In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001742
Date of Hearing : January 24, 2011
Date of Decision : January 24, 2011
Parties:
Applicant
Ms.Pinki Yadav
ONGC
Plot No.6, Ramapeer Colony
Ratanada
Jodhpur 342 002
The Applicant was heard through audio.
Respondents
Ministry of Railways
O/o ED(PG) and PIOI
Railway Board
Rail Bhawan
New Delhi
Represented by : Shri A.D.Ramachandran, Director E(LL), shri I. Jeyakumar, Director Traffic and
Shri Rakesh Kumar, SO/RTI
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/001742
ORDER
Background
1. The Applicant filed an RTI application dt.13.4.10 with the CPIO, Railway Board and CPIO, Jodhpur
Division seeking information against 5 points with regard to periodic rest for running staff. The APIO,
Rly. Board replied on 20.5.10 enclosing the information furnished by Shri Chhote lal, Dy. Director,
Estt (LL) against points 1, 2 and 5 and information against point 3 was provided on 18.6.10. The
Applicant filed an appeal dt.12.7.10 with the Appellate Authority stating that she is not satisfied with
the information provided as authenticated copies of the concerned rules were not provided. She also
mentioned that information was not provided on Railway Board letter head or format and also that
she was directed to approach zonal railway to get information w.r.t items No.4 and 5. On not
receiving any reply, the Applicant filed a second appeal dt.18.9.10 before CIC.
Decision
2. During the hearing, the Respondent submitted that the Appellate Authority had along with his order
dt.3.11.10 also furnished a brief along with an authenticated copy of required rule, to the Appellant.
He added that with regard to point 2, no information is available on record as no such rule exists.
This fact may be intimated to the Appellant in writing by 24.2.11. With regard to the points 4
and 5, the Respondents submitted that opening of running rooms and booking of crew is done by
them keeping in view the administrative and operational requirements. When queried by the
Commission, the Appellant submitted that the information sought against points 4 and 5 relates to
Jodhpur Division.
3. The Commission accordingly directs the PIO to transfer the RTI application to PIO, North Western
Railway, Jodhpur along with the Commission’s order directing the PIO Jodhpur to provide the
information against points 4 and 5 to the Appellant by 28.2.11 and the Appellant to submit a
compliance report to the Commission by 5.3.11.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Ms.Pinki Yadav
ONGC
Plot No.6, Ramapeer Colony
Ratanada
Jodhpur 342 002
2. The Public Information Officer
Ministry of Railways
O/o ED(PG) and PIOI
Railway Board
Rail Bhawan
New Delhi
3. The Appellate Authority
Ministry of Railways
O/o Advisor (Safety)
Railway Board
Rail Bhawan
New Delhi
4. Officer Incharge, NIC