Central Information Commission Judgements

Mr.Krishan Kumar vs Ministry Of Railways on 4 March, 2011

Central Information Commission
Mr.Krishan Kumar vs Ministry Of Railways on 4 March, 2011
                                     ds U nz h ; lwp uk vk;ks x
                           Central Information Commission
                    Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
                            iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                                ubZ fnYyh ­ 110067 / New Delhi - 110067
                                                       *****
                                                                                 No.CIC/AD/C/2010/001404


                                                                                        Date : March 4, 2011

Name of the Complainant                        :    Shri Krishna Kumar
                                                    D­49, Mahanagar Vistar
                                                    Mahanagar
                                                    Lucknow ­ 6


Name of the Public Authority                   :    The  Public Information Officer
                                                    North Eastern Railway
                                                    Divisional Railway Manager's Office
                                                    Lucknow Division
                                                    Lucknow


                                                     ORDER

                       The Commission has received a petition from  Shri Krishna Kumar, stating that his RTI­
application of  16.7.10  filed with the  DRM Office, North Eastern Railway, Lucknow  has not been 
responded to within the time limit prescribed under the RTI­Act, 2005.   A copy of his complaint is 
enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 of the RTI­
Act, 2005, and hereby directs the  PIO, DRM Office, North Eastern Railway, Lucknow  to provide 
the information sought by the Complainant by  15.4.11.   Even if the information has already been 
provided, another set of the same to be supplied to the Complainant in response to this Order.  The 
Complainant may also be allowed inspection of relevant files and be provided with attested copies of 
documents including file notings, if required, keeping in view the provisions of Section 8(1) and (9) of 
the RTI Act, free of cost.  The Complainant may approach the Commission under Section 19(3) of the 
Act, if not satisfied with the information.   The Public Information Officer is also directed to report 
compliance with the Order by 15.4.11

3. It appears that the PIO’s action attracts the penal provisions of Section 20(1).  Therefore, 
you are directed to send the following to the Commission by  15.4.11  by speed post or 
hand deliver.

i) A copy of the information sent to the complainant

ii) Your   explanation   for   not   supplying   the   information   to   the   Complainant   within   the 
mandated time.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Copy to:

1. Shri Krishna Kumar
D­49, Mahanagar Vistar
Mahanagar
Lucknow ­ 6

2. The  Public Information Officer
North Eastern Railway
Divisional Railway Manager’s Office
Lucknow Division
Lucknow

3. Officer in charge, NIC