Central Information Commission Judgements

Mr.Ramcharan Paswan vs Ministry Of Railways on 4 March, 2011

Central Information Commission
Mr.Ramcharan Paswan vs Ministry Of Railways on 4 March, 2011
                                             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/2010/001313

                                                                          Dated : March 4, 2011

Name of the Complainant                  :           Shri Ramcharan Paswan
                                                     S/o Late Shri Bahadur Paswan
                                                     Qtr No. 262(J), Loco Colony
                                                     Post - Khagol, Thana - Khagol
                                                     Distt - Patna  (Bihar)
Name of the Public  Authority            :           The Public Information Officer
                                                     Security
                                                     East Central Railway
                                                     Hazipur Division
                                                     Hazipur.


                                                       ORDER 
           The Commission has received a petition from Shri Ramcharan Paswan  stating 
that his RTI­application of 10.6.2010 filed with the   PIO, Security, East Central Railway, 
Hazipur division 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 RTI­Act, 2005, and hereby directs the Public Information Officer,   security, East 
Central Railway, Hazipur Division to provide the information sought by the Complainant by 
15.4.2011  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 15.4.2011.

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  15.4.2011  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.



                                                                        ( Annapurna Dixit)
                                                                 Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar



CC:

1.

Shri Ramchanran Paswan
S/o  Late shri Bahadur Paswan
Qtr No. 262 (J)
Loco Colony
Post – Khagol, Thana – Khagol
Distt -Patna (Bihar)

2. The Public Information Officer
Security, 
East Central Railway
Hazipur Division
Hazipur.

3. Officer Incharge, NIC