Central Information Commission Judgements

Mr.Pankaj Lakhanpal vs Ministry Of Railways on 11 February, 2011

Central Information Commission
Mr.Pankaj Lakhanpal vs Ministry Of Railways on 11 February, 2011
                       In the Central Information Commission 
                                                       at
                                                 New Delhi

                                                                              File No: CIC/AD/A/2011/000096

Date  of Hearing :  February 11, 2011

Date of Decision :  February 11, 2011

Parties:

           Applicant

           Shri Pankaj Lakhanpal
           H.No.1255
           Sector 43­B
           Chandigarh

           The Applicant was heard through audio.

           Respondents

           Indian Railway Welfare Organization
           Railway Offices Complex
           Shivaji Bridge (Minto Bridge)
           Shankar Market
           New Delhi

           Represented by :  Shri S.L.Bhargava, PIO and Shri A.K.Bhatnagar, Appellate Authority.




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                 Decision Notice


The appeal is rejected.
                         In the Central Information Commission 
                                                            at
                                                    New Delhi

                                                                                       File No: CIC/AD/A/2011/000096
                                                         ORDER

Background

1. The Applicant filed an RTI application dt.30.4.10 with the CPIO, Railway Board seeking information 

with regard to registration and execution of conveyance deed by IRWO.   Shri V.K.Samuel, APIO 

transferred  the  RTI  application  to IRWO vide his letter dt.6.5.10.   The Applicant filed an appeal 

dt.11.6.10 with the Appellate Authority stating that no information has been received by him. He filed 

a second appeal dt.23.7.10 before CIC seeking compensation for the delay in registration of the 

conveyance deed and for the  alleged mental harassment he had been  subjected to .

Decision

2. During   the   hearing,   the   Respondents   submitted   that   the   grievance   of   the   Appellant   has   been 

redressed as the conveyance deed has been registered and executed and  information already been 

intimated  to the Appellant vide letter dated  26.8.10.

3. Since the relief being sought by the Appellant cannot be granted to him as it falls outside the ambit of 

the RTI Act, the Commission rejects the appeal and closes the case at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Pankaj Lakhanpal
H.No.1255
Sector 43­B
Chandigarh

2. The Public Information Officer
Indian Railway Welfare Organization
Railway Offices Complex
Shivaji Bridge (Minto Bridge)
Shankar Market
New Delhi

3. The Appellate Authority
Indian Railway Welfare Organization
Railway Offices Complex
Shivaji Bridge (Minto Bridge)
Shankar Market
New Delhi

4. Officer Incharge, NIC