Central Information Commission Judgements

Shri Mohd. Tamanna Hashmi vs Drm Office, East Central Railway, … on 26 March, 2010

Central Information Commission
Shri Mohd. Tamanna Hashmi vs Drm Office, East Central Railway, … on 26 March, 2010
                 Central Information Commission
                                                                  CIC/AD/C/2009/001157
                                                                     Dated March 26, 2010

Name of the Applicant                      :   Shri Mohd. Tamanna Hashmi

Name of the Public Authority               :   DRM Office
                                               East Central Railway, Dhanbad

Background

1. The Applicant filed an RTI application dt.17.6.09 with the PIO, DRM Office, East
Central Railway, Dhanbad seeking information against 7 points with regard to an SLR
Lease. Shri S.C.Srivastav, PIO replied on 24.6.09 enclosing the point wise information
dt. 23.6.09 furnished by Sr.DCM. Not satisfied with the reply, the Applicant filed a
complaint dt.Nil before CIC stating that he had gone to inspect the files as requested
and that the person in charge had informed him that he would be allowed to inspect
the documents only after he(the appellant) gives in writing that he is satisfied with
the information.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for March 26, 2010.

3. Shri B.K.Singh, PIO, Shri Samir Kumar, Sr.DCM, Shri amitav Banerjee, Head Clerk and
Shri Dhananjay, Sr. Clerk represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Respondent submitted that the Complainant was requested to come to the office
and inspect the files, thrice; once by the PIO, second time by the Deemed PIO and
third time by the Appellate Authority but he never turned up for the inspection. He
also refuted the Complainant’s charges that the Complainant was told by the Dealer of
the files that he would be allowed inspection only if he promises to give in writing that
he is satisfied with the information. According to the Respondent the Complainant had
not visited the office even once to inspect the files and had never met the PIO nor the
Appellate Authority. The PIO, however, is directed under the powers conferred on the
Commission under Section 18(2) of the RTI Act, to enquire into this matter while
giving an opportunity both the Appellant and the Dealer to make their submissions in
this regard and to provide the enquiry report as also details of any follow up action
taken, to the Appellant, with a copy to the Commission by 5 May, 2010.

6. On perusal of the information provided, the Commission holds that complete
information has been furnished to the Complainant and accordingly disposes of the
appeal.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Mohd. Tamanna Hashmi
Eidgah Mohalla
New Azad Nagar
Bhuli
Dhanbad

2. The PIO
East Central Railway
Divisional Railway Manager’s Office
Dhanbad Division
Dhanbad

3. Officer incharge, NIC

4. Press E Group, CIC