Central Information Commission Judgements

Mr.Rangavittal vs Ministry Of Railways on 24 September, 2010

Central Information Commission
Mr.Rangavittal vs Ministry Of Railways on 24 September, 2010
                             Central Information Commission

                                                                                                 CIC/AD/C/2010/900476
                                                                                            Dated September 24, 2010



Name of the Applicant                                    :    Shri C.S.Rangavittal


Name of the Public Authority                             :    RITES



Background

1. The Applicant filed an RTI application dt.26.12.09 with the PIO, RITES.  He stated that he has been 

hearing   reports   about   MRTS   line   going  near   his   house   in   this  regard   and  sought  the  following 

information:

i) Detailed Project Report prepared by M/s.RITES in October 1999 for extending the MRTS 

Phase II from Velachery to St.Thomas Mount.

ii) Any other technical  feasibility report prepared by M/s.RITES for the sector Velachery to 

St.Thomas Mount

iii) Revised technical feasibility report prepared by RITES for MRTS after 1999.

Shri A.K.M.Sharma, PIO replied on 27.1.10 denying the information u/s 8(1)(d) and 8(1)(e) of the RTI 

Act and transferring the RTI application to CDMA. Being aggrieved with the reply, Applicant filed a 

second appeal dt.21.2.10 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing on September 

24, 2010.  

3. Shri A.K.M.Sharma, PIO represented the Public Authority.

4. The Appellant was heard through audio.

Decision

5. Shri  A.K.M.Sharma,  Respondent CPIO submitted that the RTI application was transferred to the 

Chennai Metropolitan  Development Authority (CMDA) who in turn vide their letter dt.13.4.10 had 

provided the copy of the report prepared by M/s.RITES Limited in September 1999.  The Appellant 
who was contacted over phone acknowledged receipt of the report and requested for  MRTS Phase 

IIIA report, which had not been  provided.

6. The Commission after hearing the submissions of both sides   holds that complete information had 

already  been provided to the Appellant and that the Appellant had sought  new information during the hearing 

and accordingly advises him to file a fresh RTI application with PIO, CMDA to obtain the same. 

7. The appeal is disposed of with the above directions and the case closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri C.S.Rangavittal
1, 36th Street
Thillai Ganga Nagar
Chennai 600 061

2. The PIO
RITES Limited
RITES Bhawan
No.1, Sector­29
Gurgaon 122 001

3. The PIO
Chennai Metropolitan Development Authority
Thalamuthu Natarajan Building
No.1, Gandhi Irwin Road
Egmore
Chennai 600 008

4. Officer incharge, NIC