Central Information Commission Judgements

Mr.Rameshwar Ram vs Ministry Of Railways on 18 March, 2011

Central Information Commission
Mr.Rameshwar Ram vs Ministry Of Railways on 18 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/2010/001392

Dated : March 18, 2011

Name of the Complainant : Shri Rameshwar Ram
Railway Qtr No. 472­F, At + PO  Adra
Distt ­  Purulia (West Bengal)

Name of the Public  Authority : The Public Information Officer
South Eastern Railway
Adra Division,  Adra
Purulia  (West Bengal)

 ORDER 

          The Commission has received a petition from Shri Rameshwar Ram , stating that 
his RTI­application  of  12.7.2010   filed  with the PIO,  South  Eastern Rly,  Adra  Division 
(West Bengal)  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, South Eastern Rly, 
Adra Division to provide the information sought by the Complainant by 15.5.2011.  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 15.5.2011.

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  15.5.2011  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 Rameshwar Ram
Rly Qtr No. 472 F, AT+PO – Adra
Dist – Purulia  (West Bengal)

2. The Public Information Officer
South Eastern Railway
Adra Division
Purulia

3. Officer Incharge, NIC