Central Information Commission Judgements

Mr.Ramesh Chand Berwa vs Ministry Of Railways on 31 December, 2010

Central Information Commission
Mr.Ramesh Chand Berwa vs Ministry Of Railways on 31 December, 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/2010/001214

Dated : December 31, 2010

Name of the Complainant : Shri Ramesh Chand Berwa
S/o Shri Sardar Ram Berwa
G­40, Tila No 6, Kacchi Basti
Jawahar Nagar, Jaipur.

Name of the Public  Authority : The Public Information officer
Sr.Divisional Financial Manager
DRM Office, N W Railway
Jaipur.

 ORDER 

          The Commission has received a petition from  Shri Ramesh Chand Berwa stating 
that his RTI­application of 4.6.2010 filed with the PIO,  Sr.Divisional Financial Manager, 
DRM   Office,   N   W   Railway,   Jaipur  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 RTI­Act, 2005, and hereby directs the Public Information Officer, Sr Divnl Financial 
Manager     DRM   Office,   NW   Railway,   Jaipur   to   provide   the   information   sought   by   the 
Complainant by 15.2.2011  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 
15.2.2011.

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  15.2.2011  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 Ramesh Chand Berwa
S/o Shri Sardar Ram Berwa
G­40, Tila No.6, Kacchi Basti
Jawahar Nagar, J
Jaipur.

2. The Public Information Officer
Sr Divisional Financial Manager
DRM Office
NW Railway
Jaipur.

3. Officer Incharge, NIC