In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001160
Date of Hearing : August 29, 2011
Date of Decision : August 29, 2011
Parties:
Applicant
Shri Ashok Kumar Lunawat
Near New Gurudwara
Station Road
Durg
Chhatisgarh 491 001
The Applicant was heard through audio.
Respondents
South East Central Railway
Divisional Railway Manager's Office
Personnel Branch
WRS Colony
Raipur
Represented by : Shri G.S.Naidu, PIO
Shri Prabash Kumar, AA & ADRM
NIC Studio, Raipur
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001160
ORDER
Background
1. The Applicant filed an RTI Application dt.9.12.10 with the PIO, DRM Office, South East Central
Railway, Raipur seeking information against five points including the following:
st nd rd
i) How many passengers (sex wise) travelled in 1 AC, 2 AC, 3 AC, SL and General Class
from 1.1.2000 to 30.11.2010 from Raipur to the stations (List of stations given in the RTI Application)
ii) How many goods transported from 1.1.2000 to 30.11.2010 from Raipur to the stations (List
of stations given in the RTI Application) both in quantity and value.
On not receiving any reply, he filed an appeal dt.22.1.11 with the Appellate Authority reiterating his
request for the information. Shri R.S.Bepari, PIO replied on 27.1.11 furnishing information against
points 4 and 5. Shri Prabash Kumar, Appellate Authority replied on 4.2.11 enclosing 37 pages of
information for the period 1.1.04 to 30.11.2010 against point 1 and with regard to points 2 and 3, he
stated that documents are not available. Being aggrieved with the reply, the Applicant filed a second
appeal dt.11.4.11 before CIC seeking the information.
Decision
2. During the hearing, the Commission reviewed information sought by the Appellant pointwise and
decided as given below:
Point 1
The Appellant submitted that while information has been provided to him, it is not yearwise.
Since according to the Respondents, the information is available yearwise from 2004 till 30.11.10, ,
the same to be provided to the Appellant.
Point 2
The Respondents submitted that information sought is very vague.
The Commission while agreeing with the Respondents advises the Appellant to be more specific with
regard to the trains and the years for which information is being sought as also the type of ‘goods’ he
is talking about. He is advised to provide these details within 5 days of receipt of this Order and the
Respondents to provide the information, if available in the records, within the next three weeks.
Information may be provided upto 50 pages, free of cost. The Appellant may be charged Rs.2/ per
page for pages beyond that number.
Points 3 and 4
The Commission holds that adequate information has been provided against these queries.
Point 5
The Appellant submitted that documents submitted are not legible.
The Commission therefore directs the PIO to furnish legible copies of documents once again to the
Appellant.
All information to be provided by 29.9.11 .
3. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Ashok Kumar Lunawat
Near New Gurudwara
Station Road
Durg
Chhatisgarh 491 001
2. The Public Information Officer
South East Central Railway
Divisional Railway Manager’s Office
Personnel Branch
WRS Colony
Raipur
3. The Appellate Authority
South East Central Railway
Divisional Railway Manager’s Office
Personnel Branch
WRS Colony
Raipur
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what
information has not been provided.