Central Information Commission Judgements

Mr.Omprakash Kashiram vs Ministry Of Railways on 19 August, 2011

Central Information Commission
Mr.Omprakash Kashiram vs Ministry Of Railways on 19 August, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                             File No: CIC/AD/A/2011/001126




Date  of Hearing :  August 19, 2011

Date of Decision :  August 19, 2011


Parties:

           Applicant

           Shri Omprakash Kashiram
           H.No.03/16, Amol Apartment
           Waldhuni
           Kalyan 421 301

           The Applicant was not present during the hearing

           Respondents

           Central Railway
           Divisional Railway Manager's Office
           Commercial Branch, CST
           Mumbai

           Represented by : None

           Western Railway
           Divisional Railway Manager's Office
           Mumbai Central, Churchgate
           Mumbai

           Represented by : Shri Gopalakrishna, PIO
                                    Shri S.K.Jain, Appellate Authority & ADRM
                                    ­ NIC Studio, Mumbai




                         Information Commissioner             :   Mrs. Annapurna Dixit
 ___________________________________________________________________
                       In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/001126



                                                        ORDER

Background

1. The Applicant filed an RTI Application dt.7.1.11 with the PIO, Central Railway, Mumbai seeking the 

total quantity/Nos. of local trains of 9 and 12 cars in service of CR, WR Harbour line, Trans Harbour 

line.  He also sought year wise increase in the quantity/No. of trains in a given  format for the period 

1960 to 2011.  Shri Atul Rane, PIO, Central Railway replied on 2.2.11 and the PIO, Western Railway 

on  4.2.11 providing the information.   The Applicant filed an appeal dt.12.2.11 with the Appellate 

Authority   stating   that   no   information   has   been   received   by   him.     Shri   Ved   Prakash,   Appellate 

Authority, Central Railway replied on 11.3.11 and Shri A.K.Jha, Appellate Authority, Western Railway 

replied on 10.3.11 informing the Applicant about the replies already sent.  Being aggrieved with the 

replies, the Applicant filed a second appeal dt.2.4.11 before CIC suggesting a number of measures 

that should be taken up by the railways for improving its functioning and requesting the Commission 

to direct the Railways to take up the suggestions. He also sought information about actual numbers of 

9/12 cars trains which are running since 1960 . He stated that he has been given about the total 

number of trips up and down (services) made by  trains which is not what he is seeking.   

Decision

2. During the hearing, the Respondents submitted that information has been sought starting from 1960 

till date which makes the information voluminous in nature. Also the information that the Appellant is 

seeking with regard to the No. of trains is not being maintained by the Division since only the number 

of services by the said trains is available.   They however stated that they would be happy to  compile 

the information and provide the same to the Appellant   if the number of years is reduced to2 or 3 

years.  

3. In the light of the submission by the Respondents, the Commission directs the Appellant to seek the 

required information for a specific no. of years,  say for the last 3 to 4 years so that information can be 

compiled and furnished to him in the format provided by him.   Alternately, the Appellant, if he so 

desires, may be allowed to inspect the records,   on a mutually convenient date/s so that he can 

compile the information for himself . The  PIO is directed to provide the Appellant with attested copies 

of documents identified by him, only 50 pages free of cost and the rest at Rs.2/­ per page. The 

information in any event to be provided by 25.9.11.

4. The appeal is disposed of with the above directions.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Omprakash Kashiram
H.No.03/16, Amol Apartment
Waldhuni
Kalyan 421 301

2. The Public Information Officer
Central Railway
Divisional Railway Manager’s Office
Commercial Branch, CST
Mumbai

3. The Public Information Officer
Western Railway
Divisional Railway Manager’s Office
Mumbai Central, Churchgate
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 the Commission’s decision, and (3) 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.