Central Information Commission Judgements

Ms.Nargis Mitra vs Ministry Of Railways on 17 August, 2011

Central Information Commission
Ms.Nargis Mitra vs Ministry Of Railways on 17 August, 2011
                     In the Central Information Commission 
                                                   at
                                             New Delhi

                                                                            F.NO. CIC/AD/A/2011/001230


Date of Hearing :  August 17, 2011

Date of Decision :  August 17, 2011



Parties:  



         Appellant


         Ms. Nargis Mitra
         H.No. P­1A/105, Princeton Estate,
         DLF Phase­IV,
         Gurgaon 122 001

         The Appellant was present through her representative, Shri Praveen Kumar at CIC      court­
room at New Delhi

         Respondents


         Western Railway
         Mumbai Central
         Mumbai

         Represented by: Shri Raj Kumar, APIO--present at NIC VC facility at Mumbai



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

                                                                                       File No: CIC/AD/A/2011/001230



                                                        ORDER

Background

1. The Applicant, through her RTI­application dated 11.01.2011, filed with the PIO, Western Railway, 

Mumbai, sought for copies of all documents and catalogues submitted by the parties in relation to 

certain   tender.   The   PIO,   on   18.01.2011,   informed   the   Applicant   that   the   said   tender   is   under 

evaluation   of   Western   Railway   and   that   as   soon   as   the   same   is   awarded,   the   copies   of   the 

documents would be sent to the Appellant.    The Applicant, being aggrieved with this reply, filed her 

1st­appeal with the Appellate Authority (AA) on 24.03.2011 which according to the Appellant was 

returned undelivered with the remark of the postal authority that the office of the AA is blocked. The 

Appellant, therefore, filed the present petition dated 12.04.2011, before the Commission requesting 

for the disclosure of the information.

Decision

2. At the outset, the Respondents’ representative informed the Commission that the public authority 

would finalize the award of above mentioned tender by the end of this month (i.e. 31 st August, 2011) 

and that information would be provided to the Appellant after that .  

3. In view of the statement made by the Respondent, it is directed that the PIO, as assured in his reply 

dated   18.01.2011,  should   furnish  the  requested  documents  to  the  Appellant  within   2   weeks  of 

finalization of award of said tender. 

3. Appeal is disposed of with the above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Ms. Nargis Mitra
H.No. P­1A/105, Princeton Estate,
DLF Phase­IV,
Gurgaon 122 001

2. The Appellate Authority     
Western Railway
Office of Divisional Railway Manager
Mumbai Central
Mumbai 400 008

3. Public Information Officer 
Western Railway
Office of Divisional Railway Manager
Mumbai Central
Mumbai 400 008

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.