Central Information Commission Judgements

Mr.T N Vijh vs Ministry Of Railways on 19 May, 2011

Central Information Commission
Mr.T N Vijh vs Ministry Of Railways on 19 May, 2011
                          In the Central Information Commission 
                                                        at
                                                 New Delhi

                                                                            File No: CIC/AD/A/2011/000462


Date of Hearing  :  May 19, 2011

Date of Decision :  May 19, 2011



Parties: 



            Appellant  


            Shri T.N. Vijh
            H.No. D­ 253, Anand Vihar
            Delhi 110 092

            The Appellant was heard through audio conference.


            Respondents 


            Northern Railway 
            Office of the Divisional Railway Manager,
            State Entry Road,
            New Delhi

         Represented by: Shri S P Mahi, ADRM, Shri Jagjit Singh, Sr.DMM, Shri V.D. Meena,        ACM/SS 
and Shri N.N. Kalia, CDMS



                          Information Commissioner           :   Mrs. Annapurna Dixit
___________________________________________________________________
                                    Decision Notice




As given in the decision 
                  In the Central Information Commission 
                                                           at
                                                   New Delhi
                                                                                     File No: CIC/AD/A/2011/000462
                                                        ORDER

Background

1. The   Applicant   filed   his   RTI­application   with   the   PIO,   Northern   Railway,   New   Delhi   on  

06.10.2010 seeking list of the publicity contractors/contracts on whom penalty has  not been imposed 

despite late payment. The  PIO, on 08.10.2010, in a standard type  format, like check list, informed the 

Applicant that the information sought does not fall  under the ambit of the RTI Act. The Applicant, being 

aggrieved with this, filed his first  appeal   with   the   Appellate   Authority   (AA)   dated     16.11.2010   which, 

according to the  Applicant,   had   not   been  replied  to  by  the  AA.  He,  therefore,  filed  the  present  appeal  

before the Commission on 14.12.2010 requesting for disclosure of the  information.

Decision 

2. During the hearing, the Appellate Authority stated that they do not maintain such lists in their record 

and that therefore, in order to help the Appellant, they had compiled the information from a large 

number of files   and that the information compiled runs into several hundered pages . He further 

stated that he had   accordingly obtained the requisite fee from the Appellant as well. However, the 

holder­ of the­information has not yet supplied those  documents   to   the   Appellant   under   the  

impression that the Appellant would come for inspection and then identify the documents he 

needed. The Appellant, who was heard on phone,  maintained  that he wants to inspect the records.

3. In view of the above, it is directed that the PIO shall allow  inspection of records to the Appellant on a 

mutually convenient date .  The Appellant, after inspection, shall be free to take photocopies of the 

documents which he may identify from the inspected records.    it is also directed that the 

PIO shall refund the fee collected from the Appellant. This is to be completed by  15.06.2011.

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri T.N. Vijh
H.No. D­ 253, Anand Vihar
Delhi 110 092

2. The Appellate Authority
Northern Railway 
Office of the Divisional Railway Manager,
State Entry Road,
New Delhi

3. The Public Information Officer 
Northern Railway 
Office of the Divisional Railway Manager,
State Entry Road,
New Delhi

4. Officer In­charge, NIC