Central Information Commission
CIC/AD/C/10/000023
Dated : August 25, 2010
Name of the Applicant : Mr. Satyendra Prasad Singh
Name of the Public Authority : East Central Railway
Background
1. The RTI application was filed by the Applicant with the PIO, East Central Railway, Danapur on
08.07.09. In his application, he requested for information on the action taken on his letter dated 08.05.09
regarding stoppage of trains number 8183UP8184DN, 5281UP5282DN and 3410UP3402DN at Athmalgola
Station under Danapur Division, East Central Railway Zone. The PIO replied on 19.05.09 enclosing the reply
given by the Sr. Divisional Commercial Manager, Danapur on 08.05.09 in which it was stated that the request
for stoppage had not been received in his office. However, based on the RTI Application , the feasibility of
stopping the trains at Athmalgola is being reviewed.
2. Not satisfied with the reply, the Applicant filed his first appeal on 01.09.09 requesting the Appellate
Authority to consider his request. On not receiving any reply from the Appellate Authority the Appellant filed his
second appeal on 03.11.09 before the Commission, once again requesting for speedy disposal of his appeal
which is pending before the ADRM, Danapur. The Appellate Authority replied on 10.12.09 informing the
Appellant that the proposal in this regard had been sent to East Central Railway Headquarters for their
consideration.
3. On 09.08.10 an order was sent by CIC to both the appellant and the PIO to appear for hearing on
25.08.2010 at 3:45 p.m.
4. Mr. Manoj Kumar, Sr. DPO cum PIO represented the Public Authority.
5. The Appellant was heard through audio conferencing.
Decision
6. The Appellate during the hearing stated that he had checked with the EC Headquarters and was
informed that no such proposal had been received by them whereas the Respondent maintained that
the proposal had indeed been sent to the HQ. In these peculiar circumstances of the case, the
Commission directs the PIO, Danapur to provide the Appellant with a copy of the forwarding letter
and also of the proposal for stoppage of trains at Atmalgola Station by 24.09.10.
6. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Satyendra Prasad Singh,
Advocate, Patna High Court,
At – Bahadurpur, P.O. – Rupas,
P.S. Athmalgola, Patna803211
2. The Public Information Commissioner,
East Central Railway,
Divisional Railway Manager’s Office,
Danapur Division,
Danapur
3. Officer Incharge NIC