Central Information Commission Judgements

Ms.Chandra Kanta vs Ministry Of Railways on 4 October, 2011

Central Information Commission
Ms.Chandra Kanta vs Ministry Of Railways on 4 October, 2011
                        In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                              File No: CIC/AD/A/2011/001838




Date  of Hearing :  October 4, 2011

Date of Decision :  October 4, 2011


Parties:

           Applicant

           Ms.Chandrakanta
           D/o late Shri Om Prakash
           R/o 50/1 Faithfulgnj Bazar
           Kanpur
           Uttar Pradesh

           The Applicant was not present either at CIC or at NIC Studio, Kanpur


           Respondents

           North Central Railway
           Divisional Railway Manager's Office
           Allahabad Division
           Allahabad



           Represented by : None




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                        at
                                                 New Delhi

                                                                                  File No: CIC/AD/A/2011/001838



                                                     ORDER

Background

The Applicant filed an RTI Application dt.8.3.11 with the PIO, DRM Office, North Central Railway, 

Allahabad seeking information on action taken on her letter dt.8.2.11.  Shri K.M.Narayan, PIO replied 

on 2.4.11 stating that information sought falls outside the ambit of the RTI Act.  Not satisfied with the 

reply, the Applicant filed an appeal dt.14.4.11 with the Appellate Authority reiterating her request for 

the information.  On not receiving any reply, she filed a second appeal dt.12.7.11 before CIC.

Decision

2. The Commission after  perusing the submissions on record and   having noted that the Appellate 

Authority has not disposed off the appeal before him, remands the case back to the AA with the 

direction that the Appellate Authority hear the matter and pass a speaking order within 20 days of 

receipt of this Order with regard to the action taken on the Appellant’s  letter dt.8.2.11.

3. The Complainant is at liberty to approach the Commission with a second appeal u/s 19(3) of the RTI 

Act, if she is dissatisfied with the Order of the Appellate Authority.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar
Cc:

1. Ms.Chandrakanta
D/o late Shri Om Prakash
R/o 50/1 Faithfulgnj Bazar
Kanpur
Uttar Pradesh

2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad

3. The Appellate Authority 
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad

4. Officer in charge, NIC
Note:   In   case,   the   Commission’s   above   directives   have   not   been   complied   with   by   the   Respondents,   the 
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTI­Act, giving 
(1) copy of RTI­application, (2) copy of the Commission’s decision, and (3) any other documents which he/she 
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what 
information has not been provided.