Central Information Commission Judgements

Mr.Shri Kant Singh vs Estern Railway, Howrah on 15 May, 2009

Central Information Commission
Mr.Shri Kant Singh vs Estern Railway, Howrah on 15 May, 2009
              Central Information Commission
                                                                  CIC/OK/A/08/00608-AD

                                                                        Dated May 15, 2009

Name of the Applicant                         :    Mr.Shri Kant Singh

Name of the Public Authority                 :     Estern Railway, Howrah

Background

1. The Applicant filed an RTI application dt.23.8.07 with the CPIO, ER, Howrah.

He requested for information with regard to book stalls/trolleys at
Howrah/Burdwan stations. The CPIO’s reply is not in the file. The
Sr.Divisional Commercial Manager transferred the case to Chief Commercial
Manager on 18.9.07. On not receiving any reply, the Applicant filed an appeal
dt.19.12.07 with the Appellate Authority. Aggrieved at not receiving any reply
from the Appellate Authority, he filed a second appeal dt.7.3.08 before the
CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for May 15, 2009.

3. Mr. Rama Kant Singh, Sr. DCM, Howrah cum CPIO and Mr. M.N.S. Roy,
CCM/FM, E.R. represented the Public Authority.

4. The Applicant was present during the hearing.

Decision

5. During the discussions it was agreed that the information sought by the
Appellant is voluminous and would result disproportionate diversion of the
resources of the Public Authority and accordingly the Appellant agreed to be
more specific and seek information only for the periof 2000 to 2004. The
Commission directs the Respondent to allow the inspection of relevant files
for these four years by the Appellant and to provide him with photocopies of
documents he requires. The CPIO to bring all the files to Howrah Division as
desired by the Appellant, for inspection. All information is to be provided by
30th July, 2009. The Commission also directs the CPIO to show cause why a
penalty of Rs.250/- per day should not be imposed on him for not providing
the information within the mandatory period. The response to reach the
th
Commission by 10 June, 2009.

6. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar
Cc:

1. Mr.Shri Kant Singh
C/o Manoj Kumar Pandey
12/5 Muralman Para Lane
Howrah 711 101
West Bengal

2. The CPIO
Eastern Railway
Divisional Railway Manager’s Office
Commercial Branch
Howrah Division
Howrah

3. The Appellate Authority
Eastern Railway
Addl. General Manager
17 Netaji Subhash Road
Kolkata 700 001

4. Officer in charge, NIC

5. Press E Group, CIC