Central Information Commission Judgements

Mr.Manojkumar vs Ministry Of Railways on 9 July, 2010

Central Information Commission
Mr.Manojkumar vs Ministry Of Railways on 9 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/2009/001033
                                                                               Dated: July 9, 2010
Name of the Complainant                 :       Mr. Manoj Kumar
                                                Room No.38, Old Bhawan
                                                Bhandara Branch/Pradhan Office
                                                East Central Railway
                                                Hazipur

Name of the Respondent                  :       Public Information Officer
                                                East Central Railway,
                                                Hazipur


                                              ORDER

The Commission has received a petition from Shri Manoj Kumar, stating that his RTI-
application of 28.8.09 filed with the East Central Railway, Hazipur, has not been responded to
within the time limit prescribed under the RTI-Act, 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, East Central Railway,
Hazipur 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. 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 30.8.10 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

CC:

1. Mr. Manoj Kumar
Room No.38, Old Bhawan
Bhandara Branch/Pradhan Office
East Central Railway
Hazipur

2. Public Information Officer
East Central Railway,
Hazipur

3. Officer Incharge, NIC

4. Press E Group, CIC