Central Information Commission Judgements

Mr.Ram Bahadur Rai vs Ministry Of Railways on 4 June, 2010

Central Information Commission
Mr.Ram Bahadur Rai vs Ministry Of Railways on 4 June, 2010
                          Central Information Commission

                                                                                     CIC/AD/A/2010/000618
                                                                                     CIC/AD/A/2010/000619


                                                                                         Dated June 4, 2010



Name of the Applicant                               :    Shri Ram Bahadur Rai


Name of the Public Authority                        :    RDSO, Lucknow



Background

CIC/AD/A/2010/000618

1. The   Applicant   filed   an   RTI   application   dt.29.9.09   with   the   PIO,   RDSO,   Lucknow 

requesting for sample of PVC vinyl flooring i.e CG­12 Rev­1 and Vinyl Coated Upholstery 

Fabric i.e CG­07 from all the railways from the supplies of both these items received 

during the period 1.5.09 to 23.10.09 or prior to that from the stocks the railways have.  He 

added that samples should contain material description, purchase order no. and date, 

date of receipt of material in the stores, store voucher/challan No. and date of issue to the 

user.     Shri   Shailendra   Singh   replied   on   19.10.09   stating   that   vide   letter   dt.27.4.09 

addressed to Railways, Railways have been requested to preserve the samples at their 

(consignee) end for two years and not in RDSO.   So, if the Applicant wished to take 

samples from the supplies received by various railways, he may send his request to the 

concerned railway.   If the Applicant desires that samples are to be collected by RDSO 

and handed over to him, charges for collection of the samples have to be borne by the 

Applicant. Not satisfied with the reply, The Applicant filed an appeal dt.3.11.09 with the 

Appellate Authority stating that no information has been received by him till date. On not 

receiving   any  reply  from   the   Appellate   Authority,   the   Applicant   filed   a   second   appeal 

dt.26.2.10 before CIC stating that he was informed by PIO on 10.2.10 that since he had 
not deposited the cost, action could not be taken from their end and reiterated his request 

for the information.

CIC/AD/A/2010/000619

2. The   applicant   filed   an   RTI   application   dt.13.5.09   with   the   PIO,   RDSO,   Lucknow 

requesting for the following information:

i) To provide names and addresses of the approved companies by the  department 

for supply of vinyl coated upholstery fabric for AC and Non AC coaches to upgraded 

specification No.RDSO/2008/CG 07.   This should include the details of the companies 

who have been registered as an approved source since 1.11.08 till date.


      ii)      To   provide  information   with  respect   to  the   sampling   and   testing   reports  of  all 

      manufacturers including

               a)       Detailed log book of test reports done at RDSO

               b)       Test results if any done outside RDSO

               c)       Designation and name of the person who has done the tests and signed 

                        the approval

               d)       Was there any test done to certify that the polyester knit is heat set?  If 

                        so, provide details with certified reports.

               e)       Date of the receipt of the samples and the date of approval

               f)       Samples also are tested at manufacturers' end.  Provide a copy of all the 

test   results   done   at   manufacturers’   end   along   with   the   name   and 

designation of the person who has certified the results from RDSO.

iii) To provide a sample of material (i.e. vinyl coated upholstery fabric) supplied by 

each of the above manufacturers for testing.  In case the department does not have the 

sample, to get it from the manufacturer with a clear direction that the sample must meet 

all specifications as per earlier sample which has been tested by RDSO and on the basis 

of which they have been registered as approved source or alternatively.
Shri   Shailendra   Singh   replied   on   31.8.09   enclosing   the   name   and   address   of   the 

companies which supply the vinyl coated upholstery Fabric for AC and Non AC coaches 

to upgraded specification and have been registered as approved source since 1.11.08 

along  with  detailed  test  reports done at  RDSO,  outside labs, manufacturer’s end  and 

other related documents.  He however, added that samples of the material on which tests 

were conducted could not be provided as the samples had been consumed during testing 

in testing labs.   He further added that letters had been written to each manufacturer to 

provide samples along with their consent and to hand over the same to the Appellant. Not 

satisfied   with   the   reply   The   applicant   filed   an   appeal   dt.21.10.09   with   the   Appellate 

Authority stating that the sample he had requested for   belongs to the government as 

RDSO is testing the material at  public cost and therefore it cannot be considered as third 

party  information and prayed that PIO be directed to provide the sample free of cost. Shri 

Pankaj Jain, Appellate Authority replied on 3.12.09  informing the Applicant that available 

information has already been furnished to him  and reiterating that no samples as sought 

by the Applicant  are not available with RDSO as the same are destroyed or returned to 

the Public Authority after completion of testing. Not satisfied with the reply, the Applicant 

filed a second appeal dt.26.2.10 before CIC reiterating his request for the information.

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for June 4, 2010 through both video and  audo conferencing. 

4. Shri   D.K.Agarwal,   PIO   &   Executive   Director   and   Shri   Shailendra   Singh,   Director 

(Carriage) representing the Public Authority were present at NIC Studio, Lucknow and 

were heard through video conferencing .

5. The   Applicant   was   represented   by   Shri   Neeraj   who   was   heard   through   audio 

conferencing .

Decision

6. The Commission on perusal of documents on record and after hearing  both sides directs 

the PIO to transfer both the RTI applications to all the concerned Zonal Railways where 

the different samples are available with the direction to provide the required samples (one 

sq. meters in area of  material from material supplied by each of the manufacturers and 

one   sample   only   from   material   furnished   by   each   manufacturer)     in   both   cases   as 

mentioned hereinabove, each sample certified   by the Public Authority as having been 

tested ,  free of cost  to the Appellant by   end July, 2010.  The PIO is also directed to 

forward a copy of this order to all the Zonal Railways from where samples are being 

sought, along with copies of the two RTI applications.

7. The appeals are accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Ram Bahadur Rai
5/118, Rachna
Single Storey, Vaishali
Ghaziabad 201 012
Uttar Pradesh

2. The PIO
Research Design &
Standards Organization
Manak Nagar
Lucknow 226 011

3. The Appellate Authority
Research Design &
Standards Organization
Manak Nagar
Lucknow 226 011

4. Officer incharge, NIC

5. Press E Group, CIC