Central Information Commission Judgements

Mr.Veer Prakashsingh vs Ministry Of Railways on 21 October, 2011

Central Information Commission
Mr.Veer Prakashsingh vs Ministry Of Railways on 21 October, 2011
                       In the Central Information Commission 
                                                     at
                                              New Delhi

                                                                        File No. CIC/AD/A/2011/001848


Date of Hearing :  October 21, 2011

Date of Decision :  October 21, 2011



Parties:

  

Appellant


Shri Veer Prakash Singh
17/7 (D), Railway officers Colony,
Muir Road, Rajapur,
Allahabad 211 001

The Appellant was present at NIC VC facility at Allahabad.

Respondents 


East Central Railway
Mugalsarai
U P

Represented by: Shri Mahendra Prasad, DPO & PIO and Shri L.K. Rai, OS (RTI Cell)--present at NIC VC 
facility at Chandauli.

                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                      File No: CIC/AD/A/2011/001848
                                                        ORDER

Background

1. The   Applicant   filed   his   RTI­application   dated   04.03.2010   with   the   PIO,   East   Central   Railway, 

Mugalsarai, enquiring about the accident which took place at Pole No. 673/30 in Mugalsarai­Sasaram 

Section. He also wanted to know whether any ACP (Alarm Chain Pulling) had occurred in Train No. 

2876 between Mugalsarai and Bhanua Station during the night of 23/24.10.2009, and if yes then how 

long the train was allowed to stop there. The PIO, on 17.03.2010, informed the Applicant that they 

have   already   furnished   the   same   set   of   information   to   him   vide   their   communications   dated 

17.02.2010   and   11.03.2010   in   response  to   an   earlier  RTI­application  of   his   (dated   12.01.2010), 

seeking same information. The Applicant, being unhappy with the PIO’s reply, filed his 1st­appeal with 

the Appellate Authority (AA) alleging that the reply given by the PIO is incorrect as it is contrary to 

what has actually happened that night. The AA vide his decision dated 30.07.2011 dismissed the 

Appellant’s 1st­appeal recording that the PIO has furnished correct and complete information to the 

Appellant.   Being aggrieved with the AA’s decision, the Appellant filed the present petition dated 

20.07.2011 before the Commission complaining that the Respondents are not providing him ‘the true 

information’ corresponding to his RTI­application.

Decision

2. During   the   hearing,   the   Respondent­PIO   stated   that   as   per   the   information   received   by   the 

department concerned (viz., Commercial, Traffic, Safety), no such accident had taken place at the 

place   and   the   time   the   Appellant   has   mentioned   in   his   RTI­application.   He   (PIO),   therefore, 

expressed their inability to confirm the Appellant’s contention. He, however, mentioned that the office 

of the Sr. DSO maintains a register which contains the entry of the reported accidents. The Appellant, 

however, was not ready to believe what the PIO has stated here since, according to him, he had lost 

his son in the said accident. 

3. In view of the above, it is directed that the PIO shall file an affidavit before the Commission–with a 

copy to the Appellant– affirming their position that the information sought by the Appellant is not 

present  in  their  records.  The  affidavit should reach the Commission as well as the Appellant by 

15.11.2011.  The PIO, along with the affidavit, should also send the copies of relevant pages of the 

Register, maintained at Sr. DSO, regarding accidents, to the Appellant, as proof of the fact that no 

information related to the accident as submitted by the Appellant, had taken place at the said pole on 

23/24.10.2009 .  Affidavit/information  to be provided by 20 November, 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 Veer Prakash Singh
17/7 (D), Railway officers Colony,
Muir Road, Rajapur,
Allahabad 211 001

2. The Appellate Authority (RTI) &
ADRM
East Central Railway
Mugalsarai
U P

3. Public Information Officer  &
Sr. DPO
East Central Railway
Mugalsarai
U P

4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.