Central Information Commission
CIC/AD/A/2010/000231
CIC/AD/A/2010/000518
CIC/AD/A/2010/000519
Dated April 23, 2010
Name of the Applicant : Shri Saidur Rahman
Name of the Public Authority : DRM Office
Northern Railway, Lucknow
Background
Case No.CIC/AD/A/2010/000231
1. The Applicant filed his RTI application dt.30.1.09 with the PIO, DRM Office, Northern Railway,
Lucknow seeking information against 8 points related to the vehicles being used by the Public
Authority including the rules, transport allowance, entries in log book etc. The PIO replied on 26.2.09
providing point wise information and also inviting the Applicant to inspect the log book on 17.3.09.
The Applicant filed an appeal dt.22.5.09 with the Appellate Authority stating that the attested copies
of log book after inspection have not been provided to him. The Appellate Authority replied on 20.8.09
requesting the Applicant to deposit Rs.1400/ towards supply of 700 pages of information. Not
satisfied with the reply, the Applicant filed a second appeal dt.24.9.09 before CIC reiterating his
request for the information.
Case No.CIC/AD/A/2010/000518
2. The Applicant filed his RTI application dt.22.9.09 with the PIO, DRM Office, Northern Railway,
Lucknow seeking information against 8 points related to the driver’s tool box. The PIO replied on
27.10.09 providing point wise information. The Applicant filed an appeal dt.19.11.09 with the
Appellate Authority seeking copies of documents which he had not received after inspection and also
seeking further clarification against each point. On not receiving any reply he filed a second appeal
dt.7.1.09 before CIC seeking information against points 3, 5, 6, 7 and 8.
Case No.CIC/AD/A/2010/000519
3. The Applicant filed his RTI application dt.10.7.09 with the PIO, DRM Office, Northern Railway,
Lucknow seeking information against 5 points related to the lawyers in the railway panel. The PIO
replied on 24.8.09 providing point wise information. Not satisfied with the reply, the Applicant filed an
appeal dt.9.9.09 with the Appellate Authority stating that the information provided is misleading and
incomplete and also pointing out the missing information against each of the points in his RTI
application. On not receiving any reply, he filed a second appeal dt.7.1.10 before CIC reiterating his
request for the information.
4. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for April 23,
2010.
5. Shri Prakash, PIO, Shri Vijay, DPO and Shri C.S.Yadav, DME represented the Public Authority.
6. The Applicant was present during the hearing.
Decision
CIC/AD/A/2010/000231
7. The Commission after reviewing the documents on record directs the PIO to provide the attested
copies of log book to the Appellant free of cost as there is no provision in the RTI Act for such
payment after the mandatory period of one month.
CIC/AD/A/2010/000518
8. The Appellant submitted that the Railway Board vide their letter dt.20.1.03 had given directions for
the implementation of norms for tool boxes. The Respondents submitted that the indent has been
submitted to the HQ on 16.11.07 and that the funds too have been allotted. However, since the tool
boxes have not been provided by the PIO/Stores, Northern Railway, the implementation of
directions in the letter has not been undertaken.
9. The Commission under the authority vested on it u/s 25(5) of the RTI Act recommends that the
PIO/Stores, Northern Railway, Baroda House make available the tools with the funds already
allocated for the purpose as per Railway Board directive dt.20.1.03, within the next two months and
inform the Commission of the action taken with a copy to the Appellant .
CIC/AD/A/2010/000519
10. The Respondent submitted that information is being sought regarding payment made to the lawyers
since 2000 and that the information has been weeded out as per rules.
The Commission after hearing the submission by the Respondent directs the PIO to provide a copy
of the rule giving the preservation period of such records and also of the relevant page of the
weeding out register/s indicating the dates on which the information has been weeded out, to the
Appellant by 25.5.10. The Appellant to submit a compliance report to the Commission by 29.5.10.
11. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy. Registrar
Cc:
1. Shri Saidur Rahman
R/o Running Shed Colony
L.D – 14A, Terhi Pulia
Alam Bagh
Lucknow 226 005
2. The PIO
Northern Railway
Divisional Railway Manager’s Office
Lucknow Division
Hazaratganj
Lucknow
3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Lucknow Division
Hazaratganj
Lucknow
4. Officer incharge, NIC
5. Press E Group, CIC