Central Information Commission Judgements

Shri M V Ruparelia vs Railway Board on 6 October, 2009

Central Information Commission
Shri M V Ruparelia vs Railway Board on 6 October, 2009
              Central Information Commission
                        2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in


                                                    Decision No.4582/IC(A)/2009

                                                    F. No.CIC/OK/C/2008/000634

                                                       Dated, the 6th October, 2009

Name of the Appellant:               : Shri M V Ruparelia

Name of the Public Authority:        : Railway Board

Facts

:

1. The appellant has asked for the details of action taken towards the
implementation of National Policy on Older Persons, 1999. He has alleged that
the CPIO has not furnished the desired information. Hence this complaint before
the Commission.

Decision:

2. The CPIO is directed to furnish the information asked for as per the
available records within one month from the date of issue of this decision failing
which penalty proceeding u/s 20(1) of the Act would be initiated.

3. The appellant is advised to re-submit a copy of his application to the
concerned CPIO for ready reference.

4. The appellant would be free to approach the Commission again if the
desired information is refused to him.

5. The appeal is thus disposed of.

(Prof. M.M. Ansari)
Information Commissioner
Authenticated true copy:

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

1. Shri M V Ruparelia, A-503, Rashmi Utsav, Near Vijay Park, Meera Road
(E), Thane (Maharashtra)

2. The Public Information Officer, Railway Board, Rail Bhawan, New
Delhi.