Central Information Commission Judgements

Ms. Hema Sampat vs Central Railway, Mumbai on 12 March, 2010

Central Information Commission
Ms. Hema Sampat vs Central Railway, Mumbai on 12 March, 2010
             Central Information Commission
                                                   CIC/OP/A/2009/000181 - AD

                                                           Dated 12th March, 2010

Name of the Applicant                  :   MS. HEMA SAMPAT


Name of the Public Authority           :   CENTRAL RAILWAY, MUMBAI

Background

1. The Applicant filed her RTI request on 15.07.08 with the PIO, Central Railway,
Mumbai seeking information against 9 points related to absence of proper
gutters and drainage system in the Metro city. The Asst. Commercial manager
(HQ) cum APIO transferred the application to Sr.DEN(C) cum PIO with
request that information be provided directly to the Applicant. On not
receiving any reply the Applicant filed his First Appeal on 18.08.08 reiterating
his request for the information. The Appellate Authority replied on 05.09.08
providing information against each point. Being aggrieved with the reply, the
Applicant filed his Second Appeal before the Commission.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 12th March, 2010 through video conferencing.

3. Mr.U P Singh, Sr. Div. Enggr cum PIO and Mr.Sammuel Havart, Chief
Inspector were present at NIC studio, Mumbai.

4. The Appellant was not present during the hearing.

Decision

5. The Respondent submitted that he had already replied to the Appellant on
02.02.10 in response to the Second Appeal and that the information was
received by the Appellant on 08.02.10. The Commission noted that there is
no further communication from the Appellant after receiving the information
and hence assumes that she is satisfied with it.

6. The appeal is accordingly disposed of.

7. The Commission also directs the PIO to show cause why a penalty of Rs.250/-

(maximum of 25,000/-) should not be imposed on him for not providing the
information to the Appellant within the stipulated period of one month. The
explanation should reach the Commission by 20th April, 2010.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Ms. Hema Sampat
H.No. 130
Cavel Street
Kalbadevi Road
Nagpur.

2. The PIO
Central Railway
Divisional Railway Manager’s Office
Commercial Branch, CST
Mumbai.

3. The Appellate Authority
Central Railway
Divisional Railway Manager’s Office
Commercial Branch, CST
Mumbai.

4. Officer in charge, NIC

5. Press E Group, CIC