Central Information Commission Judgements

Mr.Mukeshjain vs Ministry Of Railways on 20 August, 2010

Central Information Commission
Mr.Mukeshjain vs Ministry Of Railways on 20 August, 2010
                                           Central Information Commission

                                                                                                             CIC/AD/C/2010/000327
                                                                                                           Dated :  August 20, 2010



     Name of the Applicant                                         :     Shri  Mukesh Jain


     Name of the Public Authority                                  :     North Western Railway, Bikaner 

                                                            
     Background

1. The RTI application was filed by the Applicant on 5.12.09 with the PIO, NW Railway, Bikaner seeking 

information   related   to   the   tender   floated   by   the   Public   Authority   Cycle/Sctoor   parking   stand.   In 

particular,  he    wanted to know whether the certificates submitted   to the Tender Committee are 

verified or not by the  those issuing the certificates, by the Committee before allotment of tender. The 

PIO replied on 10.1.10 stating that the verification is not necessary and that the tender committee 

takes a decision on whether the documents in any particular case need to be verified  or not.  Not 

satisfied with this response, the Applicant filed his first appeal on 7.1.10.  On not receiving any reply, 

the Appellant filed a complaint with  the Commission on 9.2.10.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 20, 

2010.

3. Shri M.S. Meena, PIO and Shri Pramod Gupta, Nodal Officer represented the Public Authority.  

4. The Applicant was present during the hearing.

Decision

5. During the hearing the Respondent reiterated that   whether to verify a certificate is based on the 

discretion of the tender committee.  He also submitted that if any doubt arises about any particular 

certificate,   the   officer   who   had   issued   the   certificate   is   required   to   certify   the   same.   Generally 

certificates submitted  are not verified.

6. The Complainant while agreeing that information had been provided, complained about a certificate 

which had been verified incorrectly.  The Commission while noting that information has been provided against 
all the points in the Complainant’s   RTI application, advises   him to   approach   an appropriate   forum for 

redressal  of his grievance.

7. The complaint is accordingly disposed of. 

 (Annapurna Dixit)

Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Mukesh Jain
S/o Shri Ravi Kumar
R/o Aggarsain Colony 
State Bank Street No. 10
House No.611
Tehsil & Distt. Sirsa
Haryana 125055

2. The PIO
North Western Railway
Divisional Railway Manager’s Office
Bikaner Division
Bikaner

3. Officer Incharge, NIC