Central Information Commission Judgements

Mr.Satya Prakash Mishra vs Ministry Of Railways on 2 August, 2011

Central Information Commission
Mr.Satya Prakash Mishra vs Ministry Of Railways on 2 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001084
                                                                                                          



Date  of Hearing     :  August 2, 2011

Date of Decision     :  August 2, 2011



Parties:

           Applicant

                      
           Shri Satya Prakash Mishra
           Advocate
           R/o Sector K.B - 1/55, Aliganj
           Lucknow.

           Applicant was  heard through Audio.



           Respondent(s)

           Ministry of Railway
           ED(PG) & PIO
           Railway Board
           Rail Bhawan
           New Delhi.



           Represented by   :                Shri Deomani, Dy CCM/C, Northern Railway
                                             Shri Kranti Kumar, Deemed PIO, Railway Board
                                             Shri Dandeswar Thakuria, N F Railway
                                             Ms T R Roaz, S Rly
                                             Shri  Ramjayam, S C Rly
                                             Shri Bhattacharjee, Eastern Rly
                                             Shri Vinod K Samuel, APIO, Rly Board.



                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                 In the Central Information Commission 
                                                                  at
                                                         New Delhi
                                                                                              File No: CIC/AD/A/2011/001084
                                                              ORDER

Background

1. The RTI Application dated  30.11.2010 was filed by the Applicant with the PIO, Ministry of Railways, 

Rail Bhawan, New Delhi  seeking information  related to the compensation  to be given  to the  family 

of any person who dies in a railway accident.  The  information sought  included list of people who 

have been killed during  the period January  to 30th November 2008  in train accident and also due to 

terrorist attacks,   details of   compensation paid to the families of the deceased and the number of 

people of those families who have been given employment in the Railways.   The PIO   replied on 

25.2.11 providing   part information against point 5   of the RTI Application.   On not receiving any 

further information the Applicant filed his first appeal on 15.1.11 requesting for the information once 

again.  Being aggrieved at not being provided any further information by the Appellate Authority he 

filed a second appeal before the Commission on 25.3.2011.

Decision. 

      2. The Commission received a letter dated 29.7.11 from the CPIO, Dy.  Railway Board explaining that 

all the  information  was provided  vide letters dated 18.1.11,  25.2.11, and 6.4.11.  He also stated 

that   points   5   and   6     have   been   transferred   to   Zonal   Railways   with   the   direction   to   send   the 

information directly to the Appellant   vide their letter dated 31.3.11.   He further added that CIC’s 

notice for hearing was also transferred to the concerned PIOs. (16 Zonal Railways).

     3. During the hearing it was noted that the Appellant  was provided against point 1 on   6.4.11   with  a 

brochure  on  provision  and  procedure for compensation to the victims of railway accidents.   The 

Appellant however     denied having received the information from the CPIO, Railway Board.   The 
Commission therefore directs the CPIO to provide one more copy of the set of information that was 

provided vide   letter dated 6.4.11 to the Appellant including including a copy of the brochure.  The 

Appellant  then sought information against points 5  of the RTI Application  since according to him the 

information that has been provided by 14 zonal offices is incomplete   since the   reasons for the 

deaths of  different individuals is missing .  He also sought the details of victims  of  railway accidents 

at  unmanned level crossings from the different zonal Railways.  The Appellant  also  submitted that 

information against point 6 has not been provided at all by  the Zonal Railways.  

With regard to point 7 it was noted that the  PIO, Northern Railway has not provided the information 

since this point was transferred to the  Norther Railways on receipt of the hearing notice,

       4. The Commission after hearing both sides , directs the PIO Railway Board to transfer the points 5 and 

6   to the PIOs of 16 Zonal Railways once again along with a copy of this Order directing them to 

provide   complete   information   (photocopies  of   records  of   the  victims  who  lost   their  lives   in   train 

accidents whether at any unmanned level crossing or due to any terrorist attack or because of any 

railway accident)   as they exist in the records. Information against point 7 to be provided to the 

Appellant by the PIO , Northern Railway .  All the information to be provided by 5th September 2011.

       5. The Appeal is disposed of accordingly.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Satya Prakash Mishra
Advocate
R/o Sector K.B – 1/55, Aliganj
Lucknow.

2. The Public Information Officer
            Ministry of Railway
ED(PG) & PIO
Railway Board
Rail Bhawan
New Delhi.

3. The Appellate Authority
Ministry of Railway
Advisor (Safety)
Railway Board, Rail Bhawan
New  Delhi.

4. Officer in charge, NIC.

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint.  In the prayer, the Appellant/Complainant may indicate, what information has not been provided.