Central Information Commission Judgements

Mr.Ajay B Bose vs Ministry Of Railways on 5 September, 2011

Central Information Commission
Mr.Ajay B Bose vs Ministry Of Railways on 5 September, 2011
                     In the Central Information Commission 
                                                  at
                                            New Delhi

                                                                      File No. CIC/AD/A/2011/001560


Date of Hearing :  September 05, 2011

Date of Decision :  September 05, 2011



Parties:  (Heard through videoconference)



Appellant


Shri Ajay B Bose 
Flat No. 51/4, 
Central Railway
"Agarwad" Behind Sion Hospital,
Sion (W) 400 022



The Appellant was present.

Respondents 


Central Railway 
Office of Divisional Railway Manager
Commercial Branch, CST,
Mumbai



Represented by : Shri Rakesh Kumar, PIO 

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

                                                                                       File No: CIC/AD/A/2011/001560
                                                        ORDER

Background

1. The Applicant  filed his RTI­application dated 31.01.2011 with the PIO, Central Railway, Mumbai, 

seeking   certain   information   about   the   copies   of   registration   of   some     requests   made   by   the 

employees. The PIO, on 09.02.2011, informed the Applicant that since the information requested by 

him is voluminous in nature, it would not be possible for him (PIO) to provide the same. He however 

offered inspection of records to the Appellant.  The Appellant, aggrieved with the PIO’s reply, field his 

1st­appeal   with   the   Appellate   Authority,   who,   vide   his   order   dated   07.04.2011,   provided   to   the 

Appellant the remarks received from the concerned department which was no different from the reply 

given by the PIO. The Appellant thereafter filed the present appeal (dated 13.06.2011) before the 

Commission requesting for the disclosure of full information.

Decision

2. During the hearing, the Respondents informed the Commission that the information requested by the 

Appellant pertains to 86 number of employees and that the same is maintained in a register, running 

into a large number of pages.  

3. On   examining   the   records   and   after  hearing  the  submissions,  I   see  no  difficulty  in   allowing  the 

disclosure of information to the Appellant on payment of the requisite fee (i.e Rs. 2/­ per page), after 

providing 50 pages free of cost. . It is accordingly directed that the PIO, within 10 days of receipt of 

this order, shall formally intimate to the Appellant the total number of pages and amount to be paid by 

him (beyond 50 pages which will be provided free)   within 1 week of receipt of this order and to 

provide the information within 10 days of receipt of the additional fees. 

4. The Appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Ajay B Bose 
Flat No. 51/4, 
Central Railway
“Agarwad” Behind Sion Hospital,
Sion (W) 400 022

2. The Appellate Authority     
Central Railway 
Office of Divisional Railway Manager
Commercial Branch, CST,
Mumbai

3. Public Information Officer 
Central Railway 
Office of Divisional Railway Manager
Commercial Branch, CST,
Mumbai

4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.