Central Information Commission Judgements

Mr.Samir Vijayzaveri vs Ministry Of Railways on 31 May, 2010

Central Information Commission
Mr.Samir Vijayzaveri vs Ministry Of Railways on 31 May, 2010
                           Central Information Commission

                                                                                      CIC/AD/A/2010/000479
                                                                                          Dated May 31, 2010



Name of the Applicant                               :    Shri Samir Vijay Zaveri


Name of the Public Authority                        :    DRM Office
                                                         Central Railway
                                                         Mumbai


Background

1. The   applicant   filed   his   RTI   application   dt.5.10.09   with   the   PIO,   DRM   Office,   Central 

Railway, Mumbai seeking information against 7 points with regard to the train  accident 

victims  for the period 2008 and 2009 including the copies memo and of  pages of  station 

master’s diary for each and every case, mode of transportation to the hospital, details of 

the time and place/station of the train by which victim had met with the accident. On not 

receiving any reply the applicant filed an appeal dt.14.11.09 with the Appellate Authority 

reiterating his request for the information. Shri Ved Prakash, Appellate Authority replied 

on 28.1.10 stating that the information sought by the applicant in his original application 

has been  provided to him vide an annexure along with copies of documents in which the 

points raised in his application are covered.  Against point (g) in which the Applicant had 

sought information on action taken on officers for their negligence, the Appellate Authority 

stated that warning had been issued to CNC Kanjurmarg Shri Karia and that the Dy. 

Station   Master   at   Dadar   Shri   Ganesh   Swain   has   been   issued   Major   Penalty   Charge 

Sheet.   Being   aggrieved  with  the  reply,  the   applicant  filed   a  second  appeal  dt.18.2.10 

before CIC stating that many copies of pages of information provided to him are   not 

readable.

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

for May  31, 2010 through video conferencing.  

3. Shri K.N.Singh, CPIO, Shri Shailesh Tawde, Legal Assistant and Shri Deshpande, OS­

RTI representing the Public Authority were present at NIC Studio, Mumbai.

4. The applicant was also present during the hearing.

Decision

5. The   Commission   after   hearing   the   submissions   of   both   sides,     holds   that   complete 

information has been provided to the appellant. However, keeping in view the appellant’s 

complaint,   the   Commission     directs   the   PIO   to   provide     legible   copies   of   pages   of 

information   once   again   to   him  free   of   cost   by   1.6.10   and   the   appellant     to   submit   a 

compliance report to the Commission by 1.7.10.

6. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Samir Vijay Zaveri
H.No.127, Mumbadevi Road
Daya Mandir Building
3rd Floor
Mumbai 400 003

2. The PIO
Central Railway
Divisional Railway Manager’s Office
Commercial Branch, CST
Mumbai 

3. The Appellate Authority
Central Railway
Divisional Railway Manager’s Office
Commercial Branch, CST
Mumbai 

4. Officer incharge, NIC

5. Press E Group, CIC