Central Information Commission Judgements

Shri Suresh Nambiar vs Western Railway, Drm Office, … on 19 February, 2010

Central Information Commission
Shri Suresh Nambiar vs Western Railway, Drm Office, … on 19 February, 2010
                 Central Information Commission
                                                                 CIC/AD/A/2009/001607
                                                                 Dated February 19, 2010


Name of the Applicant                      :   Shri Suresh Nambiar

Name of the Public Authority               :   Western Railway,
                                               DRM Office, Mumbai


Background

1. The Applicant filed an RTI application dt.17.4.09 with the PIO, Western Railway,
Mumbai seeking certified copies of justification of Tender No.DRM/191 dt.14.11.08
from Marine Lines to Virat, of improvement to staff quarters and Railway colony. In
this context, he sought information against 3 points. The PIO replied on 7.5.09
furnishing point wise information. Not satisfied with the information, the Applicant
filed an appeal dt.1.6.09 with the Appellate Authority. Shri A.K.Jha, Appellate
Authority replied on 11.6.09 once again enclosing the copy of the reply sent by
SDE(HQ) vide letter dt.10.6.09. Being aggrieved with the reply, the Applicant filed a
second appeal dt.19.6.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
on February 19, 2010 through video conferencing.

3. Shri Shansingh, PIO, Shri A.K.Jha, Appellate Authority, Shri J.K.Sharma, Dy. Chief
Engineer and Shri Devesh Sharma, Asst. Engineer representing the Public Authority
as also the Appellant were present at NIC Studio, Mumbai for the hearinging

Decision

4. The Appellant submitted that all he wants is a copy of the work order given to the
contractor for carrying out the work. The Respondent submitted that when they had
tried to hand over the information to the Appellant on 17.2.10 he had refused to
accept it. The Appellant complained that only after receipt of the hearing notice by the
PA from the Commission on 7.2.10 did the Public Authority bother to call him to
provide him the information and that he had refused to accept it by hand.

6. The Commission after hearing the submissions made directs the PIO to provide the
information to the Appellant . Also, while holding that complete information has been
provided the Commission directs the PIO to explain to the Commission why there was
a delay in furnishing the work order when it was available with them and why it should
not be construed that information was deliberately denied with malafide intentions..
The response should reach the Commission by 20.3.10.

8. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Suresh Nambiar
205/7 Railway Quarters
S.V.Road
Bandra(W)
Mumbai 400 050

2. The PIO
Western Railway
Divisional Railway Manager’s Office
Commercial Department
Mumbai Central
Mumbai

3. The Appellate Authority
Western Railway
Divisional Railway Manager’s Office
Commercial Department
Mumbai Central
Mumbai

4. Officer incharge, NIC

5. Press E Group, CIC