Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 3, Cited by 0]

Central Information Commission

Gajendra Kumar Singh vs Ministry Of Railways (Railway Board) on 22 November, 2024

                             के ीय सूचना आयोग
                       Central Information Commission
                          बाबा गंगनाथ माग, मुिनरका
                        Baba Gangnath Marg, Munirka
                         नई िद      ी, New Delhi - 110067

File No : CIC/MORLY/A/2023/134140
          CIC/ECRHJ/A/2023/129992
          CIC/ECRHJ/A/2023/130007
          CIC/ECRHJ/A/2023/130006

Gajendra Kumar Singh                              .....अपीलकता/Appellant

                                         VERSUS
                                          बनाम

CPIO,
Director, Civil Engineering (B&S) Railway
Board, Rail Bhawan, New Delhi - 110001                 .... ितवादीगण /Respondent

Date of Hearing                      :    21.11.2024
Date of Decision                     :    21.11.2024

INFORMATION COMMISSIONER :                Vinod Kumar Tiwari

The above-mentioned second appeals are clubbed together as the Appellant
is common and subject-matter is similar in nature and hence are being
disposed of through a common order.

                         CIC/MORLY/A/2023/134140

Relevant facts emerging from appeal:

RTI application filed on             :    10.05.2023
CPIO replied on                      :    25.05.2023, 15.06.2023
First appeal filed on                :    21.06.2023
First Appellate Authority's order    :    Not on record
2nd Appeal/Complaint dated           :    10.08.2023




                                                                         Page 1 of 11
 Information sought

:

The Appellant filed an (offline) RTI application dated 10.05.2023 seeking the following information:
       व ध एवं    याय संचार तथा इले      ॉ नक एवं सच
                                                   ू ना      ोधो गक मं ी भारत
      सरकार के काया"लय प     D.O.No./Addl.P.S/2021/1380A Date 01 MAR 2021 एवं
      D.O.No./Addl.P.S/MLJ /2021/1634A Date 25 JUN 2021 (प          क    छाया त
      संल%न)।
      1) कृपया उ त आवेदन प        पर अब तक क गई कार"वाई क दै नक                गत
      0रपोट" उपल2ध कराएँ, जैसे - उ त आवेदन प            कब और 7कस अ धकार8
महोदय के पास पहुँचा, उनके पास कब तक रहा और उ ह;ने इस अब ध म< इस संबंध म< या- या कार"वाई, =ट>पणी / आदे श 7कये, सभी तरह क कार"वाई, =ट>पणी एवं आदे श क माBणत त उपल2ध कराएँ।
2) CशDध तीथ"Eथल माँ जगदFबा मं=दर करौटा के नजद8क दानापरु मंडल अंतग"त रे लवे Eटे शन करौटा के वकास काय" के Cलए रे लवे Dवारा वष" 2015 से आज तक या- या वकास का काय" 7कया गया, Jयेक काय" का परू ा 2योरा के साथ माBणत त उपल2ध कराएँ।

The CPIO/ Director Civil Engineering (B&S), Railway Board furnished a reply to the Appellant on 25.05.2023 stating as under:

S.No. Information sought by Reply text applicant
1. Information action The representation dated 1.03.2021 has been taken on the forwarded on 12.03.2021 to East Central representation dated Railway for necessary action at their end. 01.03.2021 regarding Since, the custodian of records, in the instant construction of ROB at case, is East Central Railway, the applicant West Narauli village may approach concerned zonal Railway from Karota Railway authority for seeking the desired information.

Station.

Further, the CPIO/ Sr. Div. Enginee (2) East central Railway, दानापरु furnished a reply to the Appellant on 15.06.2023 stating as under:

"Lम सं० 1 करौटा Eटे शन से पिOचम ROB का काय" sanction होने पर ह8 काय" 7कया जा सकता है ।
Page 2 of 11
Lम सं० 2 CसDध तीथ"Eथान माँ जगदFबा मं=दर करौटा Eटे शन पर वष"

2015 से आजतक म< >लेटफाम" शेड, Cल टो शेड एवं पी एफ शेड का शीट बदला गया है । करौटा Eटे शन पर जोनल वक" के Dवारा म< टेनस का काय"

जैसे चापाकल, Eटे शन भवन को मरFमती एवं रं गाई पोटाई क जाती रह8 है ।"

Being dissatisfied, the appellant filed a First Appeal dated 21.06.2023. The FAA order is not on record.

CIC/ECRHJ/A/2023/129992 Relevant facts emerging from appeal:

RTI application filed on            :   17.04.2023
CPIO replied on                     :   16.05.2023, 16.06.2023
First appeal filed on               :   24.05.2023

First Appellate Authority's order : 19.06.2023 2nd Appeal/Complaint dated : 12.07.2023 Information sought:

The Appellant filed an (online/offline) RTI application dated 17.04.2023 seeking the following information:
"1) पव ू " मQय रे लवे दानापुर मंडल अंतग"त करौटा रे लवे Eटे शन एवं खुसSपरु रे लवे Eटे शन पर कोरोना काल से पहले का एवं आज क त थ म< अप एब डाउन म< ठहराव ा>त (Vकने बाल8) सभी रे लगाWड़य; क सच ू ी उपल2ध कराएँ।
2) उ त दोन; Eटे शन; पर से कोरोना काल म< 7कन-7कन रे लगाWड़य; का ठहराव 7कनके आदे श से उठा Cलया गया एवं आज क त थ म< 7कन-7कन रे लगाWड़य;

का ठहराव अप एव डाउन म< 7कनके आदे श से अभी तक अ ा>त है , उनके सभी आदे श;/ नदY श;/शासनादे श; क त एवं सभी रे लगाWड़य; क सूची उपल2ध कराएँ।

3) उ त दोन; Eटे शन; पर रे लवे के 0रकाड" के अनस ु ार पछले तीन वषZ म< सघन =टकट जाँच अCभयान कब-कब चलाया गया =दन, समय व तथ क त उपल2ध कराएँ।

4)    उ त दोन; Eटे शन; पर रे आपका संदCभ"त आवेदन =दनांक 18.04.2023 के
      आलोक म< प0रचालन वभाग से             ा>त 7कये गये सच
                                                        ू ना/जवाब का छाया त

                                                                      Page 3 of 11
       संल%न कर आपके सच

ू नाथ" भेजा जा रहा है एवं शेष जवाब इस काया"लय को ा>त होने के बाद आपको भेज =दया जायेगा।लवे के 0रकाड" के अनस ु ार रे लवे याc य; के सcु बधा के Cलए कौन- कौन सा संसाधन उपल2ध है , उन सभी संसाधन; क सच ू ी उपल2ध कराएँ।"

The CPIO furnished a reply to the Appellant on 16.05.2023 stating as under:
"आपका संदCभ"त आवेदन =दनांक 18.04.2023 के आलोक म< प0रचालन वभाग से ा>त 7कये गये सूचना/जवाब का छाया त संल%न कर आपके सूचनाथ" भेजा जा रहा है एवं शेष जवाब इस काया"लय को ा>त होने के बाद आपको भेज =दया जायेगा।"

Being dissatisfied, the appellant filed a First Appeal dated 24.05.2023. The FAA vide its order dated 19.06.2023, held as under.

"संदCभ"त अपील आवेदन के आलोक म< आवेदक Dवारा मांगी गई सूचना वाBणdय वभाग के प सं० कॉम./ सू.का अ ध 05/अपील/2023 =दनांक 16.06.2023 के माQयम से ा>त जवाब क छाया त संल%न कर सूचनाथ"

भेजी जा रह8 है।"

Contents of reply of the CPIO/ACM, Eastern Central Railway, Danapur Div. dated 16.06.2023:
"उपरो त प के संदभ" म< अवगत कराना है 7क eी गजे f कुमार Cसंह के आवेदन के तहत पारा खंड (03) म< मागे गये सूचना का जवाब / सूचना का ववरण नFनCलBखत है:- पटना बिhतयारपुर खंड म< त=दन =टकट चे7कंग दEता एवं े न ON DUTY =टकट चे7कंग Eटाफ दवरा मेल/ए स. एवं पैस<जर े न; म< सघन =टकट चे7कंग अCभयान कराई जाती है ।
खुसVपुर Eटे शन पर =दनांक 09.08.2022 18.11.2022.
06.01.2023, 30.01.2023, 17.02.2023 को सघन =टकट चे7कंग अCभयान चलाया गया है।"

CIC/ECRHJ/A/2023/130007 Relevant facts emerging from appeal:

RTI application filed on           :     17.04.2023

                                                                      Page 4 of 11
 CPIO replied on                     :   16.05.2023
First appeal filed on               :   24.05.2023

First Appellate Authority's order : 19.06.2023 2nd Appeal/Complaint dated : 12.07.2023 Information sought:

The Appellant filed an (online/offline) RTI application dated 17.04.2023 seeking the following information:
"कृपया मुझे उ त अ ध नयम के तहत पूव" मQय रे लवे दानापुर मंडल अंतग"त करौटा रे लवे Eटे शन के वकास के Cलए वतीय वष" 2004-05 से वतीय वष" 2013-14 तक एवं वतीय वष" 2014-15 से वतीय वष" 2022- 23 तक म< रे लवे वभाग Dवारा 7कये गए खचY का =हंद8 भाषा म< पठनीय माBणत नFनCलBखत सूचना उपल2ध कराएँ।
1) काय" का नाम व संjk>त ववरण िजसके Cलए राCश खच" क गई।
2) काय" का ा कCलत राCश एवं वाEत वक खच" क गई राCश।
3) काय" Eवीकृ त, ारFभ, समाि>त क त थ एवं चालु काय" क िEथ त।
4) काय" करने वाल8 एज<सी का रिजEटड" परू ा नाम. पता।
5)    काय" का रे खा च    क     त।
6)    काय" का ठे का 7कस दर पर =दया गया, 7कतना राCश भुगतान 7कया गया
एवं 7कतना राCश भुगतान 7कया जाना 7कस एज<सी को शेष है ।
7) काय" का वक" ऑडर रिजEटर एवं लेबर रिजEटर / माEटर रोल क त।
8) उन कम"चार8य;/अ धकार8य; महोदय का नाम, पद, पता बताएं िज ह;ने Jयेक काय" का नर8kण 7कये एवं काय" करने वाल8 एज<सी को राCश भुगतान क Eवीकृ त =दए।"

The CPIO, Sr. DEN, EC Rly, Danapur Division furnished a reply to the Appellant on 16.05.2023 stating as under:

"Lम० स० 1 PNBE-JAJ renovation of old damaged AC/G1 sheet by profile sheet of PP shelter at station in PNBE-JAJ section under Sr.DEN(2)/DNR Lम० स० 2 काय" का कुल ाकCलत राCश 1.58.15.636.69 एवं Cसफ"

करौटा Eटे शन का खच" राCश 23,09,960.00 Sपया है ।

Page 5 of 11

Lम० स० ३ काय" Eवीकृत 12.12.2022, काय" ारं भ क त थ 19.12.2022 एवं समाि>त क त थ 05.03. 2023 है ।

Lम० स० 4 एज<सी का नाम मे० अCमत भारती, बडी पहाडी, जीरो माईल पटना 800007 Lम० स० 5 इस काय" के Cलए रे खा च क आवOयक नह8ं है। Lम० स० 6 काय" का राCश 1,58,15,636.69 Sपया का है । Lम० स० 7 7कसी भी काय" =दवस म< मंडल काया"लय से सFपक" कर वEतत ृ जानकार8 ा>त कर सकते है।

Lम० स० 8 वर8य ० अCभयंता / काय" / बिhतयारप रु , सहायक मंडल अCभय ता/मोकामा के नर8kण म< काय" कराया गया एवं संवेदक क राCश का भुगतान 7कया जाता है ।"

Being dissatisfied, the appellant filed a First Appeal dated 24.05.2023. The FAA vide its order dated 19.06.2023, held as under.
"उपरो त वषय म< आर ट8 आई पर अपील आवेदन म< मांगी गई सूचना के आलोक म< सहायक लोक सूचना अ धकार8 सह वर8य मंडल अCभय ता (1) पूव"

मQय रे ल/दानपुर के Dवारा सूचना भेजा गया था अतः पुनः सहायक लोक सूचना अ धकार8 सह वर8य मंडल अCभय ता (1) के प सं ड2लू-11/सू का अ ध अ ध-05/जी के एस/63(365)/2023 =दनांक 16.05.2023 के प और रिजE 8 पोEट का रसीद सलं%न कर 7फर से भेजा जा रहा है"

CIC/ECRHJ/A/2023/130006 Information sought:
The Appellant filed an (offline) RTI application dated 17.04.2023 seeking the following information:
"कृपया मझ ु े उ त अ ध नयम के तहत पव ू " मQय रे लवे दानापरु मंडल अंतग"त दानापु रे लवे Eटे शन से अथमलगोला रे लवे Eटे शन तक रे लवे लाइन (रे ल पटर8) ु (ROB) एवं को पार करने के Cल रे लवे वभाग Dवारा कुल 7कतने सड़क उप0रपल सड़क रे लवे समपार फाटक (रे लवे गुमट8) नमा"ण कराया गया है , =हंद8 भाषा म< पठनीय माBणत नFनCलBखत सच ू ना उपल2ध कराएँ।
Page 6 of 11
1) 7कस रे लवे Eटे शन से 7कस-7कस =दशा क ओर 7कतनी दरु 8 पर सड़क उप0रपल ु (ROB) एवं सड़क रे लवे समपार फाटक (रे लवे गुमट8) बनाया गया है एक से ु रे (ROB) रे लवे गुमट8) क दरू 8 एवं उस काय" Eथल का परू ा पता बताएं। दस
2) उ त काय" का ा कCलत राCश एवं वाEत वक खच" क गई राCश।
3) उ त काय" क Eवीकृ त, ारFभ एवं समाि>त क त थ ।
4) उ त काय" को करने वाल8 एज<सी का रिजEटड" परू ा नाम. पता।
5)    उ त काय" का रे खा च     क     त ।
6)    उ त काय" का ठे का 7कस दर पर =दया गया, 7कतना राCश भुगतान 7कया गया
एवं 7कतना राCश भुगतान 7कया जाना 7कस एज<सी को शेष है ।
7) उ त काय" का वक" ऑडर रिजEटर एवं लेबर रिजEटर / माEटर रोल क त।
8) उन कम"चार8य;/अ धकार8य; महोदय का नाम, पद, पता बताएं िज ह;ने उ त Jयेक काय" का नर8kण 7कये एवं काय" करने वाल8 एज<सी को राCश भुगतान क Eवीकृ त =दए।"

The CPIO furnished a reply to the Appellant on 16.05.2023 stating as under:

"Lम० स० 1 (क) दानापरु रे लवे Eटे शन से अथमलगोला रे लवे Eटे शन समपार फाटक नFन है :-
(1) LC no 60 Km 490/09-11(ii) LC no 61 Km 491/9-11(iii) LC no 64 Km 501/5-7
(iv) LC no 65 Km 503/21-23(v) LC no 66 Km 505/7-9 (vi) LC no 67 Km 512/17-19
(vii) LC no 68 Km 513/3-5 (viii) LC no 69 Km 516/7-9 (ix) LC no 71 Km 534/31-33
(x) LC no 72 Km 536/11-13(xi) LC no 30 Km 545/13-15 (xii) LC no 33 Km 550/1-

3 (xiii) LC no 36 Km 555/3-5 (ख) दानापरु रे लवे Eटे शन से अथमलगोला रे लवे Eटे शन तक ROB नFन है -

ू " 200 मीटर, फतुहा, शीतला मं=दर (अगमकुओं), गंगा csज बिhतयारपरु से पव (गायघाट), कुFहरार, धनुष पल ू (कॉट8 फै 8 रोड), राज<f नगर, चरै याटाड (राज< f पथ), GPO (सामा य डाक घर). स चवालय हाtट के पिOचम लगभग 330.00 मीटर (ROB-546/5-7), स चवालय हाtट के पिOचम लगभग 1500.00 मीटर तथा फुलवार8 शर8फ Eटे शन से लगभग 2000.00 मीटर ( चतकोहरा ROB-547/7-9)), दानापरु रे लवे Eटे शन के पव ू " लगभग 100.00 (द8घा-एFस मीटर ROB-552/7-9) और दानापरु रे लवे Eटे शन के >लेटफाम" सं० 1A से सटे पव ू " (ROB-552/11-13) Lम० स० 2 से 8 तक क सच ू ना 7कसी भी काय" =दवस म< मंडल काया"लय आकर सूचना ा>त कर सकता है ।"

Page 7 of 11
Being dissatisfied, the appellant filed a First Appeal dated 24.05.2023. The FAA vide its order dated 19.06.2023, held as under.
"उपरो त वषय म< आर ट8 आई पर अपील आवेदन म< मांगी गई सूचना के आलोक म< सहायक लोक सूचना अ धकार8 सह वर8य मंडल अCभय ता (1) पूव"

मQय रे ल/दानपुर के Dवारा सूचना भेजा गया था अतः पुनः सहायक लोक सूचना अ धकार8 सह वर8य मंडल अCभय ता (1) के सं ड2लू-11/सू का अ ध अ ध-05/जी के एस/64(366)/2023 =दनांक 16.05.2023 के प और रिजE 8 पोEट का रसीद सलं%न कर 7फर से भेजा जा रहा है"

Feeling aggrieved and dissatisfied, appellant approached the Commission with the instant Second Appeals.
Relevant Facts emerged during Hearing:
The following were present:-
Appellant: Represented by Mr. Aditya Jha, Advocate present through video- conference.
Respondent: Mr. Hemant Kumar, Director/B&S-II, Mr. S. L. Rajak, Dy. Director/B & S-II, Rail Bhawan, New Delhi; Mr. Pradeep Kumar, ACM/TCN/Danapur Div., Mr. Arvind Kr. Srivastava, AOM/Danapur Div. and Mr. Vishal Anand, Asstt. Div. Engineer, EC Railway present through video- conference.
Written submissions of the Respondents are taken on record.
In case File No. CIC/MORLY/A/2023/134140:
Ld. Counsel for the appellant contended that the information against point No. 2 of the RTI application has not been furnished by the Respondent.

Mr. Hemant Kumar, Director/B&S-II, Railway Board stated that a reply against Point No. 1 of RTI application has already been provided to the appellant vide letter dated 25.05.2023, while point No. 2 pertains to East Central Railway, Hajipur. Therefore, the RTI application has been transferred to them under Section 6(3) of the RTI Act. Point No. 2 of the RTI Application was also replied Page 8 of 11 to the appellant vide letter dated 15.06.2023 (as mentioned above). No further information lies with the office.

In case File No. CIC/ECRHJ/A/2023/129992:

Ld. Counsel for the appellant pleaded that a satisfactory reply on all the points has not been furnished by the CPIOs.
Respondent stated that reply against each point has already been provided to the appellant with relevant enclosures vide letters dated 16.05.2023 and 16.06.2023 as pe available records.

In case File No. CIC/ECRHJ/A/2023/130007 & CIC/ECRHJ/A/2023/130006:

Ld. Counsel for the appellant restricted his arguments to point No. 6 and 7 of RTI application by contending the incomplete information has been provided at point No. 6 while at point No.7 the CPIO should have transferred the RTI application to the concerned CPIO by invoking Section 6(3) of the RTI Act, instead of advising the appellant to go for the inspection of records. He prayed the Commission to direct the respondent to provide complete information on both the points.
Respondent (Mr. Vishal Anand, Asstt. Div. Engineer, EC Railway) submitted that point-wise reply as per available records has already been provided to the appellant along with an opportunity of inspection of relevant records, which he did not avail.
At the behest of the Commission, respondent has agreed to reiterate one more opportunity of inspection of relevant records to the appellant on point No. 6 and 7 in case File No. CIC/ECRHJ/A/2023/130007 and against point Nos. 2 to 8 in case File No. CIC/ECRHJ/A/2023/130006, which Ld. Counsel for the appellant agreed to avail.
Decision:
The Commission after adverting to the facts and circumstances of the case, hearing both the parties and perusal of the records, observes that as far as Page 9 of 11 present RTI applications are concerned, appropriate replies has been provided by the respondents vide letter dated 16.05.2023, 15.06.2023, 16.06.2023 and 25.05.2023, and the clarification given by the Respondents during the hearing serves the purpose of appellant of filing these RTI application, in terms of RTI Act. Hence, no relief can be ordered in case File Nos.

CIC/MORLY/A/2023/134140 and CIC/ECRHJ/A/2023/129992.

In case File No. CIC/ECRHJ/A/2023/130007 & CIC/ECRHJ/A/2023/130006:

In furtherance of hearing proceedings, the Commission directs the Respondent, Mr. Vishal Anand, Asstt. Div. Engineer, EC Railway, Danapur Division to afford one more opportunity of inspection of records pertaining to point No. 6 and 7 of RTI application in case No. CIC/ECRHJ/A/2023/130007 and against point Nos. 2 to 8 of RTI application in case File No. CIC/ECRHJ/A/2023/130006 to the Appellant on a mutually decided date and time within four weeks from the date of receipt of this order. Intimation of date and time should be sent to the Appellant well in advance in writing. Copy of records as may be desired by the Appellant be provided upon receipt of requisite fees as per RTI Rules. While complying with the directions, the CPIO is further directed to take acknowledgement from the Appellant on the list of records etc. inspected by him Information which are exempt as per the RTI Act may be redacted/severed.
FAA to ensure compliance with the directions.
The instant appeals are disposed of accordingly.
Vinod Kumar Tiwari (िवनोद कुमार ितवारी) Information Commissioner (सूचना आयु ) Authenticated true copy (अिभ मािणत स!ािपत ित) (S. Anantharaman) Dy. Registrar 011- 26181927 Date Page 10 of 11 Copy To:
The FAA Executive Director, Civil Engineering (B&S) Railway Board, Rail Bhawan, New Delhi - 110001 The FAA ADRM, Office of the Divisional Railway Manager East Central Railway Danapur Division, Khagaul, Patna - 801105 Page 11 of 11 Recomendation(s) to PA under section 25(5) of the RTI Act, 2005:-
Nil Powered by TCPDF (www.tcpdf.org)