In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000073
Date of Hearing : February 22, 2011
Date of Decision : February 22, 2011
Parties:
Applicant
Shri Satyanarayan Mutha
18E/278 Chopasani Housing Board
Jodhpur,
Rajasthan - 342008.
Applicant was not present.
Respondent(s)
O/o Divisional Railway Manager
North Western Railway
Jodhpur
Rajasthan.
Represented by : Shri Ashok Kumar Mehta, APIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000073
ORDER
Background
1. The RTI Application dated 6.7.2010 was filed by the Applicant with the PIO, North Western Railway,
Jodhpur seeking information against 4 points including reservations allowed under advance
reservation, RAC, Tatkal etc in percentages and the reservation chart on the Barmer Haridwar Link
Express on 24.6.2010 and 27.6.2010. He filed his first appeal on 31.8.2010 on not receiving any
information. The AA replied on 1.10.2010 providing point wise information while informing the
Applicant that the reservation is done as per the reservation policy of Railway Board and that the
waiting list chart of the train no. 4883 A for 24.6.2010 is not available. Not satified with the reply, the
Applicant filed his second appeal before the Commission on 18.10.2010 requesting for the
information against point 1 for the particular train no. 4888A.
Decision
2. During the hearing the Respondent submitted that information against point 1 could not be provided
earlier as against this point the Applicant had sought information about reservation for all the trains which was
voluminous in nature and would have disproportionately diverted the resources of the Public Authority.
However, according to the Respondent now that the Applicant has given the specific train number in his
second appeal, the required information which has already been collected would be provided to the Appellant
at the earliest. The Commission accordingly directs the PIO to provide the information to the Appellant
before 20.3.2011.
3. The Commission also directs the PIO to Show Cause as to why a penalty should not be imposed on
him for not having replied to the RTI application within the mandated period. The explanation should reach the
Commission by 30.3.2011.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Satyanarayan Mutha
18E/278 Chopasani Housing Board
Jodhpur,
Rajasthan – 342008.
2. The Public Information Officer
O/o Divisional Railway Manager
North Western Railway
Jodhpur
Rajasthan.
3. The Appellate Authority
O/o Additional Divisional Railway Manager
North Western Railway
Jodhpur
Rajasthan.
4. Officer Incharge, NIC.