Central Information Commission CIC / AD /A/ 2010/000299 CIC/ AD/ A/ 2010/ 000300 Dated May 6, 2010 Name of the Applicant : Shri Kella Srinivasa Rao Shri Sada Nandu Sahu Name of the Public Authority : East Coast Railway . Orissa- 752050 4 It has been decided to dispose of the two captione cases together as the Applicants are seeking the same information Background
1. The RTI Application was filed by the Applicant on 27.10.2009 with the PIO East Coast
Railway, Khurda wanting to know which of two letters dated 04.02.2009 and
08.03.2009, which were related to couplihg’ and un coupling of engines at stations, is
correct and is to be followed. The PIOWe% on 1§f11.2009 enclosing information
received from Senior DME, East Coast Rail’wa_y.,;_lj<hvurda Road providing the required
clarification. Not satisfied with the reply :he~./Applicant filed his first Appeal on
23.11.2009 stating that information is irrelevant and that he is not satisfied. The
Appellate Authority in his response dated 24.12.2009 informed the Applicant that the
CPIO had already provided the required information on 18.11.2009. He however also
provided further clarification. Still not satisfied, the Applicant filed his second Appeal
before the Commission on 07.01.2010 seeking the information once again.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard the matter
through video conferencing for May 6, 2010.
3. Shri Khagesh Goda PIO, Shri. D.P. Mishra, DME Khurdha Toad Assisting Officer
; represented the Public Authority.
4. The Applicant was also heard through Video Conferencing in the case no.299
Decision
5. The Appellant stated that he has not being given correct information and he
maintained that the information is deliberately being denied to him. The
Respondent submitted that available information has been provided to the
Appellant in respect of this particular issue of coupling and non coupling and also
»/”‘/I the Chief Motive Power Engineers in his letter dated 06.03.2009 has clarified
, who should be doing the coupling and uncoupling and in what circumstances. The
.;_\~
7 _ 1
7.
Commission on perusal of information provided holds that available information has
been provided to the Appellant. However, in view of the fact that the Appellant is
still not satisfied the Commission directs the PIO to allow inspect relevant files by
the Appellant and to provide him with copies of documents and file notings he
requires on the issue of coupling and uncoupling by 6.6.10 .
Since the Applicant in case no. CIC/ AD/ A/ 2010/ 000300 is seeking the same
information as the Applicant in case no. CIC / AD /A/ 2010/00029.9, the same decision
as given in para 5 will hold in the second case too. The inspection of files in this case
A 7. _
(Annapucnacblx/it)’
Information Commissioner
too may be completed by 6.6.10.
The appeals are accordingly disposed of.
Shri. Kella Srinivasa Rao,
C/o A. Bhima Rao, Door No. 05-O1-062,
Kuntia Gali, Raja Bazar,
Jatni, Khurda, 752050
Shri. Sada Nanda Sahu,
Qr No. 647/D, Retang Colony, E Co Rly.
Jatni, Khurda, Orissa
The PIO
East Coast Railway
Khurda Road Division
At/PO- Jatni, Distt- Khurda
Orissa- 752050
The Appellate Authority
East Coast Railway
Khurda Road Division
At/PO- Jatni, Distt-Khurda
Orissa- 752050
Officer in charge, NIC
Press E Group, CIC