Central Information Commission Judgements

Mr.C B Saxena vs Ministry Of Railways on 12 August, 2010

Central Information Commission
Mr.C B Saxena vs Ministry Of Railways on 12 August, 2010
                             Central Information Commission

                                                                                                 CIC/AD/C/2009/001061
                                                                                                Dated August 12, 2010



Name of the Applicant                                    :    Shri C.B.Saxena


Name of the Public Authority                             :    O/o Chief Workshop Manager
                                                              Western Railway, Ahmedabad


Background

1. The   Applicant   filed   an   RTI   application   dt.18.4.09   with   the   PIO,   O/o   Chief   Workshop   Manager, 

Western Railway, Mumbai seeking voluminous information running into   12 pages againt 15 points 

and various sub points. On not receiving any reply, he filed a complaint dt.26.6.09 before CIC also 

running into a large number of pages (not legible as they were handwritten and not photocopied 

properly)  . The CIC vide its order of  dt.14.6.10 directed the PIO to provide the information by 30.7.10 

and also to appear before the Commission on 12.8.10 at 12.30 pm with all the relevant files and 

documents and also with the response to the showcause notice issued to him.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, accordingly scheduled the hearing 

for August 12, 2010.  

3. Shri G.S.Gautam, PIO & WM/EWS and Shri Anil Sharma, APO represented the Public Authority.

4. The Complainant was heard through audio conferencing.

Decision

5. The Commission received a rejoinder dt.7.8.10 from the PIO stating that the Complainant had initially 

submitted his RTI application vide his letter dt.18.11.08 which was replied to on 4.12.08.   In addition 

to the above another copy of the reply letter was provided to him vide letter dt.26.7.10 after receiving 

the hearing notice from the Commission.   He added that the Complainant in his footnote to the RTI 

application   dt.18.4.09   had   stated  that  ‘para­wise  reply  may  be  provided  to  CPIO  DGM(General) 

Churchgate HQ Office’.  Accordingly, the reply was prepared and forwarded to Churchgate on 1.5.09. 

At the same time, APIO HQ Office had also provided the reply to the Complainant with reference to 

his application dt.18.4.09 on 24.4.09.  Also on receipt of the hearing notice from the Commission, one 
more   reply   had   been   prepared   and   provided   to   the   Complainant   on   26.7.10   providing   further 

information against points 6 and 7. Information against points 1, 2, 3, 5, 11, 12, 13, 14, 15(i), 15(ii), 

15(iii), 15(iv) remains same as that furnished earlier.   

6. During   the   hearing,   the   Respondent   also   submitted   that   that   Complainant   had   inspected   the 

documents.  He added that some of the documents sought by the Appellant  were not available in the 

file. When the  Complainant pointed out that the information had not being supplied in response to his 

RTI application dt.18.11.08, the Commission informed him that the instant RTI application is dated 

18.4.09 and that he had not enclosed the second RTI application dt.18.11.08.   The Commission also 

advised the Appellant to refrain from writing such lengthy appeals running into may   pages   and 

instead   remain   focused   and   ask   for   specific   information   or   else   the     Commission   would   be 

constrained to dismiss the same without a hearing. 

7. The Commission after hearing the submissions of both sides  directs the PIO to provide an affidavit to 

the Commission with a copy to the Complainant indicating the documents not available on record and 

the reasons for their non­availability.   The affidavit should reach the Commission by 12.9.10 and the 

Complainant is directed to submit a compliance report to the Commission by 19.9.10.

8. The Commission also holds that there is no delay on the part of the PIO in responding to the RTI 

application and that available information has been provided   and drops the penalty proceedings 

initiated against him.

9. The Complaint is disposed of with the above directions and the case is closed at the Commission’s 

end. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri C.B.Saxena
H.No.60/B, Shanti Niketan Society
D’ Cabin
Sabarmati
Ahmedabad 380 019

2. The PIO
Western railway
O/o Chief Workshop Manager (EW)
Sabarmati
Ahmedabad 19

3. Officer incharge, NIC