Central Information Commission Judgements

Mr.Vishalchopra vs Ministry Of Railways on 15 September, 2011

Central Information Commission
Mr.Vishalchopra vs Ministry Of Railways on 15 September, 2011
                       In the Central Information Commission 
                                                     at
                                                 New Delhi

                                                                            File No: CIC/AD/A/2010/000228




Date  of Hearing :  September 15, 2011

Date of Decision :  September 15, 2011


Parties:

           Applicant

           Shri Vishal Chopra
           H.No.679
           Railway Officer's Lane
           Jagadhri Workshop
           Haryana 135 002

           The Applicant was represented by Dr.Parveen Chopra during the hearing.


           Respondents

Northern Railway
Divisional Railway Manager’s Office
Ambala Division
Ambala Cantt

Represented by : Shri Pradeep Kumar, PIO & Sr.DMM
Shri Ish Kumar, ADEE/G
Shri Ram Tej, SSE/Power

Information Commissioner :   Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission 
at
New Delhi

File No: CIC/AD/A/2010/000228

Adjunct to the captioned CIC Order dated 23.4.10

1. The decision taken in the captioned order is as follows: 

The Commission after  hearing the submission by the Respondent directs the PIO to provide an  

affidavit to the Commission with a copy to the Appellant informing that no record is being maintained  

regarding the No. of A/Cs installed in the housing colony, as also about the fact that no action has  

been taken as per guidelines in the said Colony besides the procedure for installation of ACs in the  

Colony after the Railway Board circular was issued.

2. The   Commission   received   a   petition  dt.25.5.10  from  the  Appellant  complaining  that  the  affidavit 

submitted by the PIO is not in line with the CIC Decision.

3. The  Commission,  therefore,  decided to hold a hearing and accordingly notices were sent to the 

concerned parties to be present in the Commission on 15.9.11 at 12.15 pm.

Decision

2. The Commission on perusal of the affidavit concurs with the contention of the Appellant that what has 

been submitted by the Respondent cannot be called an ‘afidavit’ Accordingly, the Commission directs 

the PIO to submit  an affidavit to the Commission with a copy to the Appellant on  non­judicial stamp 

paper duly witnessed and notarized.  The Commission also observed that the text of the affidavit is 

not in line with the CIC Decision and directs the PIO to ensure that the contents of the affidavit 

comply with the CIC’s order. The affidavit should reach the Commission/Appellant within 20 days of 

receipt of this Order.

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

(Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Vishal Chopra
H.No.679
Railway Officer’s Lane
Jagadhri Workshop
Haryana 135 002

2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Ambala Division
Ambala Cantt

3. The Appellate Authority
Northern Railway
Divisional Railway Manager’s Office
Ambala Division
Ambala Cantt

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Complainant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, 
giving (1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which 
he/she considers to be necessary for deciding the complaint. In the prayer, the Complainant/Complainant may 
indicate, what information has not been provided.