Central Information Commission Judgements

Mr.Dharam Paul vs Ministry Of Railways on 15 July, 2010

Central Information Commission
Mr.Dharam Paul vs Ministry Of Railways on 15 July, 2010
                                       dsUnzh; lwpuk vk;ksx
                       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/2010/000273


                                                                                              Date : July 15, 2010

Name of the Complainant                           :    Shri Dharampaul
                                                       Secretary,   All   India   Other   Backward   Class, 
                                                       Railway Employees Association
                                                       Jind Branch, Rly Qtr. No.T­215A
                                                       Jind Junction


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 Dharampaul, stating that his RTI­
application of 25.9.09 filed with the Northern Railway, New 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,  Northern Railway, New  Delhi  to provide the information 
sought by the Complainant by 31.8.10.  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 31.8.10

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  31.8.10  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.

(Mrs.Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Copy to:

1. Shri Dharampaul
Secretary
All India Other Backward Class
Railway Employees Association
Jind Branch, Rly Qtr. No.T­215A
Jind Junction

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

3. Officer in charge, NIC

4. Press E Group, CIC.