Central Information Commission
CIC/AD/A/2009/001676
Dated 7th April, 2010
Name of the Applicant : MR. DILIP N ASOLKAR
Name of the Public Authority : KONKAN RAILWAY CORPORATION LTD.,
NAVI MUMBAI
Background
1. The Applicant filed his RTI request on 16.06.09 with the CPIO, Konkan Railway Corpn.
Ltd., Navi Mumbai stating that he had booked a ticket for a journey from Ratnagiri to
Thane by Train No.0112 on 08.06.08. While boarding he was given the status as RAC
no. 4. The TC also mentioned that it was RAC and that no births were vacant. No full
berth was allotted to him till Thane. In this context the Applicant sought information
against 2 points and several sub points. The PIO replied on 16.07.09 enclosing
information received from Dy. TCM dated 29.06.09. Not satisfied with the reply, the
Applicant filed his First Appeal on 29.07.09 commenting on the answers provided against
each point. The Appellate authority in his order dated 25.08.09 provided further
clarification against each point. Still not satisfied with the reply, the Applicant filed his
Second Appeal before the Commission stating that the PIO has not given complete
information and is asking him to pay Rs.750/ per PNR towards verification charges. He
also requested the Commission to direct the PIO to provide complete information as
sought by him in his RTI application.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 7th April, 2010 through video conferencing.
3. Mr. S. Telugu, PIO and Mr. A. Pandarkar, Appellate Authority were present at NIC studio,
Mumbai
4. The Appellant was not present at NIC studio, Mumbai
Decision
5. The Respondent submitted that the vigilance department had conducted an enquiry into
the matter as contained in the Appellant’s RTI application related to the TC not allotting a berth to
the Appellant and that a D&AR case has been initiated against the TC and added that 2 ticket
collectors have been charge sheeted. On perusal of information provided the Commission holds
that all available information has been furnished to the Appellant and as far as verification
details in PNRnos. are concerned the same may be provided to the Appellant on payment of
Rs.750/ against each PNR as per the rules of the Ministry of Railways.
6. The appeal is accordingly disposed of.
Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Deputy Registrar
Cc:
1. Mr. Dilip N. Asolkar
E404, Gaurav Galaxy – I
Opp. Vijay Park
Mira Road (E)
Thane – 401 107.
2. The PIO
Konkan Railway Corporation Limited
Belapur Bhavan, Sector 11
P.O. Box No.9
CBD Belapur
Navi Mumbai – 400 614.
3. The Appellate Authority
Konkan Railway Corporation Limited
Belapur Bhavan, Sector 11
P.O. Box No.9
CBD Belapur
Navi Mumbai – 400 614.
4. Officer in charge, NIC
5. Press E Group, CIC