Central Information Commission Judgements

Shri J.K. Bansal vs Northern Railway on 24 November, 2009

Central Information Commission
Shri J.K. Bansal vs Northern Railway on 24 November, 2009
              Central Information Commission
                        2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in


                                                   Decision No. 4728/IC(A)/2009

                                                    F. No.CIC/SG/C/2009/000547

                                                Dated, the 24th November, 2009


Name of the Appellant               : Shri J.K. Bansal

Name of the Public Authority        : Northern Railway


Facts

:

1. The appellant has alleged that the desired information has not been
furnished to him. He has therefore submitted his complaint before the
Commission and pleaded for providing complete information.

Decision:

2. The CPIO is directed to furnish the information asked for within 15 days
from the date of issue of this decision, failing which penalty proceedings u/s 20
(1) of the Act would be initiated. The appellant would be free to approach the
Commission again if any specific information is refused to him.

3. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar
Name & address of Parties:

1. Shri J.K. Bansal, E-95, Railway Colony, Kokapura (Punjab)

2. The Public Information Officer, O/o – The Divisional Railway Manager,
Northern Railway, Firozpur.