Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5037/IC(A)/2009
F. No.CIC/MA/A/2009/000749
Dated, the 14th January, 2010
Name of the Appellant: Shri. Punit Kumar
Name of the Public Authority: North Eastern Railway
i
Facts
:
1. The appeal was scheduled for hearing on 13/1/2010. But, the appellant
did not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. The appellant has asked for action taken report on a complaint submitted
by him, which pertain to encroachment of railway property. The CPIO has
furnished a point-wise response, with which the appellant is not satisfied. Hence,
this appeal before the Commission.
Decision:
3. Since there is no denial of information u/s 8(1) of the Act, this appeal is
considered unnecessary. The appellant is advised to seek information as per
section 2(f) and (j) of the Act.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. With these remarks, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Punit Kumar, C/o Lal Bahadur Shastri Inter College, mailani,
Lakhimpur Khiri – 262 803.
2. Shri. Alok Kumar, CPIO, O/o the General Manager, North Eastern
Railway, Gorakhpur – 273 012.
3. The Appellate Authority, North Eastern Railway, Gorakhpur – 273 012.
ii
“All men by nature desire to know.” – Aristotle
2