Central Information Commission Judgements

Shri Shaikh Imran Salim vs Central Railway on 29 August, 2008

Central Information Commission
Shri Shaikh Imran Salim vs Central Railway on 29 August, 2008
                        Central Information Commission
                                      *****

No.CIC/OK/A/2008/00170

Dated: 29 August 2008

Name of the Appellant : Shri Shaikh Imran Salim
K-E-X-4-219, Umarkhan House
Behind Mapuran Nagar, Marol
Andheri (E), Mumbai, 400059

Name of the Public Authority : Central Railway

Background:

Shri Shaikh Imran Salim of Mumbai filed an RTI-application with the Public
Information Officer, Central Railway, Mumbai, on 16 July 2007, seeking
information regarding cleanliness and maintenance of trains, etc. in about 90
stations for over a period of 10 years.

2. The PIO vide his letters dated 13 August 2007 and 7 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 14 August 2007
and then approached the approached the Central Information Commission with a
Second Appeal on 15 December 2007.

3. The Bench of Dr. O.P. Kejariwal, Information Commissioner, heard the
matter on 22 August 2008.

4. Shri Kamal Jain, Sr. DCM & PIO, Shri P.K. Singh, OSD(S) & Appellate
Authority, Shri L.K. Mahajan, ADEN, represented the Respondents.

5. The Appellant, Shri Shaikh Imran Salim, was present through audio
conference.

Decision:

6. The Commission heard both the sides: the Appellant through audio
conference and noted that the RTI-application revolved around questions
regarding cleanliness and maintenance of trains, etc. in about 90 stations for
over a period of 10 years. During the hearing, the Respondents submitted that
for this work, 68 contracts had been granted to 43 contractors. They had
supplied most of the information in the first instance and told the Appellant
that they were collecting the information regarding the rest. This information
was also supplied when the Appellant moved his First Appeal. During the
hearing all that the Appellant wanted to know were the terms on which these
contracts were given and the names and the addresses of the contractors. On
being asked why he desired this information, he stated that he wanted to
enquire whether the contracts were genuine or vague. The Commission accepts
the submission of the Appellant and directs the Respondents to supply to the
Appellant the terms and conditions of these 43 contractors together with their
addresses. This may be done by 23 September 2008.

7. The Commission ordered accordingly.

Sd/-

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

Sd/-

(G. Subramanian)
Assistant Registrar

Cc:

1. Shri Shaikh Imran Salim, K-E-X-4-219, Umarkhan House, Behind Mapuran
Nagar, Marol, Andheri (E), Mumbai, 400059

2. The Public Information Officer, Central Railway, Divisional Railway
Manager’s Office, Commercial Branch, CST, Mumbai

3. The Appellate Authority, Central Railway, Divisional Railway Manager’s
Office, Commercial Branch, CST, Mumbai

4. Officer Incharge, NIC

5. Press E Group, CIC