In the Central Information Commission
at
New Delhi
File No. CIC/AD/A/2011/001654
Date of Hearing : November 9, 2011
Date of Decision : November 9, 2011
Parties: (Heard through video conference)
Appellant
Shri Virender Kumar Sinha
Camp 118, Prabhat Colony,
Chas,
Bokaro 827 013
The Appellant was present.
Respondents
South Eastern Railway
Ranchi
Represented by: Shri Sunil Kumar, AA and Shri Mukherjee, PIO.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001654
ORDER
Background
1. The Applicant field his RTIapplication dated 16.04.2011 with the PIO, South Eastern Railway, Ranchi
seeking certain information about the extra charge collected from him by the Ticket Checker. It is his
case that though he was having a seasonal ticket no. D30335087 with him, the Ticket Checker had
taken the extra charge from him for the journey he was performing on 15.04.2011 in Train no. 2366.
Since the Applicant did not receive any reply from the PIO, he filed his first appeal with the Appellate
Authority (AA) on 17.05.2011. Subsequent to this appeal, the PIO on 31.05.2011 sent pointwise
information to the Applicant. Since the Applicant was not happy with this information, he filed the
present petition before the Commission on 04.07.2011 requesting the disclosure of information.
Decision
2. During the hearing, the Respondents stated that they, after enquiring into the matter the Appellant
had brought up in his RTIapplication, have found that the Appellant, while performing his above
journey, had entered into a reserved compartment, which was not meant for the passengers who
were having the seasonal ticket and that, therefore, he was charged the amount/fare which he is
calling the additional one. The Appellant, on his part, insisted on receiving the rule by which the
Railway Authority can collect the extra charges from the passenger who is having the seasonal ticket.
The Respondents stated that as per the extant Rule if a passenger, having a seasonal ticket, is
travelling in reserved compartment, his seasonal ticket shall be treated as ‘invalid’.
3. After hearing the averments above, it is noted that all what can be allowed to be given to the
Appellant by way of information in the present case is a copy of Rule the PIO has just mentioned
hereinabove. It is accordingly directed that the PIO should furnish a copy of the said Rule to the
Appellant within 15 days of receipt of this order.
4. Appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Virender Kumar Sinha
Camp 118, Prabhat Colony,
Chas,
Bokaro 827 013
2. Appellate Authority &
ADRM
South Eastern Railway
Hatiya
Ranchi
3. Public Information Officer &
Sr. DCM
South Eastern Railway
Hatiya
Ranchi
4. Officer in charge, NIC