Central Information Commission Judgements

Mr.M S Gill vs Ministry Of Railways on 7 July, 2010

Central Information Commission
Mr.M S Gill vs Ministry Of Railways on 7 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/2009/001128


                                                                                                 Date : July 7, 2010



Name of the Complainant                            :    Shri M.S.Gill
                                                        5/IV Janta Enclave
                                                        P.O. Basant Avenue
                                                        Ludhiana 141 013


Name of the Public Authority                       :    The  Public Information Officer
                                                        Northern Railway
                                                        Divisional Railway Manager's Office
                                                        Ferozepur Division
                                                        Ferozepur


                                                         ORDER

                                       The Commission has received a petition from  Shri M.S.Gill  stating that his RTI­
application of 15.4.09 filed with the Northern Railway, Ferozepur, 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   Public   Information   Officer,  Northern   Railway,   Ferozepur  to 
provide the information sought by the Complainant by 30.8.10.  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 30.8.10

3. The PIO is directed to show cause as to why action should not be initiated against him under 
Section   20(1)  of   the   RTI­Act   for   not   providing   the   information   within   the   mandatory   period.     The 
explanation in writing should reach the Commission by 30.8.10

(Mrs.Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar
Copy to:

1. Shri M.S.Gill
5/IV Janta Enclave
P.O. Basant Avenue
Ludhiana 141 013

2. The  Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Ferozepur Division
Ferozepur

3. Officer in charge, NIC

4. Press E Group, CIC.