Central Information Commission
CIC/AD/C/2010/000635
Dated August 31, 2010
Name of the Applicant : Shri Amit Kumar Jain
Name of the Public Authority : M/o Railways, New Delhi
Background
1. The Applicant filed an RTI application dt.3.2.10 with the PIO, M/o Railways requesting for information
against 6 points with regard to toilet facilities in trains in the Muzafirnagar Distt as also regarding
thefts in trains. According to the Applicant the chain pulling system also delays the running of trains.
He wondered whether some kind of intercom can be used instead of chain pulling. The APIO replied
on 10.3.10 enclosing the information against points 1 and 2 and adding that final reply will be sent as
soon as it is made available to his office. Against point 1, the CPIO replied stating that ‘the policy for
provision of toilets in DMU/MEMU coaches has been reviewed and it has been decided that
DEMU/MEMU trains having journey time of more than 2 hours will be provided with toilet facilities.
Production of new coaches with toilet facilities shall be started shortly’. Against Point 2, Shri
R.D.Roy, Dy. Director Traffic CommercialII stated that ‘No refund is admissible on unused or
partially used season tickets’. Shri S.K.Singh, APIOII vide his reply dt.12.3.10 enclosed the
information against point 6 furnished by Dr.S.N.Pandey, Director/RPF. With regard to points 1&4, the
APIO, Railway Board transferred the application to the DGMcumCPIO, Northern Railway, HQ,
Baroda House on 10.3.10, requesting her to provide the information directly to the Applicant. Not
satisfied with these replies, the Applicant filed a complaint dt.29.3.10 before CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 31,
2010.
3. Shri W. Thangaraj, Dy. Director and Shri Niranjan, S.O. represented the Public Authority.
4. The Appellant was not present during the hearing.
Decision
5. On perusal of information provided and after hearing the submission of the Respondent, the
Commission holds that the Complainant has not really explained what further information he still
requires and that in the absence of such details it is clear that the available information has been
furnished to the Complainant. The complaint is therefore rejected and the case is closed at the
Commission’s end.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Amit Kumar Jain
Advocate
41, Kherakhati
Nai Mandi
Muzzafarnagar 251 001
Uttar Pradesh
2. The PIO
M/o Railways
O/o Jt. Secretary (G) and CPIO – II
Railway Board
Rail Bhawan
New Delhi
3. Officer incharge, NIC