Central Information Commission Judgements

Mrs.Sneha Rtalreja vs Ministry Of Railways on 2 November, 2011

Central Information Commission
Mrs.Sneha Rtalreja vs Ministry Of Railways on 2 November, 2011
                     In the Central Information Commission 
                                                   at
                                            New Delhi

                                                                      File No. CIC/AD/A/2011/001983


Date of Hearing :  November 2, 2011

Date of Decision :  November 2, 2011



Parties: (Heard through videoconference)

  

Appellant


Mrs. Sneha R Talreja, 
R/o Phulwadi, Plot No. 16
Dev Samaj Road 
Netaji Chowk
Ulhasnagar 421 004
District­ Thane
Maharashtra
 
The Appellant was present.

Respondents 


Central Railway
Mumbai



Represented by: Shri Kailash Narayan, PIO and Shri P.K. Pant, APIO.

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

                                                                                       File No: CIC/AD/A/2011/001983
                                                        ORDER

Background

1. The  Applicant  filed  her  RTI­application dated 15.03.2011 with the PIO, Central Railway, Mumbai 

seeking information against 12 items (A to L). This request for information included queries such as, 

how many muster rolls are being maintained at Sr. DSTE, BB’s office; which specific muster roll was 

referred/reported   to   in   the   complaint   lodged   on   15.07.2010;   how   many   gazetted   officers   are 

working/posted in Sr. DSTE, BB’s office; name of the officers present at the time of lodging complaint 

dated 15.07.2010 against her; has any enquiry been made from her controlling officer before lodging 

the said complaint; what is the outcome of the said complaint and so on. The PIO, on 11.04.2011, 

furnished the information related to items A to C to the Applicant. As for items D to K, the PIO 

requested the Applicant to inspect the relevant records during working hours and collect available 

information.   The   remaining   query   (i.e   item   L)   of   the   Applicant’s   RTI­application   was,   however, 

referred to the Personnel department by the PIO. Since the Applicant was not satisfied with the PIO’s 

reply, she made an appeal dated 09.05.2011 to the Appellate Authority (AA) calling the reply given by 

the PIO incomplete and unsatisfactory. She also complained against the late response by the PIO. 

The  Appellant,  however,  did  not receive any reply from the AA and, therefore, filed the present 

petition before the Commission on 05.07.2011 reiterating the submissions she had made in her first 

appeal to the AA.

Decision

2. During  the  hearing,  the  Respondents informed the Commission that they, besides furnishing the 

available information to the Appellant on 26.04.2011, had also allowed her to inspect the records 

corresponding to her RTI­application. The Appellant, on her part, stated that the she had inspected 

the files but the  information she is looking for was however not present in the Respondents’ records. 

3. Since the Respondents have provided to the Appellant the information available in their records, no 

further information can be authorized for disclosure 

4.  This matter therefore  is directed to be closed.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Mrs. Sneha R Talreja, 
R/o Phulwadi, Plot No. 16
Dev Samaj Road 
Netaji Chowk
Ulhasnagar 421 004
District­ Thane
Maharashtra

2. The Appellate Authority
Central Railway
Ground Floor, DRM office
Mumbai CST
Mumbai

3. Public Information Officer
Central Railway
Sr. DSTE Office
Mumbai CST
Mumbai

4. Officer in charge, NIC