Central Information Commission Judgements

Shri Gyanchand Charoria vs Western Railway, Mumbai on 29 September, 2008

Central Information Commission
Shri Gyanchand Charoria vs Western Railway, Mumbai on 29 September, 2008
                      Central Information Commission
                                    *****

No.CIC/OK/A/2008/00036

Dated: 29 September 2008

Name of the Appellant : Shri Gyanchand Charoria
39, New Dhan Mandi
First Floor
Kota-7 (Rajasthan)

Name of the Public Authority : Western Railway, Mumbai

Background:

Shri Gyan Chand Charoria of Kota filed an RTI-application with the Public
Information Officer, Railway Board, on 11 June 2007, wherein he wanted to
know the status of a letter written on 10 November 2004 to the Minister of
Railways.

2. The PIO vide his letter dated 26 June 2007 replied to the RTI-application.
For other items of information sought by the Appellant, the PIO, Railway Board,
forwarded his application to the PIOs, West Central Railway and Central Railway
with the request to provide the information directly to the Appellant under
intimation to him. Not satisfied with the reply of the PIO, the Appellant filed an
appeal with the first Appellate Authority on 30 July 2007and then approached
the Central Information Commission with a Second Appeal on 9 August 2007,
which was registered in the Commission on 5 January 2008.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 19 September 2008.

4. Shri D. Roy, DCM & PIO and Shri V.K. Samuel, APIO, represented the
Respondents.

5. The Appellant, Shri Gyan Chand Charoria, was neither present nor send
any representative for the hearing.

Decision:

6. In the absence of the Appellant, the Commission heard the Respondents
and noted that according to them they had supplied all the information asked
for by the Appellant. In his second Appeal, the Appellant has not pointed out
any lacunae that he finds in the information supplied and all that he says is that
the reply of the Respondents have not been given in time and that they
provided evasive answers and that the Commission should pass such orders that
acts as a detriment against the errant information providers. The Commission
only expresses the hope that through its many Orders, the systems will improve
and indeed they are improving. The Commission directs the Respondents to
ensure that every RTI-applicant is treated with due consideration and all the
information provided to him/her unless denied by any particular Section/Clause
of the RTI-Act.

7. The Commission ordered accordingly.

Sd/-

(O.P. Kejariwal)
Information Commissioner
Authenticated true copy:

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri Gyanchand Charoria, 39, New Dhan Mandi, First Floor, Kota-7
(Rajasthan)

2. The Public Information Officer, Ministry of Railway, Railway Board, Rail
Bhawan, New Delhi-110011

3. Shri Samir Lohani, Dy. G.M. & Public Information Officer, Western Railway,
CCG, Mumbai

4. Shri A.K. Jain, Dy. G.M. & Public Information Officer, West Central Railway,
Jabalpur

5. Officer Incharge, NIC

6. Press E Group, CIC