In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000462
Date of Hearing : May 19, 2011
Date of Decision : May 19, 2011
Parties:
Appellant
Shri T.N. Vijh
H.No. D 253, Anand Vihar
Delhi 110 092
The Appellant was heard through audio conference.
Respondents
Northern Railway
Office of the Divisional Railway Manager,
State Entry Road,
New Delhi
Represented by: Shri S P Mahi, ADRM, Shri Jagjit Singh, Sr.DMM, Shri V.D. Meena, ACM/SS
and Shri N.N. Kalia, CDMS
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
As given in the decision
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000462
ORDER
Background
1. The Applicant filed his RTIapplication with the PIO, Northern Railway, New Delhi on
06.10.2010 seeking list of the publicity contractors/contracts on whom penalty has not been imposed
despite late payment. The PIO, on 08.10.2010, in a standard type format, like check list, informed the
Applicant that the information sought does not fall under the ambit of the RTI Act. The Applicant, being
aggrieved with this, filed his first appeal with the Appellate Authority (AA) dated 16.11.2010 which,
according to the Applicant, had not been replied to by the AA. He, therefore, filed the present appeal
before the Commission on 14.12.2010 requesting for disclosure of the information.
Decision
2. During the hearing, the Appellate Authority stated that they do not maintain such lists in their record
and that therefore, in order to help the Appellant, they had compiled the information from a large
number of files and that the information compiled runs into several hundered pages . He further
stated that he had accordingly obtained the requisite fee from the Appellant as well. However, the
holder of theinformation has not yet supplied those documents to the Appellant under the
impression that the Appellant would come for inspection and then identify the documents he
needed. The Appellant, who was heard on phone, maintained that he wants to inspect the records.
3. In view of the above, it is directed that the PIO shall allow inspection of records to the Appellant on a
mutually convenient date . The Appellant, after inspection, shall be free to take photocopies of the
documents which he may identify from the inspected records. it is also directed that the
PIO shall refund the fee collected from the Appellant. This is to be completed by 15.06.2011.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri T.N. Vijh
H.No. D 253, Anand Vihar
Delhi 110 092
2. The Appellate Authority
Northern Railway
Office of the Divisional Railway Manager,
State Entry Road,
New Delhi
3. The Public Information Officer
Northern Railway
Office of the Divisional Railway Manager,
State Entry Road,
New Delhi
4. Officer Incharge, NIC