In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000504
Date of Hearing : May 20, 2011
Date of Decision : May 20, 2011
Parties:
Applicant
Shri Krishan Chand
S/o Shri Balwant Singh
L2/47273
Vinit Khand
Gomti Nagar
Lucknow
The Applicant was heard through audio
Respondents
The Public Information Officer
Northern Railway
Divisional Railway Manager's Office
Moradabad Division
Moradabad
Represented by : Shri Rajiv Trehan, PIO & Sr.DMM
Shri L.B.Singh, ADSO
Shri S.D.Singh, COS
Shri Subhash Chand, S1/Safety
Shri Sanjay Kumar, DME
Shri Mohar Singh Meena, OS
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000504
ORDER
Background
1. The Applicant filed an RTI Application dt.12.8.10 with the PIO/Sr.Divisional Safety Officer, Northern
Railway, Moradabad seeking information against thirteen points with regard to a train accident which
had taken place on 16.5.10 at Seetapur halt station. Shri Govind Prasad, PIO replied on 18.8.10
stating that queries starting with why, when, where, who, what etc do not seek information as defined
in section 2(f) of the RTI Act. He advised the Applicant to seek specific information so that the same
can be provided. Not satisfied with the reply, the Applicant filed an appeal dt.4.9.10 with the
Appellate Authority, Northern Railway HQ. On not receiving any reply, he filed a second appeal
dt.21.12.10 before CIC.
Decision
2. During the hearing, the Respondents submitted that reply given by the Mechanical Department was
forwarded to the Appellant by Safety Division vide letter dt.1.10.10. The Appellant, who was heard
over the phone, complained that in response to the first appeal dt.25.10.10 to the Appellate
Authority, Moradabad, he had received a reply on 20.11.10 stating that information does not pertain
to them. He wanted to know who is the custodian of the information.
3. As it is not clear from the second appeal as to what further information is still required by the
Appellant, the Commission directs the Appellant to provide a list of documents/missing information he
still requires with reference to his RTI application dt.12.8.10, to the PIO within 10 days of receipt of
this Order and the PIO to provide the same as available on record within the next 20 days of receipt
of such a list from the Appellant.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Krishan Chand
S/o Shri Balwant Singh
L2/47273
Vinit Khand
Gomti Nagar
Lucknow
2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Moradabad Division
Moradabad
3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Moradabad Division
Moradabad
4. Officer in charge, NIC