Central Information Commission Judgements

Mr.Amit Kumarsingh vs Ministry Of Railways on 11 August, 2010

Central Information Commission
Mr.Amit Kumarsingh vs Ministry Of Railways on 11 August, 2010
                              Central Information Commission

                                                                                                  CIC/AD/C/2009/001189
                                                                                                 Dated August 11, 2010


Name of the Applicant                                     :    Shri Amit Kumar singh


Name of the Public Authority                              :    DRM Office, Eastern Railway, Malda


Background

1. The  Applicant   filed  an  RTI   application  dt.30.3.09  with  the  APIO  &  Station  Manager,    Bhagalpur 

Railway Station seeking information against 9 points regarding the concessions available for different 

categories of  persons. On not receiving any reply, he filed a complaint before the Bihar Information 

Commission which was forwarded to the CIC and registered in the Commission on  7.9.09. The CIC 

vide its order of even No. dt.14.6.10 directed the PIO to provide the information by 30.7.10 and also 

directed him to appear before the Commission on 11.8.10 at 12.00 Noon  with all the relevant files 

and documents and also with the response to the showcause notice issued to him.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for August 11, 

2010.  

3. Shri   Uttam   Sen   Gupta,   APIO   &   DFM­1   and   Shri   Ajoy   Roy   Sarkar,   CTI   represented   the   Public 

Authority.

4. The Appellant was not present during the hearing.

Decision

5. Shri Uttam Sen Gupta, APIO submitted that the RTI application was received on 8.4.09 and that the 

Appellant was informed on 9.4.09 that information is being collected and will be sent to him and the 

same was supplied to him on 1.5.09.  He further added that on receipt of the CIC directions, detailed 

response was again sent to the Appellant on 7.7.10.

6. The Commission after hearing the submission by the Respondent  holds that complete information 

has been provided within the stipulated time period and accordingly drops the penalty proceedings 

initiated against the PIO and closes the case at  the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Amit Kumar Singh
C/o Shri Vikram Singh
K.K.Nursing Home Compound
Manik Sarkar
Adampur
Bhagalpur
Bihar

2. The PIO
Eastern Railway
Divisional Railway Manager’s Office
Malda Division
Malda

3. Officer incharge, NIC