Central Information Commission
CIC/OP/A/2009/000091-AD
Dated January 4, 2010
Name of the Applicant : Shri Praveen Jain
Name of the Public Authority : West Central Railway, Jabalpur
Background
1. The Applicant filed an RTI application dt.30.8.08 with the PIO, WCR, HQ seeking
information against 10 points with regard to functioning of reservation counters and
about ticket checking etc. at Katni Station. Shri S.P.Singh, PIO replied on 9.9.08
providing information against point 8 and transferring the RTI application to PIO, WCR,
Jabalpur Divisional office for information against the rest of the points. The PIO, DRM’s
Office, Jabalpur replied on 24.9.08 requesting the Applicant to deposit Rs.10/- towards
supplying 5 pages of information. The information was provided to the Applicant on
14.10.08 after receipt of money on 30.9.08. However, not satisfied with the reply, the
Applicant filed an appeal dt.26.11.08 with the Appellate Authority who responded to it
vide his order dt.23.12.08. Still not satisfied with the reply, the Applicant filed a
second appeal dt.19.1.09 before the CIC
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for January 4, 2010.
3. Shri SS.D.Patidar, PIO, Shri Amitabh Nigam, ADRM, Shri Brijendra Kumar, Sr.DCM and
Shri N.G.Hardas, APIO, WCR HQ represented the Public Authority.
4. The Appellant was not present during the hearing.
Decision
5 The Respondent submitted that while against some points in the RTI application the
Appellant had sought information regarding Katni Station, against several other points
he has not mentioned any station. Since the Appellant seemed to be interested in
information about Katni station, information against all the points was provided only
for that station. The Appellant, however, seems to be unsatsified with only information
for Katni station. The Commission on perusal of the RTI application and also the
information provided holds that the Respondent’s contention is indeed right and that
the complaint of the Appellant, therefore, does not deserve any merit. With regard
to point 6, the Appellant has asked for information about areas around Jabalpur and
Katni without specifying any one station or both. Hence for reasons given above,
information was provided for katni only. With regard to point 10, the Respondents
submitted that they have no record of information as sought by the Appellant since
the endorsement for traveling in another train is done at the station on the ticket,
right then and there to enable the passengers to travel in another train with least
discomfort to them.
6. The Commission after holds that complete information has been provided, as
understood by the Respondents, and accordingly disposes off the appeal.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Praveen Jain
Advocate
Shakti Marg
Ghanta Ghar Road
Katni 483 501
2. The PIO
West Central Railway
Divisional Railway Manager’s Office
Jabalpur Division
Jabalpur
3. The Appellate Authority
West Central Railway
Divisional Railway Manager’s Office
Jabalpur Division
Jabalpur
4. Officer incharge, NIC
5. Press E Group, CIC