Central Information Commission Judgements

Mr.Tilak Raj vs Ministry Of Railways on 21 November, 2011

Central Information Commission
Mr.Tilak Raj vs Ministry Of Railways on 21 November, 2011
              In the Central Information Commission 
                                                                       at
                                                              New Delhi

                                                                                                  File No: CIC/AD/A/2011/001038
                                                                                      

Date  of Hearing     :   November 21, 2011

Date of Decision     :   November 21, 2011



Parties:

               Applicant


               Shri Tilak  Raj
               S/o  Shri Kharaiti Lal
               VPO - Ghar Jarotteh
               Tehsil - Jwali
               Kangra
               Himachal Pradesh - 176023.



               Applicant   was  not  present.
            
               Respondent(s)

               Northern  Railway
               Head Quarter Office
               Baroda House
               New Delhi.

               Representative   :  Shri Rakesh Tyagi DGM

                      Information Commissioner    :   Mrs. Annapurna Dixit
___________________________________________________________________
                                In the Central Information Commission 
                                                                 at
                                                        New Delhi
                                                                                                                                 
                                                                                             File No: CIC/AD/A/2011/001038


                                                             ORDER

Background

The  RTI Application dated   2.4.11 was filed by the Applicant with the PIO, Northern Railway, HQ , 

New Delhi seeking copy   of “ejectment   order regarding demolishing the residential  house of Shri  

Tilak Raj, copy of all proceedings regarding demolishing the of the house w.e.f. 21.2.11 to 21.3.11,  

details of correspondence  up to date and  also copy of the letter of competency of ejectment or act  

against   which   the   house   dismantled   and     dispossession  of   land”.     The  PIO  replied   on   19.4.11 

informing the Applicant that the   pay mode of RTI fee  is not in  order and asking the Applicant to 

make the   payment in favour of   FA & CAO/Northern Railway, Baroda House, New Delhi     The 

Applicant thereafter filed a complaint   before the Commission instead of paying the RTI fees and 

obtaining the required  information.

Decision.

      

     2. The Commission after hearing the Respondent and on  perusal of submissions on   record noted that 

the Complainant has not yet paid the RTI fees in the name of the correct payee.   He is therefore 

advised to pay the prescribed fees  as suggested by the PIO,  in his letter dated 19..4.11, within 5 

days   of   receipt   of   this   order.     The  PIO,  Northern  Railway    is  directed  to  then  transfer  the  RTI 
Application along with a copy of this order to the PIO, Firozpur, within one week of receipt of this fees 

directing the PIO, Firozpur to provide the information as available in their records to the Complainant 

by 30th December  2011.  The RTI application   to be transferred  to PIO, Firozpur only on receipt of 

the RTI fee.     

 

3. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
 

Cc:

   1.      Shri Tilak  Raj
S/o  Shri Kharaiti Lal
VPO – Ghar Jarotteh
Tehsil – Jwali
Kangra
Himachal Pradesh – 176023.

       2. The Public Information Officer
Northern  Railway
Head Quarter Office
Baroda House
New Delhi.

3. The Appellate Authority
Northern  Railway
Head Quarter Office
Baroda House
New Delhi.

       4.   Officer Incharge, NIC.     

In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant   may   file   a   formal   complaint   with   the   for   deciding   the   complaint.     In   the   prayer,   the 
Appellant/Complainant may Commission under Section 18(1) of the RTI Act, giving (1) copy of RTI application, (2) 
copy  of  PIO’s  reply,  (3)  copy  of  the  decision  of the  first   Appellant      Authority,  (4)  copy  of  the  Commission’s 
decision, and (5) any other documents which he/she considers to be necessary indicate, what information has not 
been provided.