Central Information Commission Judgements

Shri Paramjit Singh vs Northern Railway on 31 December, 2009

Central Information Commission
Shri Paramjit Singh vs Northern Railway on 31 December, 2009
              Central Information Commission
                        2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in


                                                   Decision No. 4946/IC(A)/2009
                                                    F. No.CIC/SG/A/2009/001017
                                                  Dated, the 31st December, 2009



Name of the Appellant               : Shri Paramjit Singh

Name of the Public Authority        : Northern Railway



                                    Decision:


1.

On perusal of the documents submitted by the appellant, it is noted that
the PIO has duly replied and furnished the information on the basis of available
records.

2. Since there is no denial of information, the appellant is advised to seek
inspection of the relevant documents so as to identify and specify the required
information, which may be furnished to him. He should ensure that the required
information is available in any material form as per section 2 (f) of the Act. The
appellant is accordingly advised.

1

3. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Shri Paramjit Singh, Ambulance Driver, Northern Railway, Sub-Divisional
Hospital, B – Block, Amritsar (PunjaB)

2. Shri N.K. Gupta, Public Information Officer, Divisional Hospital, Northern
Railway, Firozpur Cantt.

i
“All men by nature desire to know.” – Aristotle

2