Central Information Commission
Nikhil Khurana vs Railway Board on 1 January, 2018
क यसूचनाआयोग
CENTRAL INFORMATION COMMISSION
बाबा गंगानाथ माग
Baba Gangnath Marg,
मु नरका, नई द ल -110067
Munirka, New Delhi-110067
Tel: 011 - 26182593/26182594
Email: [email protected]
File No.: CIC/RAILB/A/2017/607489
In the matter of:
Nikhil Khurana
...Appellant
VS
DPG and CPIO,RTI Cell, Room No 507,
5th floor, Railway Board, New Delhi-01
...Respondent
Dates
RTI application : 24.10.2016
CPIO reply : 27.01.2017
First Appeal : Not Mentioned
FAA Order : Not on Record
Second Appeal : 27.11.2017
Date of hearing : 20.12.2017
Facts:
The appellant vide RTI application dated 24.10.2016 sought information on twenty-five points; list of new passenger/express trains started by Indian railways in the years 2014-15, 2015-16 and 2016-17, list of passengers, express trains extended, frequency increased by Indian railway in the year 2014-15 till the date of the RTI application, list of new passenger/express trains introduced by North Western Railway in the years 2014-15, 2015-16 and 2016-17, list of new trains which are added in time table of 2016-17, list of express trains other than Rajdhani and Shatabdi whose bogies are converted into LHB coaches till the date of RTI application, since the introduction of LHB coaches in the Indian 1 Railways year wise; track utilisation of DLI-RE track and reason(s) why trains belonging to the NWR and NR are terminated at Rewari station and not extended to Delhi despite Delhi being the capital of India; list of works going at the Delhi Cantt railway station, plan for the future development of Delhi Cantt railway station, reasons why no direct train is running on Hanumangarh- Sadulpur-Rewari-Delhi route and the reason why proposal for the same is not yet sent to the railway board by the NWR JP HQ, reason(s) with copy of proposal as to why no direct train runs on Haridwar-Bhiwani-Hisar route and why any proposal for the same has not been sent to the Railway Board by the NWR JP HQ; copy of proposal for extension of 54809/10 JU-RE to Delhi, copy of proposal for merging 22421/22 with 12479/80, copy of proposal for extension of Brahmaputra mail up to Bikaner, list of trains which are terminated at Rewari and list of trains with lay over periods at Rewari junction station, copy of proposal for providing stoppage of the train 19609/10 at Delhi Cantt station, copy of proposal for starting a direct train between Bhiwani and Delhi via Rewari, details about Tanakpur-Bageshwar rail link, Rishikesh-Karnaprayag rail link, updated status on the new rail line to be constructed between Muzaffarnagar and Roorkee, copy of the proposal for extension of trains 19609/10 and 12413/14 to Udaipur, copy of proposal for stoppage to be given to the train no 19269/15716 at Barabanki Rail station, list of washing pit and train maintenance facilities at Jaipur and Ajmer station, details of proposal for doubling for the electrified route rail line Delhi-Ahmedabad via Jaipur with copies of tenders received, when will Indian railways be able to provide unreserved tickets all over India by single app, website, list of gauge conversions going on in the NWR with target date(s) of completion and list of passengers trains which can be extended from Rewari to Delhi and vice-versa by Northern railway and North western railway. The CPIO replied on 27.01.2017. The appellant was not satisfied with the reply and filed first appeal. The First Appellate Authority (FAA)'s order is not on record. Aggrieved with the non-supply of the desired information from the respondent authority, the 2 appellant filed a second appeal under the provision of Sec 19 of the RTI Act before the Central Information Commission on 27.11.2017. Grounds for Second Appeal The CPIO did not provide the desired information.
Interim Order
Appellant : Present
Respondent : Shri Kuldeep Singh,
Section Officer cum APIO
Railway Board
During the hearing, the respondent APIO submitted that they had provided the requisite reply on point no. 22 vide their letter dated 27.01.2017 and on point nos. 1 and 2 on 30.12.2017. The First Appellate Authority (FAA)'s order was passed on 02.02.2017. The reply furnished to the appellant is just and proper and hence the case might be dismissed. Since the same was not available in the case record, the respondent PIO was asked to read the same over the VC facility. He was intimated to send a copy of the same to the Commission through e-mail for record.
The appellant submitted that he received replies on point nos. 6, 10, 13, 21 and 24 of the said RTI application but did not have the copies during the hearing. He further submitted that on point nos. 7, 8, 9, 11, 12, 14, 15, 17, 18, 20 and 25 of the said RTI application, he did not receive any reply and also that he did not receive the First Appellate Authority (FAA)'s order. He further submitted that he was not satisfied with the reply provided on point nos. 1 and 2 of the above stated RTI application.
On perusal of the case record, it is seen that the following officers/departments should furnish requisite replies on different points as follows:
1. The respondent CPIO(land and amenities), Railway Board on point no. 7;
2. On point nos. 8, 9, CPIO/PIO, Nodal RTI Cell, Jaipur;
3. On point no. 14, DGM(Law), Northern Railway, Baroda House;3
4. On point nos.17 and 18, Director(Works), Railway Board; and
5. On point nos. 20 and 25 PIO, nodal, North Western Railway, Jaipur and PIO, DGM (Law), hqrs., Baroda House, New Delhi.
The case is adjourned.
The registry of this bench is directed to fix another date for hearing in the month of January and to ensure that the above mentioned respondent CPIOs are present invariably on the next date of hearing.
Copies of the order be sent to the concerned parties free of cost.
[Amitava Bhattacharyya] Information Commissioner Authenticated true copy (A.K. Talapatra) Deputy Registrar 4