Central Information Commission
CIC/SG/A/2009/001161-AD
Dated March 9, 2010
Name of the Applicant : Shri Lokesh Kumar Jha
Name of the Public Authority : East Central Railway, Samastipur
Adjunct to CIC Order dt.17.12.09
Background
1. The Point 7 of the above decision is as follows:
The Commission directs Shri Manoj Kumar, Sr.DME (C&W) cum PIO to show cause as
to why a penalty of Rs.250/- per day (Maximum Rs.25000) should not be levied on
him for not responding to the RTI application within the stipulated time as prescribed
under the Act. He is directed to submit his written response in person at the
Commission.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
on March 9, 2010.
3. Shri R.D.Maurya, PIO and Shri Pradeep Kumar, OS(M) represented the Public
Authority.
Decision
4. The Commission received an explanation dated 5.3.10 for the show cause notice from
Shri R.D.Maurya, who submitted therein that the RTI application dt.17.1.08 was
forwarded to the Sr.DPO on 21.1.08. The reply dt.4.8.08 from the APO Mr. Sanjay Jha
was received on 7.8.08 and forwarded to the Appellant on 8.8.08. He also stated that
a memo was issued to Shri Sanjay Jha asking his explanation.
5. The Commission after reviewing the explanation provided and submissions made,
condones the delay in this present case and drops the penalty proceedings against Mr.
Manoj Kumar.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Lokesh Kumar Jha
Qtr No.210/A
Bradampura Railway Colony
Post – M.I.T
Mujaffarpur 842 003
Bihar
2. The PIO
East Central Railway
O/o Sr.DME (C&W)
Samastipur 848 101
3. Officer incharge, NIC
4. Press E Group, CIC