Central Information Commission Judgements

Mr.Gopal Sharma vs Ministry Of Railways on 16 July, 2010

Central Information Commission
Mr.Gopal Sharma vs Ministry Of Railways on 16 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/2010/000264
                                                                                     CIC/AD/C/2010/00265
                                                                                        Date : July 16, 2010

Name of the Complainant                      :    Shri Gopal Sharma
                                                  M­34­B, Opp. Satyam Hospital
                                                  UIT Circle
                                                  Jodhpur


Name of the Public Authority                 :    The  Public Information Officer
                                                  Ministry of Railways
                                                  Railway Board
                                                  Rail Bhavan
                                                  New Delhi


                                                   ORDER

             The Commission has received a petition from Shri Gopal Sharma, stating that his  two RTI­
applications of 7.8.09 filed with the M/o Railways, 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 RTI­
Act, 2005, and hereby directs the PIO, M/o Railways, New Delhi to provide the information sought 
by the Complainant by 15.9.10.  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 
15.9.10

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 15.9.10 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
Copy to:

1. Shri Gopal Sharma
M­34­B, Opp. Satyam Hospital
UIT Circle
Jodhpur

2. The  Public Information Officer
Ministry of Railways
Railway Board
Rail Bhavan
New Delhi

3. Officer in charge, NIC

4. Press E Group, CIC.