Central Information Commission Judgements

Mr.Mani Ramsharma vs Ministry Of Railways on 12 July, 2010

Central Information Commission
Mr.Mani Ramsharma vs Ministry Of Railways on 12 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/2009/001134
                                                                                              Date : July 12, 2010

Name of the Complainant                           :    Shri Mani Ram Sharma
                                                       Nukul Niwas
                                                       Behind Roadways Depot
                                                       Sardarshahr
                                                       Churu 331 403
                                                       Rajasthan


Name of the Public Authority                      :    The  Public Information Officer
                                                       Ministry of Railways
                                                       Railway Board
                                                       Rail Bhawan
                                                       New Delhi


                                                        ORDER

             The Commission has received a petition from Shri Mani Ram Sharma, stating that his RTI­
application of  5.7.09  filed with the  Ministry of Railways, 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 PIO, Ministry of Railways, 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 Mani Ram Sharma
Nukul Niwas
Behind Roadways Depot
Sardarshahr
Churu 331 403
Rajasthan

2. The  Public Information Officer
Ministry of Railways
Railway Board
Rail Bhawan
New Delhi

3. Officer in charge, NIC

4. Press E Group, CIC.