Central Information Commission Judgements

Mr.G S Murthy vs Ministry Of Railways on 28 October, 2011

Central Information Commission
Mr.G S Murthy vs Ministry Of Railways on 28 October, 2011


ds U nz h ; lwp uk vk;ks x
Central Information Commission
Dyc Hkou/ Club Building
iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
ubZ fnYyh ­ 110067 / New Delhi – 110067

No.CIC/AD/C/2011/001078 Dated:  28 October, 2011

Shri G.S.Murthy
Traffic Costing Officer
Qtr No.623/4
Rail Nilayam Colony
Behind Rail Nilayam
Secunderabad 500 071

 

Sir,

Reference   your   complaint   dated   20.5.11     filed   with   the   Commission   and 

registered   vide   Case  No.   CIC/AD/C/2011/001078  against   PIO,   South   Central 

Railway,  Secunderabad.  The  RTI application  dated  8.1.10 was  examined  by the 

Commission and decision pronounced in case No. CIC/AD/A/2011/000998 which is 

cause of action in the present case. As the subject matter of this complaint is same, 

same order as in case No. CIC/AD/A/2011/000998 will apply  mutatis mutandis  to 

this case too. 

The   case  No.   CIC/AD/C/2011/001078  is   being   treated   as   closed   at   the 

Commission’s end. 

 (G.Subramanian)
Deputy Registrar
Phone No. 26185088

Copy to: The Public Information Officer, South Central Railway, General manager’s 
Office, Vigilance Branch, Rail Nilayam, Secunderabad 500 071