Central Information Commission Judgements

Ms.Roochi R Batle vs Ministry Of Railways on 13 May, 2010

Central Information Commission
Ms.Roochi R Batle vs Ministry Of Railways on 13 May, 2010
                       Central Information Commission

                                                                                       CIC/AD/A/2010/000321
                                                                                          Dated May 14, 2010


Name of the Appellant                                 :     Ms. Roochi R. Batle


Name of the Public Authority                          :     Central Railway, Mumbai


Background

1. The   Applicant   filed   her   RTI   Request   on   30.06.2009,   with   the   PIO,   Central   Railway, 

Mumbai, seeking xerox copies of P.M.Cs,  office notes, pages from the late attendance 

register   and   copies   of   various   letters.   The   PIO   replied   on   09.07.2009   requesting   the 

Applicant   to pay Rs. 30 towards 15 pages of information. The PIO on 24.07.2009 on 

receipt of the photocopying charges furnished copies of information sought against 1, 2, 

3, and 4. However, still not satisfied the Applicant filed her First Appeal on 25.08.2009 

stating that information provided to her is incorrect. The Appellate Authority replied on 

09.10.2009 providing point wise information in response to the comments given in the 

First   Appeal.   Still   not   satisfied,   the   Applicant     filed   her   Second   Appeal   before   the 

Commission on 05.01.2010 stating that information against point 1 has been refused and 

information provided against points 2 and 3 is absolutely wrong. 

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for May 14, 2010.  

3. Mr. P.M. Motwani, APIO, HQ, Mr. N.G. Shate, Deemed PIO and Mrs. Srikala Girish, SO 

represented the Public Authority and were heard  through video conferencing. 

4. The Appellant was not present during the hearing.  

Decision

5. The Respondent submitted that the Appellant is seeking  information which she had not 

sought  earlier in her  RTI Application. He stated that    Mr. Batle  had  not furnished  his 
fitness   certificate.   Hence   the   same   could   not   be   furnished   to   the   Appellant.   The 

Commission noted that the information against the remaining   points   2 & 3 has been 

provided as available in the  records. Since complete information has been furnished, the 

appeal is accordingly disposed of.      

    

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Ms. Roochi R. Batle,
D­64, 8 Block,
Near Gujarati Sweet Mart,
Bhusawal­ 425201  

2. The Public Information Officer,
Central Railway,
FA & CAO’s Office,
3rd Floor, New Admin Building, CST
Mumbai

3. The Appellate Authority,
Central Railway,
O/o the Addl. General Manager,
Public Info. Cell (HQ),
Chhatrapati Shivaji
Mumbai

4. Officer in charge, NIC

5. Press E Group, CIC