
Commercial Manager and PIO stating that information against Point (iii) and
(iv) of the second appeal are available at R.H./Perambur. On receipt of the
same from Perumbur, the same would be provided. Accordingly, with regard
to points (iii) and (iv), the Commission directs the CPIO to allow inspection of
relevant files by the Appellant for information against these two points. In the
event the documents are not traceable, an affidavit to be provided to the
Appellant signed by the Appellate Authority stating that documents are not
available and giving him the reasons for the same. All information is to be
provided by 15th June, 2009.
6. The appeal is disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Asst. Registrar
Cc:
1. Mr.Mohd. Abbas
Door No.6, Ramakrishna Nagar
Kallukuzhi
Trichy 620 020
2. The CPIO
Southern Railway
DivisionalRailway Manager’s Office
Commercial Branch
Tiruchirapalli 620 001
3. The Appellate Authority
Southern Railway
DivisionalRailway Manager’s Office
Commercial Branch
Tiruchirapalli 620 001
4. Officer in charge, NIC
5. Press E Group, CIC