Central Information Commission Judgements

Mr Yogendra Prasad Verma vs East Central Railway on 12 May, 2009

Central Information Commission
Mr Yogendra Prasad Verma vs East Central Railway on 12 May, 2009
                 CENTRAL INFORMATION COMMISSION
                     Club Building, Old JNU Campus,
                   Opposite Ber Sarai, New Delhi 110 067.
                                  Tel : + 91 11 26161796

                                              Decision No. CIC/SG/A/2009/000515/3195
                                                     Appeal No. CIC/SG/A/2009/000515

Relevant Facts

emerging from the Appeal

Appellant : Mr Yogendra Prasad Verma
Vill+P.o.- Shrichndrapur,
Via: Sadishopur
Dist.- Patna
Bihar – 801111

Respondent : Deputy Chief Conduction Manager/Coaching
East Central Railway
Hajipur,
Bihar.

RTI application filed on             :      27/09/2008
PIO replied                          :      06/11/2008
First appeal filed on                :      23/12/2008
First Appellate Authority order      :      Not Mentioned
Second Appeal received on            :      23/03/2009

Information sought:-

The Appellant had asked in RTI application that
A. What steps has been taken on uncertain time delay in thoroughfare of train and
commencement of new commuter train on the same route?
B. When will be the execution of construction of additional loop line and signal and
map plan no. 17/85 and map plan no. 95/92 will take place as the estimate price had
been sent to the respective committee for both the plans but it is being delayed on
the pretext of unavailability of funds.
C. When will a proper adjustment be made to reduce the rush during working time due
to the passengers from different classes which ultimately makes the train no 526
(down) and 560 (down) late on stations?
D. Is it true that the Chief Passenger Conductor Manager, ECR, is behaving in step-

motherly manner with Patna-Ara-Buxar and Buxar-Ara-Patna railwayline that the
train no 510 (down), 506 (down), 512 (down), 562 (down) are made to stop on
Danapur railway station? It is due to lack of foresight and arbitrariness that the 8
people died after train ran over them. Why is convenience of the daily commuters in
abovesaid train are compromised?

The PIO replied:

The PIO replied to the appellant that
A. Train no 560 (down) runs always on its designated time. And if it gets delayed in
any unusual circumstances then the Railway runs it on priority basis.
The time changed only after the request of passengers on 01-Jan-2007 when the
Bihar Govt. changed its working time.

B. Controller Deptt. has not received any such plan.
C. Train no 526 (down) and 560 (down) get delayed because several super fast and
express trains pass through the same corridor at the same time. So it is not possible
to run 510 (down) at 4 o clocks from Buxar and to reach at Patna Junction at 8 o
clock.

D. Some amendments have been made into the timing of some passenger train for the
convenience of passengers, Rake link and commencement of some long distance
trains that is appropriate for the passengers. Reconsideration will take place after
receiving proposals to amend in the timetable.

Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Mr. BK Singh PIO
The PIO has given the information and the appeal appears more in the nature of wanting
the railways make certain changes in their schedule. This is not the domain of RTI Act.

Decision:

The appeal is disposed.

All the information has been provided.

This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
12 May, 2009
(In any correspondence on this decision, mentioned the complete decision number.)