Central Information Commission Judgements

Mr.Rajeevsharma vs Ministry Of Railways on 16 July, 2010

Central Information Commission
Mr.Rajeevsharma vs Ministry Of Railways on 16 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/2010/000282


                                                                                              Date : July 16, 2010

Name of the Complainant                           :    Shri Rajeev Sharma
                                                       A­1130, G.D. Colony
                                                       Mayur Vihar, Phase III
                                                       Delhi 110 096


Name of the Public Authority                      :    The  Public Information Officer
                                                       Northern Railway
                                                       Divisional Railway Manager's Office
                                                       Ferozepur Division
                                                       Ferozepur


                                                        ORDER

              The Commission has received a petition from Shri Rajeev Sharma, stating that his  RTI­
application of 12.9.09 filed with the Northern Railway, Ferozepur, 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,   Northern  Railway,  Ferozepur  to  provide   the  information 
sought by the Complainant by 15.9.10.  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 15.9.10

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 15.9.10 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 Rajeev Sharma
A­1130, G.D. Colony
Mayur Vihar, Phase III
Delhi 110 096

2. The  Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Ferozepur Division
Ferozepur

3. Officer in charge, NIC

4. Press E Group, CIC.