Central Information Commission Judgements

Shri Ashwani Kumar vs Northern Railway on 15 June, 2009

Central Information Commission
Shri Ashwani Kumar vs Northern Railway on 15 June, 2009
                  CENTRAL INFORMATION COMMISSION
              Appeal No. CIC/SG/A/2009/001088/OP dated 13-5-2009
                 Right to Information Act 2005 - Section 19


                 Appellant    : Shri Ashwani Kumar

                 Respondent : Northern Railway


Background

:

The Appellant vide his RTI Application dated 25.8.2008 had asked for the
following information pertaining to NZRE Thrift & Credit Society:-

a) What is the present monthly rent of all branches of NZRE/CTC/SY/LTD?

b) Since how long the monthly rent is not being charged?

c) What was the monthly rent charged last from the branches?

2. CPIO transferred the application to PIO, Northern Railway, Baroda House on
14.10.2008. The applicant did not receive any reply from CPIO and filed first appeal on
14.11.2008 but received no response to the appeal. Subsequently he filed second appeal
on 19.12.2008.

3. The Bench of Mrs. Omita Paul, Information Commissioner, heard the matter on
15th June, 2009.

4. Shri Ravinder Kumar, DGM/Law, Ms. Meena Sharma, SrAFA/Admn, Shri I.
Tirkey, SPO/RRC, Shri D.S. Yadav, SSO and Shri H.V. Nagpal, SPO/IR represented the
Respondent.

5. The appellant Shri Ashwani Kumar was present.

Decision:

6. The Commission heard both the sides. The Commission noted that no serious
efforts have been made to provide the information to the appellant. The respondents
have made references to various Departments of Northern Railway which merely
amounts to passing the buck and does not help in providing information to the appellant.
The respondents were asked to provide the information within two weeks to the
appellant and Show Cause through

a written submission as to why action should not be taken under Section 20(1)(a) of the
RTI Act for delay in providing the information.

7. The decision announced on conclusion of the hearing. Notice of decision be given
free of cost to the parties.

(Omita Paul)
Information Commissioner

Authenticated true copy.

(Dhirendra Kumar)
Under secretary & A.R.

15-6-2009

Copy to:

1. Shri Ashwani Kumar, F-178/F.2, Dilshad Colony. Delhi-110095.

2. Shri Ravinder Kumar, DGM/Law & CPIO, Northern Railway, Baroda House, New
Delhi

3. Officer-in-Charge, NIC

4. Press E Group, CIC