Central Information Commission Judgements

Mr.Chandra Manisharma vs Ministry Of Railways on 14 July, 2010

Central Information Commission
Mr.Chandra Manisharma vs Ministry Of Railways on 14 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/2009/001064

Dated: July 14, 2010

Name of the Complainant : Mr. Chandra Mani Sharma
Ward   No.16,   H.No.82,   New   Defence 
Colony
Near Railway Colony, Muradnagar
Distt. Ghaziabad

Name of the Respondent : Public Information Officer
Northern Railway,  
Baroda House
New Delhi

 ORDER 

          The Commission has received a petition from Shri Chandra Mani Sharma, stating 
that his RTI­application of 25.6.08 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 RTI­Act, 2005, and hereby directs the Public Information Officer, Northern Railway, 
New Delhi to provide the information sought by the Complainant by 30.8.10.  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 30.8.10.

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 30.8.10 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

CC:

1. Mr. Chandra Mani Sharma
Ward No.16, H.No.82, New Defence Colony
Near Railway Colony, Muradnagar
Distt. Ghaziabad

2. Public Information Officer
Northern Railway,  
Baroda House
New Delhi

3. Officer Incharge, NIC

4. Press E Group, CIC