Central Information Commission Judgements

Shri Sunil Malhotra vs Nr Drm Office, New Delhi on 29 January, 2010

Central Information Commission
Shri Sunil Malhotra vs Nr Drm Office, New Delhi on 29 January, 2010
                   Central Information Commission
                                                             CIC/OP/C/2009/000070-AD
                                                                 Dated January 29, 2010

Name of the Applicant                        :   Shri Sunil Malhotra

Name of the Public Authority                 :   NR DRM Office, New Delhi

Background

1. The Applicant filed an RTI application dt.24.11.08 with the General Manager, Northern
Railway, Baroda House requesting for information against 4 points related to basis of
Licence fee being taking from the Vending Contractors at Railway Stations in
Ferozepur, Delhi and Ambala Divisions from 1999 to till date, etc. The Sr.Divisional
Commercial Manager, Northern Railway, DRM Office, New Delhi replied on 19.12.08
furnishing point vise information. Not satisfied with the reply, the Applicant filed a
complaint dt.7.1.09 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for January 29, 2010.

3. Both the Applicant and the Respondent were not present for the hearing.

Decision

4. The Commission after review of the information provided holds that available
information has been furnished to the Appellant and also directs the PIO to transfer
the RTI application to IRCTC, so that any missing information reaches the Appellant by
28 February, 2010, from IRCTC.

5. The appeal is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1. Shri Sunil Malhotra
H.No.39-G, Kitchlu Nagar
Ludhiana 141 001
Punjab

2. The PIO
Northern Railway
Divisional Railway Manager’s Office
State Entry Road
New Delhi

3. Officer incharge, NIC

4. Press E Group, CIC