Central Information Commission Judgements

Mr.Mohan Anant Chawan vs Western Railway on 8 May, 2009

Central Information Commission
Mr.Mohan Anant Chawan vs Western Railway on 8 May, 2009
                  CENTRAL INFORMATION COMMISSION
                      Club Building, Old JNU Campus,
                    Opposite Ber Sarai, New Delhi 110 067.
                            Tel: + 91 11 26161796

                                       Decision No. CIC/SG/A/2009/000499,000688/3130
                                             Appeal No. CIC/SG/A/2009/000499, 000688

Relevant Facts

emerging from the Appeal

Appellant : Mr.Mohan Anant Chawan,
20/1585, Sh. Ganesh Nateshwar CHS,
Old MHB Gorai Road, Borivali (W),
Mumbai-400 091.

Respondent                         :      Mr.R.K.Pundhir
                                          Dy. Chief Claims Officer &
                                          PIO
                                          Western Railway

Office of the Chief Commercial Manager
IIIrd Floor, STN. Bldg; Churchgate
Mumbai-20.


RTI application filed on           :      29/08/2008
PIO replied                        :      17/09/2008
First appeal filed on              :      30/09/2008
First Appellate Authority order    :      04/11/2008
Second Appeal filed on             :      28/03/2009

The Details of required information:-

The Appellant had seeking following information to allow to make journey in the
local train in Handicapped Compartment on the basis of medical certificate in his RTI
Application:-

S.No. Information sought PIO’s reply

1. I want to make journey through As per extant rules of Railways, following
Local Train in Handicapped persons are eligible for availing concessions:
compartment from Borivali to 1. Totally Deaf & Dumb persons(both
Churchgate via VT. But even affection together) will be eligible to
though I am having Aliyanar avail 50% concession in first, second,
Jung Hospital Dump/deaf sleeper class subject to travel in with
Hospital certificate & report original medical certificate issued by a
about Deaf in Right ear, also Govt. doctor in prescribed proforma.
having pad in Right Hand, your 2. The Orthopaedically
T.C. Staff always harassing and handicapped/Paraplegic Persons/patient
threatening to pay Rs.500/- who cannot travel without the assistance
penalty me. I can do journey in of an escort can avail 75% concession in
your Handicap compartment. first class, 3AC, AC chair car, Sleeper,
second & 50% concession in AC first
class & AC 2 tier subject to travel with
medical certificate issued by a Govt.

Doctor in prescribed proforma.

However, the applicant may be requested to
furnish the said certificate to verify the
eligibility to enter Handicapped
compartments in local trains.

The First Appellate Authority ordered.

The First Appellate Authority ordered that “It is noticed that your appeal is more of a
grievance rather than seeking any information. You may contact the commercial Deptt. ,
Headquarter office, Western Railway for getting your grievances examined.”

Relevant Facts emerging during Hearing:
The following were present
Appellant : Absent
Respondent : Mr. Tej Kaul PIO
The complete information has been provided to the appellant by the PIO.
The appellant feels railways should consider his case as deserving for being considered as a
handicapped person. This is not the domain of RTI.

Decision:

The Appeal is dismissed.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
8th May, 2009

(In any correspondence on this decision, mentioned the complete decision number.)