Central Information Commission Judgements

Ms.Shagun Bishnoi vs Ministry Of Railways on 8 March, 2011

Central Information Commission
Ms.Shagun Bishnoi vs Ministry Of Railways on 8 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/2011/000024

Dated : March 8,  2011

Name of the Complainant :  Smt  Shagun Bishnoi
W/o Sh. Rajeev Kumar Bishnoi
H.No.52­G, Sector­1, Chiranjeev Vihar
Ghaziabad.

Name of the Public  Authority : The Public Information Officer
Sr.DPO
DRM Office, Northern Railway
State Entry Road,  New Delhi.

 ORDER 

          The Commission has received a petition from Smt Shagun Bishnoi  , stating that 
her   RTI­application   of   11.4.2010     filed   with   the   PIO   Sr.DPO,   DRM   Office,   Northern 
Railway, New Delhi  has not been responded to within the time limit prescribed under the 
RTI­Act, 2005.  A copy of her 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, ito provide the 
information sought by the Complainant by 15.4.2011  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 15.4.2011.

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  15.4.2011  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. Smt. Shagun Bishnoi
W/o Shri Rajeev Kumar Bishnoi
House No. 52­G
Sector – 1, Chiranjeev Vihar
Ghaziabad.

2. The Public Information Officer
Sr.DPO,
DRM Office
State Entry Road
New Delhi.

3. Officer Incharge, NIC