Central Information Commission Judgements

Mr.Murlidhar Mahadev Dalavi vs Ministry Of Railways on 4 August, 2011

Central Information Commission
Mr.Murlidhar Mahadev Dalavi vs Ministry Of Railways on 4 August, 2011
                    In the Central Information Commission 
                                                  at
                                            New Delhi

                                                                      File No: CIC/AD/A/2011/001056


Date of Hearing :  August 4, 2011

Date of Decision :  August 4, 2011


Parties: (heard through videoconference)



        Appellant


        Shri Murlidhar Mahadev
        Dalavi, Mahadev Smruti,
        Zenda Naka Murbad, 
        AT Post & Taluka Murbad District,
        Thane 421 401

        The Appellant was present. 

        Respondents


        Central Railway 
        Commercial Branch, CST,
        Mumbai



        Represented by: Shri Atul Rane, Sr. DCM

                      Information Commissioner         :   Mrs. Annapurna Dixit
___________________________________________________________________
                         In the Central Information Commission
                                                     at
                                              New Delhi
                                                                              File No: CIC/AD/A/2011/001056


                                                  ORDER

Background

1. The  Applicant  filed  his   RTI­application  dated 12.08.2010 with the  PIO, Central Railway, Mumbai 
st
seeking information against 6 points [viz., local train fare in 1  class from Shahad to Kalyan; if it is  

less than Rs. 52/­,   copy of rule/circular under which the Appellant was charged Rs.52/­; name  &  

designation of the employee appointed as ticket checker; his duties; whether police personnel are  

permitted to travel without ticket when they are not on duty and if, yes then copy of rule/circular/order  

in this regard along with the details of  fine which was imposed on 4 police officials who deboarded  

the train at Kalyan station with Railway staff] in respect of charging him both fine and fare by the TC 

when he was traveling, as admitted by him,  in a local train TL­14 from Shahad to Klayan  ‘without 

any  ticket’. 

2. The PIO, on 14.09.2010, gave point­wise information to the Applicant which the Applicant considered 

to be inadequate and thus filed his 1st­appeal with the Appellate Authority on 24.09.2010. As the 

Appellant did not receive any reply to his 1st­appeal, he sent a reminder­letter dated 25.11.2010 to the 

Appellate Authority. The AA then, through his decision dated 08.12.2010, provided to the Appellant i) 

a copy of IRA 137 and  ii)  a list containing the name & designation of the TC staff, while holding that 

the information regarding duties of TC staff have  been given to the Appellant and that duties of other 

than TC staff cannot be provided as it does not form part of original request. He also stated that 

information given in response to point  (f ) is adequate. He also recorded that since the PIO’s reply to 

the Appellant was unsigned, a signed copy of the same to provided to the Appellant. The Appellant, 

thereafter, aggrieved with the AA’s decision, filed the present petition dated 21.02.2011 before the 

Commission complaining that the AA has refused to furnish desired information and has  not provided 

the signed copy of PIO’s reply as mentioned in his order.

Decision

2. During the hearing, the Appellant, referring to the background given in his RTI­application, argued 

that while according to the PIO’s reply the minimum fare from Sahad station to Kalyan station is Rs. 
41/­ only, the Ticket Checker had levied on him excess charges (the fare was  Rs. 52/­) for the said 

journey from station Titwalla to Kalyan instead of from  Shahad (where he had actually boarded the 

train) to Kalyan . He stated that the Respondents have   failed to give him any information which 

would justify the said difference. 

3. The Respondents clarified during the hearing that the TC had not charged the Appellant any excess 

fare as the train fare in both the cases (either Titwalla to Kalyan or Sahad to Kalyan) is same i.e Rs. 

52/­ and that what they have told him in response to his RTI­query was the ‘base fare’ (i.e. Rs.41/­) 

which adds up to Rs.52/­ after including certain surcharges. 

4. In view of the clarification above, no further disclosure need be made with regard to the present 

petition. It is, however, directed that the PIO shall formally communicate the above clarification to the 

Appellant along with the break­up of total fare   from both stations to Kalyan.         Time –   by 5th 

September, 2011. 

5. Appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 
Cc:

1. Shri Murlidhar Mahadev
Dalavi, Mahadev Smruti,
Zenda Naka Murbad, 
AT Post & Taluka Murbad District,
Thane 421 401

2. The Appellate Authority        
Central Railway 
OSD, DRM office  
Commercial Branch, CST,
Mumbai

3. Public Information Officer
Central Railway 
O/o SR. DCM, DRM office
Commercial Branch, CST,
Mumbai

4. Officer in charge, NIC

Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint. In the prayer, the Appellant/ Complainant may indicate, what information has not been provided.