dsUnzh; lwpuk vk;ksx
                    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/2011/000710                                             Dated: 29.07.2011 
Complainant           :     Mr. Ashok Kumar Mishra 
                            Quarter No. 2036, Sector - 2/C,
                            Post - BS City, Bokaro,
                            Jharkhand - 827 001
 Respondents          :     CPIO
 South Eastern Railway 
Garden Reach Road, 
Kolkata  700043
1. The Commission has received a Complaint Petition dated 17.03.2011 
from Mr. Ashok Kumar Mishra, Jharkhand against the CPIO, South Eastern Railway, 
Kolkata under provisions of the Right to Information Act, regarding non receipt of 
information against his RTI requests dated 24.12.2010.
2.       In order to avoid multiple proceedings under Sections 18 and 19 of the RTI Act, 
viz., Appeals and Complaints, it is directed as follows:
i)   Directions  to  CPIO:    The CPIO, South Eastern Railway, Kolkata is directed as 
follows:
a) In case no reply has been given to the RTI requests dated 24.12.2010 filed
by the Complainant, 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 as a matter of regular practice always indicate to the
Complainant the name and the address of the 1st Appellate Authority, before
whom the First Appeal, if any, may be filed.
ii) Directions to Complainant:
(a) If the Complainant is aggrieved with the reply received from CPIO, under
Section 19(1) of the RTI Act, he may within the time prescribed file his First
Appeal before the 1st Appellate Authority, 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.    Mr. Ashok Kumar Mishra 
       Quarter No. 2036, Sector – 2/C,
       Post – BS City, Bokaro,
       Jharkhand – 827 001
2.      CPIO
        South Eastern Railway 
       Garden Reach Road, 
       Kolkata  700043