Central Information Commission Judgements

Mr.Ashwani Kumar vs Ministry Of Railways on 14 September, 2011

Central Information Commission
Mr.Ashwani Kumar vs Ministry Of Railways on 14 September, 2011
                           In the Central Information Commission 
                                                                   at
                                                          New Delhi

                                                                                              File No: CIC/AD/A/2011/000569
                                                                                                          



Date  of Hearing     :   September  14, 2011

Date of Decision     :   September  14, 2011



Parties:

           Applicant


           Shri Ashwani Kumar
           F­178/F2, Dilshad Colony
           Delhi - 110 095.

           Applicant  was  present.



           Respondent(s)

           Northern Railway
           Headquarters Office
           Baroda House
           New Delhi.

           Represented by   :                   Shri Sankalp Narayan Singh, Sr.AFA
                                         
                                        Information Commissioner         :   Mrs. Annapurna Dixit
___________________________________________________________________
                              In the Central Information Commission 
                                                               at
                                                      New Delhi
                                                                                                                            
                                                                                           File No: CIC/AD/C/2011/000569


                                                           ORDER

Background

1. The RTI Application dated 10.1.11 was filed with the PIO, Dy.GM, Northern Railway, Baroda House, 

New Delhi. He sought the   certified copies of action taken   if any & it’s outcome report of C.V.O 

Northern  Railway  on  letter  no.  MGR/AKP/5693 dated 13.12.2010, sent   by speed post.   On not 

receiving any reply the Applicant filed a complaint  before the Commission on  22.2.2011. 

Decision. 

2. The Commission received a letter from Dy.CAO/G and PIO/Accounts, Northern Railway, HQ, Baroda 

House, New Delhi      

The Commission  on perusal of the submissions on record holds that the  suggestion  given in case 

no. CIC/AD/A/2011/000568  will hold good in this case too.  This information may preferably be sent 

to the Complainant  by  15th October 2011. 

      4. The appeal is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

1. Shri Ashwani Kumar
F­178/F2, Dilshad Colony
Delhi – 110 095.

2.       The Public Information Officer
         Northern Railway
         Headquarters Office
         Baroda House
         New Delhi.




3.       Officer Incharge, NIC.

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI Act, giving 
(1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellant   Authority, (4) copy 
of the Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding 
the complaint.  In the prayer, the Appellant/Complainant may indicate, what information has not been provided.