In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000786
Date of Hearing : June 1, 2011
Date of Decision : June 1, 2011
Parties:
Applicant
Shri Sunil R.Reddy
D33, Berkeley Place
Railway Colony
Byculla
Mumbai 400 008
The Applicant was not present during the hearing
Respondents
The Public Information Officer
Central Railway
O/o the Chief Security Commissioner
RPF, CST
Mumbai 400 001
Represented by : Shri P.G.Sinha, PIO & Sr.DSC
NIC Studio, Mumbai
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/2011/000786
ORDER
Background
1. The Applicant filed an RTI Application dt15.9.10 with the PIO, O/oCSCRPF, Mumbai. He stated that
one Shri V.L.Hniya aged 19 years resident of Kalwa was arrested under Railway Act 147 on 6.5.09
by RPF Kurla suburban Railway StationMumbai and was released on cash bail bond S.No.186946
after collecting cash Rs.500/ from him with the instruction to attend the court on 11.5.09. In this
context, the Applicant sought information against six points. The PIO replied on 14.10.10 furnishing
point wise information. The Applicant filed an appeal dt.4.11.10 with the Appellate Authority
commenting on the reply provided. On not receiving any reply, he filed a second appeal dt.2.2.11
before CIC.
Decision
2. During the hearing, the Respondents submitted that a number of complaints on the matter of cash
bail bonds have been received from people because of which a checking was done on
misappropriation of cash bail bonds and some officials committing the offence were identified. He
added that DAR proceedings have been initiated against these delinquent officials and at present the
investigation is ongoing. He added that the GRP too is also carrying out a separate investigation
into the matter and that they have seized most of the documents in this connection. Besides these a
PIL too has also been filed in the High Court. According to the Respondent any disclosure of
information at this stage would impede the process of investigation and accordingly sought exemption
u/s8(1)(h) of the RTI Act.
3. The Commission accepts the submission of the Respondent and denies the information to the
Appellant u/s 8(1)(h) to the RTI Act. The PIO may provide complete information to the Appellant
once the matter reaches finality.
4. The appeal is rejected and case closed.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Sunil R.Reddy
D33, Berkeley Place
Railway Colony
Byculla
Mumbai 400 008
2. The Public Information Officer
Central Railway
O/o the Chief Security Commissioner
RPF, CST
Mumbai 400 001
3. The Appellate Authority
Central Railway
O/o the Chief Security Commissioner
RPF, CST
Mumbai 400 001
4. Officer in charge, NIC