Central Information Commission Judgements

Shri Pravin Sachan vs Ministry Of Railways on 14 December, 2009

Central Information Commission
Shri Pravin Sachan vs Ministry Of Railways on 14 December, 2009
                Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in


                                                    Decision No. 4808/IC(A)/2009

                                                              F. No.CIC/MA/C/2009/000280

                                                         Dated, the 14th December, 2009


Name of the Appellant                : Shri Pravin Sachan

Name of the Public Authority         : Ministry of Railways


                                        Decision:

1.

The complainant has alleged that information furnished to him is incomplete and
misleading.

2. Since there is no denial of information, the appellant is advised to seek
inspection of records and files so as to ascertain the correctness and completeness of
information furnished to him.

3. The CPIO is directed to allow inspection of records as per section 2 (j) of the Act
within 15 days from the date of issue of this decision. Upon inspection of documents,
identified information should be furnished free of cost as per section 7 (6) of the Act.

4. The parties are accordingly advised.

Sd/-

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

Authenticated true copy:

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

1. Shri Pravin Sachan, Nehru Bhawan, 10 Mall Avenue, Lucknow (UP)

2. The Public Information Officer, Ministry of Railways, Rail Bhawan, New Delhi – 110
001