Central Information Commission Judgements

Mr.Satbir Singh vs Ministry Of Railways on 21 March, 2011

Central Information Commission
Mr.Satbir Singh vs Ministry Of Railways on 21 March, 2011
                                               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/2011/000166

Dated : March 21,  2011

Name of the Complainant : Shri Satbir Ssingh
S/o Late shri Mool Chand
H.No.799, Vill­Bheri Akbarpur, 
PO­Uklana Mand
Teh+Distt – Hisar (Haryana)

Name of the Public  Authority : The Public Information Officer/
Dy.GM (Law)
Northern Railway
HQ Baroda House
New Delhi.

 ORDER 

          The Commission has received a petition from  Shri Satbir Singh stating that his 
RTI­application of 15.9.2010   filed with the PIO, Dy.GM(Law), Northern Rly, HQ Office, 
Baroda house, New Delhi   has not been responded to within the time limit prescribed 
under the RTI­Act, 2005.  A copy of his complaint is enclosed.

2.        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,   Dy.GM(Law) 
Northern   Railway,   HQ   Office,   New   Delhi   to     provide   the   information   sought   by   the 
Complainant by 15.5.2011  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 notings, 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 
15.5.2011.

3. 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  15.5.2011  by 
speed post or hand deliver.

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.

( Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

CC:

1. Shri  Satbir Singh
S/o Late shri Mool Chand
H.No. 799, Vill – Bheri Akbarpur
PO – Uklana Mand
Teh + Distt – Hisar
Haryana

2. The Public Information Officer
Dy GM (Law)
Northern Railway 
Head Qtr Office
Baroda House
New Delhi.

3. Officer Incharge, NIC