Central Information Commission Judgements

Mr.Arvind Kumar Verma vs Ministry Of Railways on 22 July, 2010

Central Information Commission
Mr.Arvind Kumar Verma vs Ministry Of Railways on 22 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/2010/000693


                                                                                        Date : July 22, 2010



Name of the Complainant                      :    Shri Arvind Kumar Verma
                                                  Mo - Budhnagar, PO - Kuriya
                                                  Hardoi 241 001


Name of the Public Authority                 :    The  Public Information Officer
                                                  Railway Recruitment Board
                                                  Chandigarh


                                                   ORDER

              The Commission has received a petition from Shri Arvind Kumar Verma, stating that his 
RTI­application of 3.8.09 filed with the RRB, Chandigarh, 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, RRB, Chandigarh  to provide the information sought by the 
Complainant by 15.9.10.  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 
15.9.10

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 15.9.10 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.

4. Since there is no fee for filing a complaint, the IPO bearing No.87E 453746 for Rs.10/­ is 

returned herewith.

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

(G. Subramanian)
Deputy Registrar

Copy to:

1. Shri Arvind Kumar Verma      (along with IPO No.87E 453746)
Mo – Budhnagar, PO – Kuriya
Hardoi 241 001

2. The  Public Information Officer
Railway Recruitment Board
Chandigarh

3. Officer in charge, NIC

4. Press E Group, CIC.