Central Information Commission Judgements

Mr.Satish Kumararya vs North Central Railway on 13 August, 2010

Central Information Commission
Mr.Satish Kumararya vs North Central Railway on 13 August, 2010
                              Central Information Commission

                                                                                            CIC/AD/A/2010/000925
                                                                                            Dated August 13, 2010

        Name of the Applicant                             :     Shri Satish Kumar Arya


Name of the Public Authority                              :     DRM Office
                                                                North Central Railway, Jhansi


Background

1. The Applicant filed an RTI application dt.4.1.10 with the PIO, DRM Office, North Central Railway, 

Jhansi requesting for information against 12 points about one Shri Ramesh Chand Tagela who had 

undertaken a train journey after including his name fraudulently in a list of eminent journalists.  Shri 

Sandeep Trivedi, PIO replied on 25.1.10 enclosing point wise information dt.22.1.10 furnished by 

Sr.DSCM, Sr.DCC&SP/GRP North Central Railway.  Not satisfied with the reply, the Applicant filed 

an   appeal   dt.22.2.10   with   the   Appellate   Authority   stating   that   information   furnished   to   him   is 

incomplete.  The Appellate Authority replied on 17.3.10 informing the Applicant that information has 

already been provided to him vide letter dt.25.1.10.  Being aggrieved with the reply, the Applicant filed 

a second appeal dt.23.4.10 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing on August 13, 

2010 through video conferencing.  

3. Shri Sandeep Trivedi, PIO and Sr.DPO, Shri J.P.Pandey, Appellate Authority and ADRM and Shri 

T.K.Samadhya, DCM representing the Public Authority was present at NIC Studio, Jhansi.

4. The Appellant was present during the hearing.

Decision

5. The Respondents submitted that there is no complaint against the officer Mr.Tagela in the records 

and that some information sought is also not available in the records.  About the contradictions in the 

replies provided  by the Railway Police and the Security Officers, which the Appellant mentioned 

during the hearing, the Respondent clarified that information that is available on record has been 

provided.  When the Appellant pointed out that on 17.11.09, the UP Govt. had written to the Railways 
asking them to take action against Mr.Tagale, the Respondents denied having received such a letter. 

Further, in   response to the Appellant’s complaint that no information has been provided against 

points 8 to 10, the Respondents stated that  information against these points is not available in the 

records.

6. The Commission, after hearing both sides, directs the PIO to provide an affidavit to the Commission 

with a copy to the Appellant informing him that the said  letter dt.17.11.09 had not been received from 

the UP Govt. and that no complaint regarding Mr. Tagale is available in the records.   The PIO is also 

directed to affirm in the affidavit that against points 8 to 10 no information is available in the records. 

The Affidavit should reach the Commission by 13.9.10 and the Appellant to submit a compliance 

report to the Commission  by 20.9.10. The Appellant may also be allowed to inspect the relevant files 

and records in connection with the information sought by 20.9.10 and be provided with copies of 

documents  required by him, free of cost. 

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

 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Satish Kumar Arya
Editor­Premwani
110 Friends Colony
Malhipur Road
Shaharanpur 247 001

2. The PIO
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi

3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Jhansi Division
Jhansi

4. Officer incharge, NIC