Central Information Commission Judgements

Sh. Madan Lal vs Ministry Of Railways on 6 October, 2009

Central Information Commission
Sh. Madan Lal vs Ministry Of Railways on 6 October, 2009
                  Central Information Commission
                              2nd Floor, August Kranti Bhawan,
                          Bhikaji Cama Place, New Delhi - 110 066
                                  Website: www.cic.gov.in
                                                            Decision No. 4600/IC (A)/2009
                                                            F. No.CIC/OK/A/2009/000025
                                                            Dated, the 06th October, 2009
Name of the Appellant:               Sh. Madan Lal
Name of the Public Authority:        Ministry of Railways
Facts

:

1. The appellant has grievances regarding late arrival of a train, by about 15
minutes, on account of its detention by ticket checking squad. In this context, he has
sought to know the rules under which the train could be stopped for the above
purpose.

2. The CPIO has duly replied and clarified the issue raised by the appellant, who
is however not satisfied. Hence, this appeal before the Commission.

Decision:

3. The appellant has neither asked for information as per Section 2(f) of the Act
nor there is any denial of information u/s 8(1) of the Act. There are no provisions
under the Act for redressal of grievances of the customers of the respondent. This
appeal is, therefore, considered unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. Madan lal, C/o Sh Sukumar Sen, 23, Subhas Avenue, P.O. & P.S.-

Ranaghat, Dist – Nadia, Pin – 741 201 (West Bengal).

2. Sr. Divisional Commercial Manager & PIO, Eastern Railway, Sealdah.