Central Information Commission Judgements

Mr.K V R Murthy vs Ministry Of Railways on 11 May, 2011

Central Information Commission
Mr.K V R Murthy vs Ministry Of Railways on 11 May, 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/A/2011/000547 Dated:  11 May, 2011

Shri K.V.R.Murthy
Dy. Chief Commercial Manager (IT&P)
New GM Building
1st floor
S.E.C. Railway
Bilaspur
 

Sir,

Reference   your   appeal   dated   15.9.10     filed   with   the   Commission   and 

registered vide Case No. CIC/AD/A/2011/000547 against PIO, South East Central 

Railway,   Bilaspur.   The   RTI   application   dated   2.3.10   was   examined   by   the 

Commission and decision pronounced in case No. CIC/AD/A/2010/001698 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/2010/001698 will apply  mutatis mutandis  to 

this case too. 

The   case  No.   CIC/AD/A/2011/000547  is   being   treated   as   closed   at   the 

Commission’s   end   and   the   hearing   scheduled   on   26.5.11   at   2.45   pm   stands 

cancelled. 

 (G.Subramanian)
Deputy Registrar
Phone No. 26185088

Copy   to:   The   Public   Information   Officer,   South   East   Central   Railway, 
Divisional Railway Manager’s Office, Personnel Branch, Bilaspur 
Division, Bilaspur