Central Information Commission Judgements

Sh. Sudeep Kumar Jain vs Ministry Of Railway on 6 October, 2009

Central Information Commission
Sh. Sudeep Kumar Jain vs Ministry Of Railway on 6 October, 2009
                               dsUnzh; lwpuk vk;ksx
                        CENTRAL INFORMATION COMMISSION
            nwljk ry   vxLr Økafr Hkou/2nd Floor, August Kranti Bhawan,
                        Hkhdkth dkek Iysl/Bhikaji Cama Place,
                         ubZ fnYyh-110 066/New Delhi-110 066
                                        *****

Decision No. 4613/IC (A)/2009
F.No. CIC/OK/A/2008/001264/MA
Dated 06.10.2009

Name of the Appellant : Sh. Sudeep Kumar Jain
Name of the Public Authority : Ministry of Railway

Facts:

1. In response to RTI application, the PIO has replied with which the
appellant is not satisfied. Hence, this appeal before the commission.

Decision:

2. An information seeker should ask for information as Per Section 2 (f) of
the Act, which requires that information should be clearly specified and that
if should be available in any recorded form. If necessary, the appellant may
also seek inspection of records as Per Section 2 (j) of the Act so as to
identify the required information. The appellant is accordingly advised and
this appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commission
Authenticated True Copy:

(M.C. Sharma)
Assistant Registrar

Name & Address of Parties:

1. Sh. Sudeep Kumar Jain, 37-A, Gali No.1, Gurbax Colony, Patiala –

147 001

2. Sh. Vinod Kumar, Central Public Information Officer, Ministry of
Railway, Diesel Loco Modernization Works, Patiala – 147 003