ds U nz h ; l wp uk vk;ks x
                                    Central Information Commission
                                    2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                                vxLr ØkfUr Hkou / August Kranti Bhavan
                                   Hkhdkth dkek Iysl/ Bhikaji Cama Place
                               ubZ fnYyh  110066 / New Delhi - 110066
                                                  Phone No.01126183996
                                                      *****
                                                                          No.CIC/SM/C/2011/000925
                                                                                                          
                                                                                 Dated: 24 August 2011
 Name of the Complainant                      :      Shri Sandheer Kumar
                                                     East Central Railway,
                                                     Dighi, Hajipur, Vaishali, 
                                                     Bihar - 844 101.
 Name of the Public Authority                 :      The Appellate Authority 
                                                     Staff Selection Commission,
                                                     Block No. 12, CGO Complex,
                                                     Lodhi Road, New Delhi
                                                  ORDER
Shri Sandheer Kumar of Vaishali has complained to the Central
Information Commission that he received no reply/information from the Central
Public Information Officer although he had filed his RTIapplication on 3 March
2011. A copy each of the RTIapplication and the complaint are enclosed for
ready reference.
2. It is noted that the Complainant did not have an opportunity to go to the
Appellate Authority and has directly approached the Commission with his
complaint. In exercise of powers vested under Section 18(1) of the Right to
Information   (RTI)   Act,   we   direct   the   Appellate   Authority   to   enquire   into   the 
allegations made by the Complainant and after giving him an opportunity of 
hearing, to pass an appropriate order with a view to ensuring that the desired
information is provided to the Complainant without any further loss of time. If,
however, the CPIO/Appellate Authority had responded in time and provided the
desired information, please let us know at the earliest.
3. We also direct the Appellate Authority to obtain the explanation of the
CPIO in writing for not providing the information in time and to forward the same
to us along with his comments before 26 September 2011. We will decide on
the imposition of penalty on the CPIO in terms of Section 20(1) of the Right to
Information (RTI) Act thereafter.
4. In case the Complainant is not satisfied with the orders of the Appellate
Authority, he is free to approach this Commission again in second appeal.
5. The Commission ordered accordingly.
 (Satyananda Mishra)
Chief Information Commissioner
 Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.
 (Vijay Bhalla)
Deputy Registrar