In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001369
Heard through Video Conferencing.
Date of Hearing : August 16, 2011
Date of Decision : August 16, 2011
Parties:
Applicant
Shri R K Mahawar
7, Mahawar Sadan
In front of T.A Camp
Poonam Colony Road
Durga Nagar
Kota.
Represented by Shri G N Kumar.
Respondent(s)
West Central Railway
Divisional Railway Manager's Office
Jabalpur Division
Jabalpur.
Represented by : Shri Ajay Srivastava, DGM/PIO
Shri Amitabh Nigam, ADRM/AA
Shri Anand Awasty, Dy.CVO, Nodal Officer.
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001369
ORDER
Background
1. The RTI Application dated 3.1.11was filed by the Applicant with the PIO, West Central Railway,
Jabalpur seeking information with regard to an investigation conducted by the Vigilance branch. The
PIO replied on 3.3.11 providing point wise information and also enclosing 5 pages of the rellevant
file. The PIO also stated that the information against point 2 cannot be provided since it is exempt
under section 8 (1)(h) of the RTI Act as any disclosure at this stage will impede the process of
investigation. The Applicant filed his first appeal on 19.3.11 seeking the information once again. On
not receiving any reply the Applicant filed his second appeal before the Commission on 16.5.11.
Decision.
2. The Commission after hearing the Respondent directs the PIO to provide complete information to the
Appellant by 20th September 2011.
3. The PIO is also directed to showcause as to why a penalty should not be imposed upon him for not
responding to the Appellant within the mandatory period. The response to the notice to reach the
Commission by 20.8.11.
3. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri R K Mahawar
7, Mahawar Sadan
In front of T.A Camp
Poonam Colony Road
Durga Nagar
Kota.
2. The Public Information Officer
West Central Railway
Divisional Railway Manager’s Office
Jabalpur Division
Jabalpur.
3. The Appellate Authority
West Central Railway
Divisional Railway Manager’s Office
Jabalpur Division
Jabalpur.
4. Officer Incharge, NIC.
In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI
Act, giving (1) copy of RTI application, (2) copy of PIO’s reply, (3) copy of the decision of the first
Appellant Authority, (4) copy of the Commission’s decision, and (5) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may
indicate, what information has not been provided.