Central Information Commission Judgements

Mr.Gori Shankarmalu vs Ministry Of Railways on 22 September, 2010

Central Information Commission
Mr.Gori Shankarmalu vs Ministry Of Railways on 22 September, 2010
                                Central Information Commission

                                                                                                          CIC/AD/A/2010/000054
                                                                                                    Dated September 22, 2010


Name of the Applicant                                         :     Shri Gori Shankar Malu


Name of the Public Authority                                  :     DRM Office
                                                                    North Western Railway, Jaipur



                                  Adjunct to the captioned CIC Order  dt.11.2.10

1.      The decision in the  captioned case is as given below:


        '5.        The Respondents submitted that no action on the letter dt.24.3.09 has been taken and with  

regard to point 4, no order is available.  The Appellant who was heard over phone submitted that the  

map provided against point 2 is not what he is seeking and the map which was available during the  

period prior to the land acquisition by the Railways is what he wants.   The respondents submitted  

that no such map is perhaps available.  However, they agreed to try and locate the same and provide  

it,   if   it   is   available.     As   for   the   information     against   point   3,   the   Respondents   submitted   that  

information is already  available in the map provided to the Appellant by the PIO.

6. The Commission after hearing the arguments directs the PIO to provide information against  

points 1 and 4 and also the map against point 2 if available.   If not, PIO is directed to provide an  

affidavit on a non­judicial stamp paper stating that the map sought by the Appellant  against point 2 is  

not   available   in   the   records.     The   information   should   reach   the   Appellant   by   15.3.10   and   the  

Appellant to submit a compliance report by 20.3.10.

7. The Commission also directs the PIO to show cause as to why a penalty of Rs.250/­ per  

day (Maximum Rs.25000) should not be levied on him for not responding to the RTI application within  

the stipulated time prescribed under the Act.  He is directed to submit his written explanation so as to  

reach the Commission by 11.3.10′.

2. With regard to the show cause notice, the Commission received an explanation  dt.4.3.10 from Shri 

Vijay Singh Meena, PIO who stated  that the RTI application dt.1.5.09 was received on 11.5.09 and 

Appellant was advised on 3.6.09 to deposit Rs.60/­ towards documentation charges and consequent 

upon his depositing the amount on 25.6.09, the reply was provided on the same day ie. 25.6.09.  The 
Appellant then re­submitted his original application which was received on 20.10.09 and duly replied 

to on 29.10.09.

4. The Commission received a complaint dt.17.3.10 from the Appellant about the non­compliance of the 

decision.

5. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing for September 

22, 2010.  

6. Shri Vijay Singh, PIO & Sr.DFM and Shri Kamlesh Batra, PII represented the Public Authority.

7. The Appellant was present during the hearing.

Decision

8. With regard to point (i), the Appellant submitted that the  Respondent’s contention that the office had 

not   received     his   representation     dated   25.3.09   was   incorrect   as   the   same   had   been   sent   by 

registered post.  The Respondent however maintained that  the  letter was not available in the files 

nor has it been entered in the entry register.   The Commission therefore advises the   Appellant to 

hand   over   another   copy   of   this   letter   to   the   PIO   and   the   PIO   to   look   into   the   matter.     The 

Respondents submitted that in compliance with the Commission’s decision an   affidavit had been 

furnished  against point 2 affirming the non availability of the required map.. 

9. The Commission after  hearing the submission of both sides   directs the PIO to provide detailed 

clarification against point 4 to the Appellant by 22.10.10 and the Appellant to submit a compliance report to the 

Commission by 29.10.10. The Commission also reviewed the explanation provided by the PIO for the delay 

and holds that all efforts had been made to provide the available  information within the mandatory period  and 

accordingly drops the penalty proceedings against the PIO. 

10. The complaint is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Gori Shankar Malu
Choudhary Ka Mohalla
Narayana
Jaipur
Rajasthan

2. The PIO
North Western Railway
Divisional Railway Manager’s Office
Jaipur Division
Jaipur

3. The Appellate Authority
North Western Railway
Divisional Railway Manager’s Office
Jaipur Division
Jaipur

4. Officer incharge, NIC