Central Information Commission Judgements

Mr.Madan Lal vs Ministry Of Railways on 8 July, 2010

Central Information Commission
Mr.Madan Lal vs Ministry Of Railways on 8 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/2009/001259
                                                                                             Date : July 8, 2010

Name of the Complainant                         :    Shri Madan Lal
                                                     Sub Inspector/RPF, NR
                                                     C/O IPF/CSC(R)Coy
                                                     RPF Line
                                                     Dayabasti
                                                     Delhi 35


Name of the Public Authority                    :    The  Public Information Officer
                                                     Northern Railway
                                                     Headquarter Office
                                                     Baroda House
                                                     New Delhi


                                                      ORDER

                         The Commission has received a petition from  Shri Madan Lal, stating that his RTI­
application of 22.9.2009 filed with the Northern Railway HQ, 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 Public Information Officer, Northern Railway HQ, New Delhi to 
provide the information sought by the Complainant by 31.8.10.  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 31.8.10

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 31.8.10 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 Madan Lal
Sub Inspector/RPF, NR
C/O IPF/CSC(R)Coy
RPF Line
Dayabasti
Delhi 35

2. The  Public Information Officer
Northern Railway
Headquarter Office
Baroda House
New Delhi

3. Officer in charge, NIC

4. Press E Group, CIC.