Central Information Commission
CIC/AD/C/2010/000242
Dated July 22, 2010
Name of the Applicant : Shri Dhanpal Singh
Name of the Public Authority : Northern Railway, New Delhi
Background
1. The RTI application was filed by the Applicant on 10.9.09 with the PIO, Northern Railway, New Delhi
seeking information against 14 points all related to movement of trains and other issues at Tapdi
station. . The PIO transferred the RTI application to different Departments including Engineering,
Commercial, Electrical, Security and Opertaing Departments requesting the deemed PIOs to provide
the information directly to the Applicant. When no reply was received from any PIO the Applicant
sent a reminder to the PIO on 3.4.09. He filed a complaint on 17 th December, 2009 with the
Commission stating that information received from the PIO vide letter dated 2.12. 09 was incomplete.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for July 22,
2010.
3. Shri Mohar Singh, PIO, and 4 other officers as Nodal Officers represented the Public Authority.
4. The Applicant was not present during the hearing.
Decision
5. During the hearing the PIO stated that the RTI application was transferred immediately after its
receipt to deemed PIOs in 5 of the departments for for providing information directly to the
Complainant. The deemed PIOs replied as given below:
(i) Letter dated 11.12.09 from Engineering Deptt giving reply to point Nos. 114.
(ii) Letter dated 27.10.09 from Commercial Deptt. giving reply to point nos.3, 6, 9 & 13
(iii) Letter dated 2.12.09 from Electrical Deptt. giving reply to 1, 2, 3, 4 & 5
(iv) Letter dated 29.10.09 from Security (RPF) Deptt. giving reply to point nos. 13 & 14
(v) Letter dated 21.7.10 from operating department giving reply to point no 4
6. The Commission on perusal of the documents submitted and also after hearing the PIO and the
Deemed PIOs present during the hearing holds that all available information has been provided. With
regard to the complaint to the Commission that information received from the Electrical Department
is incomplete, the Commission directs the Complainant to specify the incomplete/missing information
within 5 days of receipt of this order and the DPIO (Elect.) to furnish the required information by 30 th
August, 2010. The PIO should forward a a copy of this order to the DPIO (Elect.)
7. The Deemed PIO (Operating) to show cause as to why a penalty should not be imposed upon him for
not providing the information within the mandatory period. The response to this show cause notice
should reach the Commission by 15.8.10.
8. The complaint is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Dhanpal Singh
O/o the Distt. Development Officer
Vikas Bhawan
Collectorate
Meerut
2. The PIO
Northern Railway
Divisional Railway Manager’s office
State Entry Road
New Delhi
3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s office
State Entry Road
New Delhi
4. Officer Incharge, NIC
5. Press E Group, CIC