Central Information Commission Judgements

Mr.Pankaj Kumar Yadav vs Ministry Of Railways on 4 March, 2011

Central Information Commission
Mr.Pankaj Kumar Yadav 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/2010/001401


                                                                                        Date : March 4, 2011

Name of the Complainant                        :    Shri Pankaj Kumar Yadav
                                                    ADME/CD/TVC
                                                    Coaching Depot
                                                    Power House Road
                                                    Trivandrum 695 036


Name of the Public Authority                   :    The  Public Information Officer
                                                    Indian Railways Institute of Mechanical & 
                                                    Electrical Engineering
                                                    Jamalpur 811 214
                                                    Bihar


                                                     ORDER

             The Commission has received a petition from Shri Pankaj Kumar Yadav, stating that his 
RTI­application of 11.5.10 filed with the Ministry of Railways, New Delhi and transferred to IRIMEE 
vide letter dt.26.5.10 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, IRIMEE, Jamalpur 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 Pankaj Kumar Yadav
ADME/CD/TVC
Coaching Depot
Power House Road
Trivandrum 695 036

2. The  Public Information Officer
Indian Railways Institute of Mechanical & Electrical Engineering
Jamalpur 811 214
Bihar

3. Officer in charge, NIC