Central Information Commission Judgements

Mr.Om Prakash Gupta vs Ministry Of Railways on 7 March, 2011

Central Information Commission
Mr.Om Prakash Gupta vs Ministry Of Railways on 7 March, 2011
                                            dsUnzh; lwpuk vk;ksx
                              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/2010/001425

Dated: 07th March, 2011

Name of the Complainant : Mr. On Prakash Gupta,
4/84, Bajjaria Harlal,
Ex­member of Nagar Palika Parishad,
Farookhabad,
Uttar Pradesh­ 209625
Name of the Public Authority : Public Information Officer
Ministry of Railways,
Railway Board,
Rail Bhavan,
New Delhi

 ORDER 

          The Commission has received a petition from Mr. Om Prakash Gupta, stating that his 
RTI­application   of  22.05.2010  filed   with   the  Railway   Board,   New   Delhi,  has   not   been 
responded to within the time limit prescribed under the RTI­Act, 2005.  A copy of her complaint 
is enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 of 
the  RTI­Act,   2005,   and  hereby  directs   the  Public   Information  Officer,   Railway   Board,   New 
Delhi,   to   provide   the   information   sought   by   the   Complainant   by  15.04.2011.     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   noting,   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 15.04.2011.

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 15.04.2011 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.

(Mrs. Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

CC:

1. Mr. On Prakash Gupta,
4/84, Bajjaria Harlal,
Ex­member of Nagar Palika Parishad,
Farookhabad,
Uttar Pradesh­ 209625

2. Public Information Officer,
Ministry of Railways,
Railway Board,
Rail Bhavan,
New Delhi

3. Officer Incharge, NIC