In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/000228
Date of Hearing : September 15, 2011
Date of Decision : September 15, 2011
Parties:
Applicant
Shri Vishal Chopra
H.No.679
Railway Officer's Lane
Jagadhri Workshop
Haryana 135 002
The Applicant was represented by Dr.Parveen Chopra during the hearing.
Respondents
Northern Railway
Divisional Railway Manager’s Office
Ambala Division
Ambala Cantt
Represented by : Shri Pradeep Kumar, PIO & Sr.DMM
Shri Ish Kumar, ADEE/G
Shri Ram Tej, SSE/Power
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2010/000228
Adjunct to the captioned CIC Order dated 23.4.10
1. The decision taken in the captioned order is as follows:
The Commission after hearing the submission by the Respondent directs the PIO to provide an
affidavit to the Commission with a copy to the Appellant informing that no record is being maintained
regarding the No. of A/Cs installed in the housing colony, as also about the fact that no action has
been taken as per guidelines in the said Colony besides the procedure for installation of ACs in the
Colony after the Railway Board circular was issued.
2. The Commission received a petition dt.25.5.10 from the Appellant complaining that the affidavit
submitted by the PIO is not in line with the CIC Decision.
3. The Commission, therefore, decided to hold a hearing and accordingly notices were sent to the
concerned parties to be present in the Commission on 15.9.11 at 12.15 pm.
Decision
2. The Commission on perusal of the affidavit concurs with the contention of the Appellant that what has
been submitted by the Respondent cannot be called an ‘afidavit’ Accordingly, the Commission directs
the PIO to submit an affidavit to the Commission with a copy to the Appellant on nonjudicial stamp
paper duly witnessed and notarized. The Commission also observed that the text of the affidavit is
not in line with the CIC Decision and directs the PIO to ensure that the contents of the affidavit
comply with the CIC’s order. The affidavit should reach the Commission/Appellant within 20 days of
receipt of this Order.
3. The Complaint is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Vishal Chopra
H.No.679
Railway Officer’s Lane
Jagadhri Workshop
Haryana 135 002
2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Ambala Division
Ambala Cantt
3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Ambala Division
Ambala Cantt
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Complainant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct,
giving (1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which
he/she considers to be necessary for deciding the complaint. In the prayer, the Complainant/Complainant may
indicate, what information has not been provided.