Central Information Commission
CIC/AD/A/2009/001657
Dated March 11, 2010
Name of the Applicant : Shri B.M.Rao
Name of the Public Authority : DRM Office
Central Railway, Mumbai
Background
1. The Applicant filed an RTI application dt.28.1.09 with the PIO, Central Railway,
Mumbai. He stated that on 28.1.09 when he was waiting outside the door of the
ticketing hall in Mumbai from 6.01 am in the queue for senior citizens, a constable
Ramchandra Kadam and a Havaldar asked him to move away from the spot and when
he protested and pointed out that it was a Sr.Citizen’s queue, the Havaldar informed
him that he would allow only those having tokens of the previous day. When he was
finally allowed in, he found 6 persons in the queue but only two had tokens of the
previous day and rest were allowed through the main door after bolting the door
where he was waiting. In this context, the Applicant requested for information against
5 points. Shri Kamal Jain, PIO replied on 27.2.09 furnishing point wise information.
Not satisfied with the reply, the Applicant filed an appeal dt.14.3.09 with the Appellate
Authority stating that the PIO had not informed the procedure for issuing tokens and
had not transferred Q.No.3 of the RTI application to the concerned Public Authority.
On not receiving any reply, the Applicant filed a second appeal dt.1.7.09 before CIC
seeking the following information:
i) Rules and procedures for issuing tokens to Sr.Citizens at CST
ii) How were the publicity given and which media carried the publicity
iii) Why the Authorities failed to comply with the provisions of Sec.6(3) of the RTI
Act.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for March 11, 2010 through video conferencing.
3. Shri Atul Rane, PIO and Sr.DCM, Shri Shailesh Tawde, Law Assistant and Shri Samuel
Herbert, CI represented the Public Authority and were present at NIC Studio, Mumbai
while the Appellant was not present.
Decision
4. The Respondents submitted that the points raised by the Appellant were replied to by
the Appellate Authority in his letter dt.20.4.09. The Commission while holding that
complete information has been provided however, directs the PIO to comply fully with
Section 4(1)(b) and 4(2) of the RTI Act and to provide a compliance report to the
Commission by 15 May, 2010.
5. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri B.M.Rao
#405, Dev Krupa
28 Raichur Street
Dana Bunder
Mumbai 400 009
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 incharge, NIC
5. Press E Group, CIC