Central Information Commission Judgements

Mr.Sandeepmehta vs Ministry Of Railways on 23 May, 2011

Central Information Commission
Mr.Sandeepmehta vs Ministry Of Railways on 23 May, 2011
                        In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                 File No: CIC/AD/C/2010/001345

Date of Decision :  May 23, 2011


Parties:

           Applicant

           Dr.Sandeep Mehta
           DMO/RCF/KXH
           R/o 83­B, Type IV
           RCF/Kapurthala
           Punjab

           Respondents

           The Public Information Officer
           Northern Railway
           O/o Chief Works Manager
           Jagadhri Workshop
           Jagadhri
           Haryana




Information Commissioner              :   Mrs. Annapurna Dixit




___________________________________________________________________
                       In the Central Information Commission
                                                     at
                                              New Delhi

                                                                             File No: CIC/AD/ C/2010/001345


                                                  ORDER

Background

1. The Applicant filed an RTI Application dt.1.7.10 with the PIO, RCF, Kapurthala seeking information 

against four points with regard to insurance business run by the Medical Supdt. Dr.Moolnarain’s wife, 

Mrs. Neeta Verma.   On receipt of the application, a few days later, the PIO, RCF transferred the 

application to Northern Railway HQ vide his letter dt.3.7.10 who in turn transferred the same to PIO, 

Jagadhari Workshop vide letter dt.5.7.10.   Shri Rajiv Bajaj, PIO replied on 29.7.10 requesting the 

Applicant to deposit Rs.1586/­ towards supply of 793 pages of information.   The Applicant filed a 

complaint dt.Nil before CIC stating that he had approached the Appellate Authority for waiver of the 

fee but the same was rejected.

Decision

2. The Commission on perusal of the documents directs the Complainant to pay the requisite fee and 

obtain the information as the fee was demanded within one month of receipt of the RTI application.

3. The Complaint is disposed of with the above directions.

 

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Dr.Sandeep Mehta
DMO/RCF/KXH
R/o 83­B, Type IV
RCF/Kapurthala
Punjab

2. The Public Information Officer
Northern Railway
O/o Chief Works Manager
Jagadhri Workshop
Jagadhri
Haryana

3. Officer in charge, NIC