Central Information Commission Judgements

Mr.J Jagannathan vs Ministry Of Railways on 14 November, 2011

Central Information Commission
Mr.J Jagannathan vs Ministry Of Railways on 14 November, 2011
                     In the Central Information Commission 
                                                at
                                            New Delhi

                                                                       File No. CIC/AD/A/2011/002079
                                                                       File No. CIC/AD/A/2011/002080


Date of Hearing :  November 14, 2011

Date of Decision :  November 14, 2011



Parties: (heard through audio conference)



Appellant


Shri J. Jagannathan
No. 122, H Colony, Indiranagar
First Stage,
Bangalore 560 038

The Appellant was present.



Respondents 

South Western Railway
Bangalore

Represented by: Shri Sandeep Mehra, ADRM and Ms. Lily Pandey, Sr.DPO

Information Commissioner :   Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission 
at
New Delhi

File No. CIC/AD/A/2011/002079
File No. CIC/AD/A/2011/002080

Order

1. As the hearing commenced, the Appellant stated that he wants to withdraw the present petitions. 

2. Granted.

3. Appeals are accordingly dismissed as withdrawn.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri J. Jagannathan
No. 122, H Colony, Indiranagar
First Stage,
Bangalore 560 038

2. The Appellate Authority &
ADRM
South Western Railway
DRM Building
Bangalore

3. Public Information Officer &
Sr. DPO
South Western Railway
Divisional office, Personnel Branch
Bangalore

4. Officer in charge, NIC

Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.