Central Information Commission Judgements

Mr.Mani Chandra vs Ministry Of Railways on 12 October, 2011

Central Information Commission
Mr.Mani Chandra vs Ministry Of Railways on 12 October, 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/2011/000829                                           Dated :  12.10. 2011


Complainant            :   Shri Mani Chandra
                           S/o  Shri Kashiram
                            Shiv Nagar Toondla 
                           Post Toondla
                           Firozabad - 283204.


 Respondents           :   The Public Information Officer

North Central Railway
DRM Office,
Allahabad Division
Allahabad.

Commission has received a complaint petition dated 6.4.11 from  Shri Mani 
Chandra against the PIO, DRM Office, North Central Railway, Allahabad under 
Section 18 of the Right to Information Act, regarding deemed refusal of his RTI 
request dated  25.10.2010.

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   DRM Office, North Central Railway, Allahabad is 
directed as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI 
request   dated   25.10.2010     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 Mani Chandra
          S/o  Shri Kashiram
          Shiv Nagar Toondla 
          Post Toondla
          Firozabad – 283204.

  2.   The Public Information Officer
        North Central Railway
        DRM Office,
        Allahabad Division
        Allahabad.

   3.  The Appellate Authority
North Central Railway
        DRM Office,
        Allahabad Division
        Allahabad.