Central Information Commission Judgements

Mr.R K Mahawar vs Ministry Of Railways on 16 August, 2011

Central Information Commission
Mr.R K Mahawar vs Ministry Of Railways on 16 August, 2011
                          In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/001369
                                                                                                          

Heard through Video Conferencing.

Date  of Hearing     :  August 16, 2011

Date of Decision     :  August 16, 2011



Parties:

           Applicant



           Shri R K Mahawar
           7, Mahawar Sadan
           In front of T.A Camp
           Poonam Colony Road
           Durga Nagar
           Kota.

           Represented by Shri G N Kumar.



           Respondent(s)

            West Central Railway
            Divisional Railway Manager's Office
            Jabalpur Division
            Jabalpur.

           Represented by   :                Shri   Ajay  Srivastava, DGM/PIO
                                             Shri Amitabh Nigam, ADRM/AA
                                             Shri   Anand Awasty, Dy.CVO,  Nodal Officer.

                                 Information Commissioner                       :   Mrs. Annapurna Dixit
___________________________________________________________________
                            In the Central Information Commission 
                                                             at
                                                    New Delhi
                                                                                                                          
                                                                                         File No: CIC/AD/A/2011/001369


                                                         ORDER

Background

1. The RTI Application dated   3.1.11was filed by the Applicant with the PIO,   West Central Railway, 

Jabalpur seeking information with regard to an investigation conducted by the Vigilance branch.  The 

PIO  replied on 3.3.11 providing point wise information and also  enclosing  5 pages of the  rellevant 

file.  The PIO also stated that the information against point 2  cannot be provided since  it is exempt 

under section 8 (1)(h) of the RTI Act as any disclosure at this stage will impede the process of 

investigation. The Applicant filed his first appeal on 19.3.11 seeking the information once again.  On 

not receiving any reply the Applicant filed his second appeal before the Commission on 16.5.11.

 

Decision. 

2. The Commission after hearing the Respondent directs the PIO  to provide complete information to the 

Appellant by 20th September 2011.

3. The PIO is also directed to showcause as to why a penalty should not be imposed upon him for not 

responding to the Appellant within the mandatory period. The response to the notice to reach the 

Commission by 20.8.11.

3. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri R K Mahawar
7, Mahawar Sadan
In front of T.A Camp
Poonam Colony Road
Durga Nagar
Kota.

2. The Public Information Officer
            West Central Railway
            Divisional Railway Manager’s Office
            Jabalpur Division
            Jabalpur.

3. The Appellate Authority
            West Central Railway
            Divisional Railway Manager’s Office
            Jabalpur Division
            Jabalpur.

4. Officer Incharge, NIC.

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI 
Act,  giving   (1)   copy  of  RTI  application,  (2)  copy  of  PIO’s   reply,   (3)   copy  of   the  decision   of  the  first 
Appellant   Authority, (4) copy of the Commission’s decision, and (5) any other documents which he/she 
considers to be necessary for deciding the complaint.   In the prayer, the Appellant/Complainant may 
indicate, what information has not been provided.