Central Information Commission Judgements

Mr.K T Roy vs Ministry Of Railways on 27 July, 2010

Central Information Commission
Mr.K T Roy vs Ministry Of Railways on 27 July, 2010
                              Central Information Commission

                                                                                                     CIC/AD/C/2010/000578
                                                                                                         Dated July 27, 2010


Name of the Applicant                                       :    Mr. K.T. Roy


Name of the Public Authority                                :    Southern Railway, Tiruvananthapuram


Background

1. The RTI application was filed by the Applicant on 4.2.10 with the PIO, Railway Divisional Office, 

Tiruvananthapuram seeking information against 3 points including information about whether a   a 

railway project being done at railway medical college at Tiruvanandapuram.   The PIO (Operations) 

replied on 15.2.10 stating that regarding item No.11 both Kochuveli and Nemam Railway stations are 

regular Operating stations where station masters are posted and continuing as such and that no 

changes are envisaged.  The Railway Supdt. cum PIO on 1.3.10 after acquiring information from the 

Chief Medical Director on 23.2.10 stated that with regard to point no.1 the land required for medical 

college was not identified at all.  Being aggrieved with this reply the applicant lodged a complaint on 

11.3.10 with the CIC seeking for the information once again.

 2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing on July 27, 

2010.  

3. Shri Ashok Kumar, Shri J. Vinayan, Dr. Mary Mathew, Mr. Salaludin all PIOs in different departments 

represented the Public Authority. 

4. The applicant was present during the hearing.

Decision

5. The Commission reviewed the information provided and  observed that complete information against 

point   nos.   2&3   and   part   of   the   information   against   point   1   has   already   been   provided   to   the 

Complainant.     With   regard   to   the   remaining   part   of   point   1,   the   Commission     reverts   the   RTI 

application to the AA with the direction to provide the necessary clarification to the Appellant.

6. The complaint is accordingly disposed of. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Mr. K.T. Roy
Gen. Secretary
Trivandrum Residents Apex Council (TRAC)
Karayathu, Karumam PO
Trivandrum
 

2. The PIO
Southern Railway
Divisional Office
Transportation Branch
Thiruvananthapuram

3. The Appellate Authority
Southern Railway
Divisional Office
Transportation Branch
Thiruvananthapuram 

4. Officer Incharge, NIC