Central Information Commission Judgements

Shri V.Sebastin Pitchai Raj vs Central Railway, Bhusawal on 11 January, 2010

Central Information Commission
Shri V.Sebastin Pitchai Raj vs Central Railway, Bhusawal on 11 January, 2010
                 Central Information Commission
                                                              CIC/OP/A/2009/000328-AD
                                                                  Dated January 11, 2010

Name of the Applicant                      :    Shri V.Sebastin Pitchai Raj

Name of the Public Authority               :    Central Railway, Bhusawal

Background

1. The Applicant filed an RTI application dt.3.5.09 with the PIO, Central Railway,
Bhusawal seeking guidelines, letters, and information on action taken on his
application dated 5.3.09 etc. The PIO replied on 11.5.08 and enclosing copy of office
letter dated 7.10.08 under which representation dated 12.9.08 was forwarded to HQ.
He also stated that there is no reply from HQ to his letter dated 7.10.08. Not satisfied
with the reply, the Applicant filed a complaint dt.6.6.09 before CIC stating that
information supplied is not related to his RTI application and seeking certified copies of
letters dated 7.10.08 and the reply from HQ Central Railway, Mumbai in response to
letter dated 7.10.08.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for January 11, 2010.

3. Shri S.C.Pathak, APIO and Shri C.D.Patil represented the Public Authority.

4. The Appellant was heard through audio conferencing.

Decision

5. The Respondents produced before the Commission the letter dt.17.7.09 written by
Shri A.K.Dayama, Sr.DPO/BSL in response to the second appeal dt.6.6.09 filed by the
Appellant before the Commission. In his letter Mr. Dayama stated that latter dated
6.3.09 has not been received in his office. Hence the same cannot be provided. As
regards point 2, he stated that the enquiry officer’s letters dated 27.2.09 and 2.6.09
have been received have been received and enclosed copies of the same. As regards
certified copy of letter dated 7.10.08, written by Sr. DPO to HQ forwarding
representation dated 12.9.08 given by 165 Personnel staff of BSL Division, he
enclosed a copy of the same . He further stated that the concerned file is with the
vigilance department, CSTM and hence no documents are available with his office.

6. The Commission reviewed the information provided and holds that available
information has been furnished to the Appellant. However, the PIO is directed to show
cause as to why a penalty of Rs.250/- per day (Maximum Rs.25000) should not be
levied on him for not providing correct and point wise information to the applicant. He
is directed to submit his written response so as to reach the Commission by 8.2.2010.

7. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri V.Sebastin Pitchai Raj
RB IV 124/1
Ganesh Hall
Station Road
Solapur 413 001

2. The PIO
Central Railway
Divisional Railway Manager’s Office
Bhusawal Division
Bhusawal 425 201

3. The Appellate Authority
Central Railway
Divisional Railway Manager’s Office
Bhusawal Division
Bhusawal 425 201

4. Officer incharge, NIC

5. Press E Group, CIC