Central Information Commission Judgements

Shri M.T. Chacko vs Central Railway on 12 November, 2008

Central Information Commission
Shri M.T. Chacko vs Central Railway on 12 November, 2008
                        Central Information Commission
                                      *****

No.CIC/OK/A/2008/00554

Dated: 12 November 2008

Name of the Appellant : Shri M.T. Chacko
C-8, 3:2, Sector-16, Nerul (W)
Navi Mumbai, 400706

Name of the Public Authority : Central Railway

Background:

Shri M.T. Chacko of Navi Mumbai filed an RTI-application with the Public
Information Officer, Central Railway CST, Mumbai, on 2 August 2007, seeking
information relating to the non-reimbursement of medical expenses.

2. The PIO vide his letters dated 13 September 2007 and 26 September 2007
replied to the RTI-application. Not satisfied with the reply of the PIO, the
Appellant filed an appeal with the first Appellate Authority on 23 October 2007
who vide his letter dated 23 November 2007 replied to it. Thereafter, the
Appellant approached the Central Information Commission with a Second Appeal
on 27 February 2008 which was registered in the Commission on 12 May 2008.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 5 November 2008.

4. Shri S.M.A. Razi, DGM & CPIO, Dr. R.K. Agrawal, Dy. CMD and Shri R.K.
Sahu, EI, represented the Respondents.

5. The Appellant, Shri M.T. Chacko, 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 while they had replied to most of the information asked for by
the Appellant, there was one issue on which the reply was still pending. In fact,
in his First Appeal, the Appellant stated that he had asked for an Action Taken
Report from the CMD/CSTM on a representation filed by him regarding medical
reimbursement. The Respondents stated that the CMOD who was to process the
case had retired and that no details on how the representation was processed
were available in the office. Under the circumstances, the Commission directs
the Respondents to take up the case again and examine the Appellant’s
representation and decide the case as per their rules and inform the Appellant
of the decision taken thereon by 21 November 2008.

7. The case is thus disposed of.

Sd/-

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

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri M.T. Chacko, C-8, 3:2, Sector-16, Nerul (W), Navi Mumbai, 400706

2. The Public Information Officer, Central Railway, General Manager’s Office,
Chhatrapati Shivaji Terminus, Mumbai

3. The Appellate Authority, Central Railway, General Manager’s Office,
Chhatrapati Shivaji Terminus, Mumbai

4. Officer Incharge, NIC

5. Press E Group, CIC