Central Information Commission Judgements

Mr.Srikant Tiwari vs Ministry Of Railways on 14 July, 2011

Central Information Commission
Mr.Srikant Tiwari vs Ministry Of Railways on 14 July, 2011
                        In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                     File No: CIC/AD/A/2011/001276



Date  of Hearing :  July 14, 2011

Date of Decision :  July 14, 2011


Parties:

           Applicant

           Shri Shri Kant Tiwari
           CK - 16/32
           Sudia
           Varanasi 221 001
           Uttar Pradesh

           The Applicant was present at NIC Studio, Varanasi.

           Respondents

           The Public Information Officer
           East Central Railway
           Divisional Railway Manager's Office
           Mughalsarai Division
           Mughalsarai

           Represented by : Shri Rakesh Kumar Roshan, PIO & Sr.DCM
                                    Shri L.K.Rai, Ch.OS
                                    ­ NIC Studio, Varanasi




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                             at
                                                    New Delhi
                                                                                          File No: CIC/AD/A/2011/001276


                                                         ORDER

Background

1. The Applicant filed an RTI application dt.8.12.10 with the PIO, DRM Office, East Central Railway, 

Mughalsarai.  He stated that on 3.1.09 train No.2296  had reached Allahabad on 4.1.09 and that the 

TTE had issued a memo to the RPF seeking their assistance to detain unauthorized passengers.  In 

this connection, he requested for confirmation from the PIO on whether the TTE had indeed handed 

over a memo to any official at Mughal Sarai station or in any office of the Mughal Sarai Division . He 

also   requested   for   a   copy   of   the     memo   .   The   PIO   replied   on   30.12.10   furnishing   point   wise 

information and also informing the Applicant that no  such memo had been received in his office.  Not 

satisfied with the reply, the Applicant filed an appeal dt.17.1.11 with the Appellate Authority. The 

Appellate Authority replied on 17.2.11 Being aggrieved with the reply, Applicant filed a second appeal 

dt.4.4.11 before CIC.

Decision

2. During the hearing, the Respondents submitted that the information sought in the instant case is 

similar to that sought in appeal in case No.CIC/AD/A/2010/0010 which was decided  on dt.1.9.10 by 

the Commission and that as per the decision an  affidavit has been provided to the Commission with 

a copy to  the Appellant  informing the Commission about the non­availability of the Memo in the 

records   of   the   Public   Authority.   This   affidavit   according   to   the   Respondent   has   already   been 

furnished. The Respondent maintained his position that there is no further information available on 

the subject with the Public Authority.  

3. The Commission after hearing the submission of the Respondent and after noting that the affidavit 

has already been  provided to the Commission holds that in the absence of any memo, there is no 

further information which can be authorized for disclosure and that the PIO is not obligated to answer 

the Appellant’s query as to whether the memo was handed over  to any official at Mughalsarai or not 

since no records on the subject matter are available.   The Commission, therefore, closes this instant 
case while informing the Appellant that no further appeal with regard to the ‘memo’ mentioned in the 

RTI application will  be entertained by the Commission since there is no such memo available in the 

records. 

4. The appeal is rejected.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Shri Kant Tiwari
CK – 16/32
Sudia
Varanasi 221 001
Uttar Pradesh

2. The Public Information Officer
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai

3. The Appellate Authority
East Central Railway
Divisional Railway Manager’s Office
Mughalsarai Division
Mughalsarai

4. Officer in charge, NIC