In the Central Information Commission
at
New Delhi
File No. CIC/SG/C/2009/000420AD
Date of Hearing : September 14, 2011
Date of Decision : September 14, 2011
Parties:
Complainant
Shri S.C. Khanna
H.No. WB/ 248, Ali Mohalla,
Jalandhar City,
Punjab 144 001
The Complainant was heard through audio conference.
Respondents
Northern Railway
Office of Divisional Railway Manager,
Ferozpur Division
Ferozpur
Represented by: Shri Nathu Ram. Sr. DMM and Shri R.V. Singh, Sr. DSO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/SG/C/2009/000420AD
ORDER
Background
1. The Applicant filed his RTIapplication with the PIO, Northern Railway, Ferozpur on 20.08.2008
seeking two pieces of information about distribution of safety awards to employees after retirement in
2007. Since the Applicant did not receive any reply from the PIO within the stipulated time period, he
filed his 1stappeal with the Appellate Authority on 03.10.2008. This appeal too, however, went
unheeded. The Complainant therefore filed a complaint petition dated 05.05.2009 before the
Commission which the Commission decided through its order dated 13.05.2009 directing the PIO to
provide the information to the Complainant free of cost. It also asked the PIO to give an explanation
for not supplying the information to the Complainant within the prescribed time limit. The Complainant
thereafter on 02.012.2009 further approached the Commission complaining that the said order of the
Commission has not been complied with by the PIO.
Decision
2. During the hearing, the Respondents produced a copy of their reply dated 25.11.2008 by which they
had given complete information to the Complainant. The Complainant, who was heard on phone, did
not complain about the quality of information he has received from the Respondents. He however
demanded that the penal proceedings be initiated against the PIO for delaying the supply of
information to him.
3. Since the information has been completely furnished to the Complainant, no further disclosure is
needed. As regards explanation of the PIO for delayed supply of information which he has not
apparently submitted to the Commission, it is directed that he shall submit the same to the
Commission by 10.10.2011.
4. Complaint is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri S.C. Khanna
H.No. WB/ 248, Ali Mohalla,
Jalandhar City,
Punjab 144 001
2. The Appellate Authority
Northern Railway
Office of Divisional Railway Manager,
Ferozpur Division
Ferozpur
3. Public Information Officer &
Northern Railway
Office of Divisional Railway Manager,
Ferozpur Division
Ferozpur
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant
may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1) copy of RTI
application, (2) copy of PIO’s reply, (3) copy of the decision of the first Appellate Authority, (4) copy of the
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the
complaint. In the prayer, the Appellant may indicate, what information has not been provided.