Central Information Commission Judgements

Mr.Madanpal Giri vs Ministry Of Railways on 8 June, 2011

Central Information Commission
Mr.Madanpal Giri vs Ministry Of Railways on 8 June, 2011
                       In the Central Information Commission 
                                                    at
                                             New Delhi

                                                                        File No: CIC/AD/A/2011/000888


Date  of Hearing     :  June 8, 2011

Date of Decision     :  June 8, 2011



Parties:



           Applicant


                  Shri Madanpal Giri
                  Village & Post - Shahpur, Bambheta
                  Distt - Ghaziabad
                  Uttar Pradesh.

                  Applicant was  present.



           Respondent(s)

                  Northern Railway
                  Divisional Railway Manager's Office
                  State Entry Road
                  New Delhi.

            
                  Represented by   :        Shri Jagjit Singh, Sr.DMM
                                            Shri Vipin Dhamanda
                                            Shri Ish Kumar Goel



           Information Commissioner         :   Mrs. Annapurna Dixit




___________________________________________________________________
                          In the Central Information Commission 
                                                          at
                                                  New Delhi

                                                                                     File No: CIC/AD/A/2011/000888


                                                       ORDER

Background

1. The   RTI   Application   dated     26.7.2010    was  filed  by   the   Applicant  with  the  PIO,  DRM’s   Office, 

Northern Railway, New Delhi   seeking all the correspondence in connection with the processing of 

the standard form dated 15.9.2007.  He also wanted to know as per the complaint dated 15.9.2007 

the name of the person with whom he was found  gossiping and wasting his time.  The PIO replied on 

13.5.2010. Not satisfied with the reply the Applicant  filed his  first appeal on  14.6.2010. On still not 

receiving the required information he filed his second appeal before the Commission.

Decision   

2. During the hearing the Appellant stated that he is not happy with the documents provided by the 

Respondent. With regard to point no.1 he stated that the documents which he requires have not been 

included  in the documents provided to him by the PIO. With regard to point no.2 he insisted that he 

be provided with   the name of the person with whom he was found gossiping,   as available in the 

records.  

3. The Commission, after hearing both sides,  in the interest of the Appellant directs the  PIO  to allow 

the  Appellant  to  inspect  the  relevant files  dealing  with    both the  cases  and  to provide him  with 

attested copies of documents required by him.  Information  may be provided by 10th July 2011.

     4. The case is accordingly disposed of.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc 

1. Shri Madanpal Giri
Village & Post – Shahpur, Bambheta
Distt – Ghaziabad
Uttar Pradesh.

2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
State Entry Road
New Delhi.

         

3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
State Entry Road
New Delhi.

4. Officer  Incharge, NIC