Central Information Commission Judgements

Mr.Barkat Ahmad vs Ministry Of Railways on 24 May, 2011

Central Information Commission
Mr.Barkat Ahmad vs Ministry Of Railways on 24 May, 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/2011/000421                                            Dated : 24.5.2011


Complainant            :   Shri Barkat Ahmad
                           H.No. 426A,
                           Mohd Sultanpur Mawa
                           Narulla Road, Allahabad (UP)


 Respondents           :   The Public Information  Officer

Northern Railway
Sr.DMM, 
Hazratganj
Lucknow.

Commission has received a complaint petition dated 15.1.2011   from Shri 
Barket Ahmad against the PIO, Sr.DMM, Northern Railway, Hazratganj, Lucknow 
under Section 18 of the Right to Information Act, regarding deemed refusal of his 
RTI  request dated  25.9.2010.

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   Sr.DMM, Northern Railway, Hazratganj, Lucknow 
is directed as follows:

a) In case no reply has been given by CPIO to the complainant to his
RTI request dated  25.9.2010 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 Barkat Ahmad
        H.No. 426A,
        Mohd Sultanpur Mawa
        Narulla Road, Allahabad (UP)

2.     The Public Information  Officer
         Northern Railway
         Sr.DMM, 
         Hazratganj
         Lucknow.

 

3.     The Appellate Authority
        ADRM
        Northern Railway
        Hazratganj
        Lucknow