Central Information Commission Judgements

Mr.Ashok Srivastava vs Ministry Of Railways on 16 August, 2011

Central Information Commission
Mr.Ashok Srivastava vs Ministry Of Railways on 16 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001357
                                                                                                          

Heard through Video Conferencing.

Date  of Hearing     :  August 16, 2011

Date of Decision     :  August 16, 2011



Parties:

           Applicant

           Shri Ashok Srivastava
           Advocate
           R.No. 1584/05
           Jawan Singh Colony
           Krishna Nagar,
           Satna.

           Applicant was  not   present.



           Respondent(s)

            West Central Railway
            Divisional Railway Manager's Office
            Jabalpur Division
            Jabalpur.

           Represented by   :                Shri Deepak Gupta, Sr.DPO/PIO
                                             Shri Amitabh Nigam, ADRM/AA


                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                               In the Central Information Commission 
                                                                at
                                                       New Delhi
                                                                                                                                   
                                                                                            File No: CIC/AD/A/2011/001357


                                                            ORDER

Background

1. The RTI Application dated  11.3.11 was filed by the Applicant with the PIO, DRM office  West Central 

Railway, Jabalpur requesting for  certified copies of train register book  at Sihora Railway station  on 

1.12.2010 from  4 pm to 10 pm.  The PIO replied on 22.3.11  denying the information under section 8 

(1)(d)    of  the  RTI Act.(  Information including commercial confidence, trade secrets or intellectual 

property, the disclosure of which would harm the competitive position of   a third party, unless the 

competent authority is satisfied that larger  public interest warrants the disclosure of such information) 

The   Applicant   filed   first   appeal   on   29.3.11   to   which   the   Appellate   Authority   replied   on   5.5.11 

upholding   the   decision   of   the   PIO.     The   Applicant   however   filed   his   second   appeal   before   the 

Commission requesting for the information once again.

Decision. 

2. During the hearing the Respondent submitted that the Appellant has not  specified the particular train 

about which he is seeking information. The information sought by the Appellant is about all the trains 

passing through a particular station(Siroha)  and hence is voluminous in nature. Also, according to 
the   Respondent,     some   of   the   trains   passing  through  Siroha   station   some  times   carry   defense 

equipment and other commodities and the  information about these commodities is available in the 

train register book which   is   maintained at the station. The train register book   also contains the 

names of parties  to whom the commodities belong as also the train’s destination and various other 

sensitive information. The Respondent therefore contended that the information is exempted from 

disclosure under section 8(1)(d) and also Section 8(1)(a) of the RTI Act.  He further stated that  if the 

Appellant     provides him   with the specific train number about which he is seeking information the 

same can be provided to him after ensuring that  any sensitive information that  has being sought is 

severed under section 10(1) of the RTI Act.  

3. The Commission after careful consideration of the facts and circumstances of the case, noted that 

information   sought is indeed voluminous and   that the exercise of compiling the information after 

severing that which is exempt u/s of 10(1) of the RTI Act will disproportionately  divert the resources 

of the Public Authority.   The Appellant is therefore advised to provide the numbers of   few trains 

within five days of receipt of this order so that the Respondent can provide the required information 

by 20th September 2011 after invoking section 10(1) of the RTI Act if required to severe information 

that is exempt u/s 8(1).  

4. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri Ashok Srivastava
Advocate
R.No. 1584/05
Jawan Singh Colony
Krishna Nagar,
Satna.

2. The Public Information Officer
            West Central Railway
            Divisional Railway Manager’s Office
            Jabalpur Division
            Jabalpur.

3. The Appellate Authority
            West Central Railway
            Divisional Railway Manager’s Office
            Jabalpur Division
            Jabalpur.

4. Officer Incharge, NIC.

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 RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   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/Complainant may indicate, what information has not been provided.