Central Information Commission Judgements

Mr.Het Ram vs Ministry Of Railways on 4 March, 2011

Central Information Commission
Mr.Het Ram 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/2010/001387


                                                                                         Date : March 4, 2011

Name of the Complainant                         :    Shri Het Ram
                                                     S/o Shri Jag Ram
                                                     H.No.WZ­3276, Mahindra Park
                                                     Rani Bagh
                                                     Delhi 110 034


Name of the Public Authority                    :    The  Public Information Officer
                                                     Northern Railway
                                                     Divisional Railway Manager's Office
                                                     State Entry Road
                                                     New Delhi


                                                     ORDER

            The Commission has received a petition from Shri Het Ram, stating that his RTI­application 
of 20.5.10 filed with the DRM Office, Northern Railway, Delhi 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,   Northern   Railway,   Delhi  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 Het Ram
S/o Shri Jag Ram
H.No.WZ­3276, Mahindra Park
Rani Bagh
Delhi 110 034

2. The  Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
State Entry Road
New Delhi

3. Officer in charge, NIC