Central Information Commission Judgements

Ms.Lakshmi Narayan vs Ministry Of Railways on 7 March, 2011

Central Information Commission
Ms.Lakshmi Narayan vs Ministry Of Railways on 7 March, 2011
                                       ds U nz h ; lwp uk vk;ks x
                            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/2011/000032


                                                                                             Date : March 7, 2011

Name of the Complainant                           :    Shri Lakshmi Narayan
                                                       63, Lavkush Colony
                                                       Nayaghar
                                                       Gulabbari
                                                       Ajmer 305 001


Name of the Public Authority                      :    The  Public Information Officer
                                                       Ministry of Railways
                                                       Railway Board, Rail Bhawan
                                                       New Delhi


                                                        ORDER

            The Commission has received a petition from Shri Lakshmi Narayan, stating that his RTI­
application of  28.6.10  filed with the  Ministry of Railways, 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 RTI­
Act, 2005, and hereby directs the PIO, Ministry of Railways, New Delhi to provide the information 
sought by the Complainant by 15.4.11.  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 15.4.11

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  15.4.11  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
Copy to:

1. Shri Lakshmi Narayan
63, Lavkush Colony
Nayaghar
Gulabbari
Ajmer 305 001

2. The  Public Information Officer
Ministry of Railways
Railway Board, Rail Bhawan
New Delhi

3. Officer in charge, NIC