Central Information Commission Judgements

Mr.K Rama Krishna vs Ministry Of Railways on 27 October, 2011

Central Information Commission
Mr.K Rama Krishna vs Ministry Of Railways on 27 October, 2011
                       In the Central Information Commission 
                                                     at
                                                 New Delhi

                                                                            File No: CIC/AD/C/2011/000837




Date  of Hearing :  October 27, 2011

Date of Decision :  October 27, 2011


Parties:

           Applicant

           Shri K. Ramakrishna
           H.No.21­9­1/4
           3rd lane
           Pusuputhota
           Madhura Nagar
           Vijayawada

           The Applicant was represented by Shri Venkatesan who was present at NIC Studio, Krishna

           Respondents

           South Central Railway
           Divisional Railway Manager's Office
           Vijayawada Division
           Vijayawada



           Represented by : Shri P.Srinivasulu, PIO & Sr.DPO
                                     Shri Suresh Kumar, Sr.DSTE



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

                                                                                       File No: CIC/AD/C/2011/000837


                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.29.11.10 with the PIO, DRM Office, South Central Railway, 

Vijayawada   seeking   information   against   ten   points   with   regard   to   applications   for 

tender/quotations/contract   for   providing   CUG   phone   connections   to   the   Loco   Running   Staff   of 

Vijayawada division with particular reference to Airtel CUG being supplied now to the Loco Running 

Staff.  On not receiving any reply, he filed an appeal dt.11.1.11 with the Appellate Authority reiterating 

his request for the information.  Shri Siddharth Kati, PIO replied on 17.1.11 enclosing the copy of the 

Sr.DSTE letter dt.6.1.11, copies of the railway board’s letters dt.7.6.06, 15.2.08 and copy of joint 

procedural   order   dt.23.5.08.     The   Sr.DSTE   in   his   letter   dt.6.1.11     also   stated   that   all   the 

correspondence with regard to calling of applications for tender, finalization of contract and supply of 

SIM cards is being done at HQ .  As far as S&T branch is concerned, it consolidates requirements of 

each department received  and sends the same to the HQ and on receipt of the SIM cards from the 

HQ, it  supplies them  to the user departments.  Being aggrieved with this response, the  Applicant 

filed a complaint dt.6.4.11 before CIC.

Decision

2. The Commission  on perusal of the submissions on record and after hearing both sides directs the 

PIO to transfer u/s6(3) of the RTI Act, a copy of the RTI application along with a  copy of this order , 

within five days of receipt of this order,   to the PIO Ministry of Railways with the direction to the PIO, 

to provide complete information to the Complainant by 27.11.11 and the Complainant to submit a 

compliance report to the Commission by 3.12.11.

3. The Complaint is disposed off on the above terms.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri K. Ramakrishna
H.No.21­9­1/4
3rd lane
Pusuputhota
Madhura Nagar
Vijayawada

2. The Public Information Officer
South Central Railway
Divisional Railway Manager’s Office
Vijayawada Division
Vijayawada

3. 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.