CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi -110 067.
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/000727/3452
Appeal No. CIC/SG/A/2009/000727
Relevant Facts
emerging from the Appeal
Appellant : Mr. Sanjay Kumar Shukla
180, A-B, Patliputra Colony,
Patna, Bihar-800013
Respondent : Mrs. B.K.Minz
CPIO-II
Ministry of Railway,
Govt. of India, Railway Board,
New Delhi
RTI application filed on : 12.11.2008
PIO replied : 04/02/2009
First appeal filed on : 14/01/2009
First Appellate Authority order : Not Mentioned
Second Appeal received on : 08/04/2009
Information sought: –
The appellant in his RTI application has sought information regarding an incident in
which a cleaner got electrocuted and asked that when the process of investigation will start.
He has also enquired about the place, date, bogey no, TTE present at that time, nature of
remedy and whether the FIR had been lodged, if yes then name those police officer who
lodged it. He has also asked whether this incident is related to deprivation of child rights.
The PIO’s Reply:
The CPIO replied to the appellant vide letter no RTI Cell/2008/1657/CPIO-II (Final Reply) dt
04/02/2009.
First Appellate Authority Ordered:
Not mentioned.
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent
Respondent: Absent
From the perusal of the paper it appears that the information has been provided to the
appellant.
Decision:
The appeal is dismissed.
The information had been provided to the appellant.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
27th May 2009
(In any correspondence on this decision, mentioned the complete decision number.)
(GJ)