Central Information Commission Judgements

Mr.Jitendra C Patel vs Ministry Of Railways on 8 November, 2011

Central Information Commission
Mr.Jitendra C Patel vs Ministry Of Railways on 8 November, 2011
                        In the Central Information Commission 
                                                    at
                                                 New Delhi

                                                                 File No: CIC/AD/A/2011/002020




Date  of Hearing :  November 8, 2011

Date of Decision :  November 8, 2011


Parties:

           Applicant

           Shri. Jitender C Patel
           8 Aditya Residency
           Thaltej Silaj Road
           Ahmedabad 380 059
           Gujarat

           The Applicant was present  at NIC Studio, Ahmedabad


           Respondents

           Western Railway
           Divisional Railway Manager's Office
           Ahmedabad Division
           Ahmedabad

           Represented by : Shri Manoj Sorolia, DE
                                    ­ NIC Studio, Ahmedabad




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

                                                                                         File No: CIC/AD/A/2011/002020



                                                         ORDER

Background

1. The   Applicant   filed   an   RTI   Application   dt.23.5.11   with   the   PIO,   DRM   office,   Western   Railway, 

Ahmedabad seeking information against five points with regard to the tender which was floated in the 

year 2009­2010 in the signals workshop.  The PIO replied on 8.6.11 furnishing point wise information. 

The Applicant filed an appeal dt.24.6.11 with the Appellate Authority stating that he has sought the 

information in Hindi language and also that he has not received the  inspection report that is prepared 

after the work is completed, as sought in point 2 and also seeking new information against point 3. 

The Appellate Authority replied on 4.7.11 enclosing the Hindi translation of the PIO’s reply and stating 

that information sought against points 2 and 3 are not available in the records.  Being aggrieved with 

the  reply,  the  Applicant  filed  a  second appeal dt.18.7.11 before CIC seeking information against 

points 2 and 3 once again. 

Decision

3. The Commission, having noted that the Appellant is not satisfied even after the information has been 

provided to him, directs the PIO to allow inspection of concerned files by the Appellant on a mutually 

convenient date and time so that the Appellant can satisfy himself that the information provided by 

the PIO is as available in the records.  This exercise to be completed by  8.12.11.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar

Cc:

1. Shri. Jitender C Patel
8 Aditya Residency
Thaltej Silaj Road
Ahmedabad 380 059
Gujarat

2. The Public Information Officer
Western Railway
Divisional Railway Manager’s Office
Ahmedabad Division
Ahmedabad

3. The Appellate Authority
Western Railway
Divisional Railway Manager’s Office
Ahmedabad Division
Ahmedabad

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.