Central Information Commission Judgements

Mr.B K Mishra vs Ministry Of Railways on 21 November, 2011

Central Information Commission
Mr.B K Mishra vs Ministry Of Railways on 21 November, 2011
                                   ds U nz h ; lwp uk vk;ks x
                       Central Information Commission
                   Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
                           iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                           ubZ fnYyh ­ 110067 / New Delhi - 110067


    F.No.CIC/AD/C/2011/000761                                              Dated :  21.11.2011. 


    Complainant             :   Shri B K Mishra
                                Shivganj
                                Aara  - 802301.
                                Bhojpur (Bihar)
     Respondents            :   The Public Information Officer

East Central Railway
DRM Office
Danapur
Bihar.

Commission has received a complaint petition dated 1.3.11 from  Shri B K 
Mishra     against   the   PIO,   East   Central   Railway,   DRM  Office,   Danapur     under 
Section 18 of the Right to Information Act, regarding deemed refusal of his RTI 
request dated  8.10.2010.

 

2.       In order to avoid multiple proceedings under section 18 and 19 of the RTI 
Act, viz., appeals and complaints, it is directed as follows:

i)   Directions to CPIO   East Central Railway, DRM Office, Danapur New 
Delhi  is directed as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI 
request dated 8.10.2010. CPIO should furnish a reply to the complainant 
within 1 week of receipt of this order.

b) In case CPIO has already given a reply to the complainant in the matter, 
he should furnish a copy of his reply to the complainant within 1 week 
of receipt of this order.

c) CPIO should invariably indicate to the complainant   the name and the 
address of the 1st Appellate Authority, before whom the appellant can file 
first appeal, if any.

ii) Directions to Petitioner :  

(a) If the complainant is aggrieved with the reply received from CPIO, 
he, under section 19(1) of the RTI Act, may within the time prescribed 
file his first appeal before the 1st   AA, who would dispose of the appeal 
under the relevant provisions of RTI Act.

(b)  If the complainant is still aggrieved with the decision of AA, he may 
approach the Commission in 2nd appeal under section 19(3) along with 
the complaint u/s 18, if any, within the prescribed time limit.

iii) Directions to AA :  On receipt of the 1st  appeal from the petitioner as 
per the above directions, AA should dispose of the appeal within the period 
stipulated in the RTI Act.

3. With the above directions, the matter is closed at the Commission’s end.

4. Issued   with   the   approval   of   Information   Commissioner,   Mrs.   Annapurna 
Dixit.

  

(G.Subramanian)
           Deputy Registrar

Copy to:

 1.      Shri B K Mishra
          Shivganj
          Aara  – 802301.

          Bhojpur (Bihar)

2. The Public Information Officer
         East Central Railway
         DRM Office
         Danapur
         Bihar.

3.   The Appellate Authority  
 East Central Railway
         DRM Office
         Danapur
         Bihar.