Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5015/IC(A)/2009
F. No.CIC/MA/A/2009/000707
Dated, the 8th January, 2010
Name of the Appellant: Shri. Sri Kant Tiwari
Name of the Public Authority: East Central Railway
i
Facts
:
1. The appellant was heard on 7/1/2010.
2. The appellant has sought for action taken on a complaint submitted by him
which relate to the services provided by the respondent to the valid ticket
holders. The CPIO has replied, with which the appellant is not satisfied.
Decision:
3. Since there is no denial of information u/s 8(1) of the Act, the appellant is
advised to seek inspection of the relevant records so as to identify and specify
the required information, which should be furnished to him.
4. The CPIO should allow inspection of the records on a date and time
convenient to both the parties within 10 working days from the date of issue of
this decision.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. The appeal is thus 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. Srikant Tiwari, CK-16/32 Sudia, Varanasi – 221 001 (U.P.)
2. The Public Information Officer & DCM, East Central Railway, Mughal
Sarai, Chandauli (U.P.)
3. Shri. Naveen Kumar Sinha, AA & SDRM, East Central Railway,
Mughalsarai, Chandauli (U.P.)
ii
“All men by nature desire to know.” – Aristotle
2