Central Information Commission Judgements

Mr.Anil Kumar Sinha vs Ministry Of Railways on 16 September, 2011

Central Information Commission
Mr.Anil Kumar Sinha vs Ministry Of Railways on 16 September, 2011
                      In the Central Information Commission 
                                                   at
                                             New Delhi

                                                                          File No. CIC/AD/A/2011/001552


Date of Hearing :  September 16, 2011

Date of Decision :  September 16, 2011



Parties:  (Heard through videoconference)



Appellant


Shri Anil Kumar Sinha
S/o Late Shri Dev Nandan Prasad
Bharat Raut Katra, Hajipur Nagar, 
Vaishali 

The Appellant was present and was assisted by his representative, Shri Ashutosh Kumar.

Respondents 


East Central Railway
Office of Divisional Railway Manager
Sonepur Division
Sonepur

Represented by: Shri N.K. Gupta, PIO.

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

                                                                             File No: CIC/AD/A/2011/001552


                                                  ORDER

Background

1. The Applicant filed his RTI­application dated 23.05.2009 with the PIO, East Central Railway, Sonepur 

seeking certain information about the movement and the late running of Train No. 325 on 11.05.2009. 

The PIO, on 03.08.2009, returned the application fee (IPO) to the Applicant since it was not submitted 

by him in proper manner. The Applicant thereafter filed his 1st­appeal with the Appellate Authority 

(AA) on 24.09.2010 against non­receipt of information. In response to this appeal, the PIO wrote to 

the Appellant that since they have not yet received the application­fee from him, they cannot provide 

him any information, which is, however, ready with them. The Appellant then filed the present appeal 

before the Commission on 09.06.2011 requesting for disclosure of information free of cost since he 

had already sent the application fee to the PIO vide his letter dated 27.07.2009. 

Decision

2. During   the   hearing,   the   PIO   stated   that   he   has   not   received   the   application-fee  

(dated 27.07.2009) from the Appellant in the instant case. The Appellant, however, still claimed that 

he did send his application­fee to the PIO on 27.07.2009. 

3. I see no useful purpose being served by prolonging this matter further with the above arguments. I 

therefore direct the PIO to supply the requested information to the Appellant free of cost within  2 

weeks of receipt of this order.

4. Appeal is disposed of with the above direction.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Anil Kumar Sinha
S/o Late Shri Dev Nandan Prasad
Bharat Raut Katra, Hajipur Nagar, 
Vaishali 

2. The Appellate Authority     
East Central Railway
Office of Divisional Railway Manager
Sonepur Division
Sonepur

3. Public Information Officer  
East Central Railway
Office of Divisional Railway Manager
Sonepur Division
Sonepur

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.