In the Central Information Commission
at
New Delhi
File No. CIC/AD/A/2011/001153
Date of Hearing : November 2, 2011
Date of Decision : November 2, 2011
Parties:
Appellant
Shri K. Balasubramanian
126/4, Royal Nagar,
Seetharampalayam Post,
Thiruchengode 637 209,
Namakkal District
Tamilnadu
The Appellant was not present.
Respondents (Heard through videoconference)
Southern Railway
DRM office
Salem Division
Salem
Represented by: Shri Shuja Mahmood, PIO and Shri Sivdasan, APIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001153
ORDER
Background
1. The Applicant, through his RTIapplication dated 08.10.2010, filed with the APIO, Southern Railway,
Parktown, Chennai, sought information against 13 items on the subject: “requesting information
about provision of stoppage to Express Train at SANKARDIURG station.” The PIO, Chennai on
18.10.2010, gave pointwise reply to the Applicant in respect of item nos. 1 to 5 of his RTIapplication,
while also simultaneously transferring the queries at item nos. 6 to 11 to the DPO Salem Division and
queries at item nos. 12 & 13 to CCO/MAS for response. The Applicant, thereafter, filed his first
appeal (dated 06.12.2010) with the Appellate Authority (AA) with a request that the information in
respect of item nos. 6 to 11 be directed to be supplied to him. The AA, Salem, to whom the
Appellant’s first appeal was apparently transferred by the AA, Chennai, informed the Appellant that
the information relating to item nos. 6 to11 has already been furnished to him by PIO’s letter dated
02.11.2010, copy of which the AA also provided to the Appellant along with his order dated
15.12.2010. The Appellant, thereafter, filed the present petition before the Commission on
05.04.2011 requesting that he be provided with the information related to ‘reserved classes’ in
respect of item nos. 8 & 9 of his RTIapplication.
Decision
2. After hearing the Respondents and on perusing the records, the following decision is made with
respect to the queries (i.e 8 & 9) the Appellant has brought up in the present appeal:
Item No. 8:
3. The Respondents have furnished the factual information to the Appellant which leaves no scope for
any further disclosure.
Item No. 9:
4. Here also there is no inadequacy in the information furnished to the Appellant. The Appellant has,
however, in the present appeal demanded certain additional information based on the reply he
received from the PIO. This is not admissible. It is, therefore, directed that there shall be no further
disclosure with regard to this item. The Appellant, if he so desires, may file a fresh RTIapplication
with the PIO for additional information.
5. Appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri K. Balasubramanian
126/4, Royal Nagar,
Seetharampalayam Post,
Thiruchengode 637 209,
Namakkal District
Tamilnadu
2. The Appellate Authority
Southern Railway
DRM office
Salem Division
Salem
3. Public Information Officer
Southern Railway
DRM office
Salem Division
Salem
4. Officer in charge, NIC