Central Information Commission Judgements

Mr.Samir Vijay Zaveri vs Central Railway on 29 October, 2010

Central Information Commission
Mr.Samir Vijay Zaveri vs Central Railway on 29 October, 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/2010/001118

Dated: October 29, 2010

Name of the Complainant : Mr. Samir Vijay Zaveri
127 Mumbadevi Road,
Daya Mandir Bldg, 3rd Floor,
Mumbai­400003
Name of the Respondent : Public Information Officer
Divisional   Railway   Manager   of   Central 
Railway,
CST, Mumbai­400001

 ORDER 

          The Commission has received a petition from Shri Samir Vijay Zaveri, Mumbai, 
stating   that   his   RTI­application   of  28   May   2010  filed   with   the  Divisional   Railway 
Manager of Central Railway, Mumbai, has not been responded to within the time limit 
prescribed under the RTI­Act, 2005.  A copy of his complaint is enclosed.

  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, The Store Officer, 
All India Institute Of Medical Sciences to provide the information sought by the Complainant 
by 31.01.2011.  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 noting, 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 31.01.2011.

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 31.01.2011 by speed 
post or by hand.

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 period.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:  

         

(G. Subramanian)
Deputy Registrar

Cc:

1.     Mr. Samir Vijay Zaveri
       127 Mumbadevi Road,
       Daya Mandir Bldg, 3rd Floor,
       Mumbai­400003




2.     Public Information Officer

Divisional Railway Manager of Central Railway,
CST, Mumbai­400001

3. Officer in charge, NIC