Central Information Commission Judgements

Shri K. Narayana Rao vs Railway Board. on 16 December, 2009

Central Information Commission
Shri K. Narayana Rao vs Railway Board. on 16 December, 2009
                       Central Information Commission
                      2nd Floor, August Kranti Bhawan,
                  Bhikaji Cama Place, New Delhi - 110 066
                          Website: www.cic.gov.in
                                                             Decision No. 4851/IC(A)/2009

                                                              F. No.CIC/OK/A/2009/000074

                                                           Dated, the 16th December, 2009


Name of the Appellant                : Shri K. Narayana Rao

Name of the Public Authority         : Railway Board.


                                          Decision:

1.     The appellant has sought to know the action taken on a letter written to an officer of
the respondent.

2. The CPIO and Appellate Authority have replied and stated that the requested
information is not available. Being dis-satisfied with the response, the appellant has submitted
his complaint before the Commission.

3. An information seeker should ask for information as per section 2 (f) and (j) of the Act.
The appellant is accordingly advised. An information which is not available or maintained
cannot be furnished. The appeal is therefore considered unnecessary and is thus disposed
of.

Sd/-

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

Authenticated true copy:

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

1. Shri K. Narayana Rao, Flat No.-103, Ashok Arcade, House No.-6-3-179/7,
Jayanagar Colony, New Bhoiguda, Secunderabad-500 080

2. Shri Sunil Kumar, PIO, Railway Board, Rail Bhawan, New Delhi-110 001

3. Shri S.N. Mukherjee, Appellate Authority & Addl. Member ( Commercial),
Railway Board, Rail Bhawan, New Delhi-110 001