Central Information Commission Judgements

Shri. N. Nanjundeswara vs South Western Railway on 15 September, 2009

Central Information Commission
Shri. N. Nanjundeswara vs South Western Railway on 15 September, 2009
             Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.4516/IC(A)/2009
                                                         F. No.CIC/OK/C/2008/000443
                                                     Dated, the 15th September, 2009

Name of the Appellant:                Shri. N. Nanjundeswara

Name of the Public Authority:         South Western Railway

Facts

: i

1. The appellant has asked for the details of transportation of rice. He has
alleged that the desired information has not been furnished to him.

Decision:

2. The CPIO is directed to furnish the information asked for within 15 working
days from the date of issue of this decision.

3. The appellant is advised to re-submit a copy of his RTI application to the
concerned CPIO for ready reference. He should ensure that the required
information is available as per section 2(f) of the Act. If necessary, he may
inspect the records so as to specify the required information.

4. With these observations, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Sh. N. Nanjundeswara, C/o Kannada Nela Weekly, 836/1, Betric Road,
Bangarpet.

2. The Public Information Officer & Divisional Manager, Divisional Office
(Commercial Branch) South Western Railway, Bangalore.

2