Central Information Commission
CIC/OP/A/2009/000324-AD
Dated March 30, 2010
Name of the Applicant : Shri Digen Kumar Chakraborty
Name of the Public Authority : Chittaranjan Locomotive Works
Background
1. The Applicant filed an RTI application dt.15.12.08 with the PIO, CLW requesting for the
following information:
i) Xerox copy of the requisition of construction Dept. of CPH
ii) Xerox copy of the gate pass used to take out the material of construction dept.
of CPH
iii) Xerox copy of Estimate and final bill.
Shri A.P.Dey, CPIO replied on 12.1.09 requesting the Applicant to pay a sum of
Rs.290/-. towards photocopying charges. The Applicant deposited the amount on
21.1.09 and Shri A.P.Dey, CPIO vide his letter dt.27.1.09 provided 145 pages of
information. Not satisfied with the information, the Applicant filed an appeal
dt.25.2.09 with the Appellate Authority stating that in para (A) information against
S.No.11 has not been supplied and commenting on the reply provided by the PIO and
on not receiving any reply, he once again sent a reminder to the Appellate Authority
on 5.5.09. On still not receiving any reply, the Applicant filed a second appeal
dt.6.6.09 before CIC reiterating his request for the information.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for March 30, 2010 through video conferencing.
3. Shri A.P.Dey, CPIO, Shri A.K.Sinha, CLA, Shri A.K.Gera, AWE and Shri A.Chaturvedi,
Welfare Inspector represented the Public Authority and Shri Dipen Kumar Chakraborty
represented the Applicant. All were present at NIC Studio, Burdwan.
Decision
4. The Respondents submitted that information against sl .No.11 was provided.
However, since the Appellant had denied having received the same, another copy of
the page was provided to the Appellant during the hearing. The Respondents further
submitted that voluminous information running into several hundred pages has
already been furnished to the Appellant on the same subject in response to earlier RTI
requests, free of cost. The Commission, while taking note of this fact, directs the
PIO, in the interest of the Appellant to allow the Appellant to inspect the records
and identify further documents he requires. Copies of the same may be provided free
of cost to a maximum of Rs, 100. Remaining may be provided on payment of
photocopying charges at Rs.2/- per page.
6. The entire exercise should be completed by 30.4.10 and the Appellant to submit a
compliance report to the Commission by 7.5.10.
7. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Digen Kumar Chakraborty
Qtrs No.11/A, Street No.2/C
Chittaranjan
Burdwan 713 331
2. The PIO
Chittaranjan Locomotive Works
Chittaranjan
Burdwan 713 331
West Bengal
3. The Appellate Authority
Chittaranjan Locomotive Works
Chittaranjan
Burdwan 713 331
West Bengal
4. Officer incharge, NIC
5. Press E Group, CIC