Central Information Commission Judgements

Mr. Ravindra Kumar Shah vs Indian Railways on 22 April, 2009

Central Information Commission
Mr. Ravindra Kumar Shah vs Indian Railways on 22 April, 2009
                   CENTRAL INFORMATION COMMISSION
                          Room No. 415, 4th Floor,
                        Block IV, Old JNU Campus,
                            New Delhi - 110067.
                           Tel : + 91 11 26161796

                                                 Decision No. CIC/OK/C/2008/00478/SG/2874
                                                   Complaint No. CIC/OK/C/2008/00478/SG

Complainant                                :        Mr. Ravindra Kumar Shah
                                                    C/o Sh.Bharatlal Swarnkar
                                                    Umda (Bhilai-03)
                                                    J.C. Varkars, Durg,
                                                    Chattisgarh-490024

Respondent                                  :       The Public Information Officer
                                                    Indian Railways
                                                    Raipur Division
                                                    Chattisgarh
Facts

arising from the Complaint:

Mr. Ravindra Kumar Shah had filed a RTI application with the PIO, Indian
Railways, Raipur Division on 15/11/2007 asking for certain information. Since no reply
was received within the mandated time of 30 days, he had filed a complaint under Section
18 to the Commission.

The Commission issued a notice to the PIO on 05/03/2009 asking him to supply
the information by 30/03/2009 and sought an explanation for not furnishing the
information within the mandated time. The PIO has informed the Commission that the
information has been sent to the complainant on 24/03/2009.

Decision:

The Complaint is allowed.

The Commission condones the delay and warns the PIO to ensure that
information is given to applicants with in 30 days as mandated under Section 7 (1) of the
RTI act.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
April 22, 2009.

For any further communication with the Commission please mention the decision No. given at the top.