Central Information Commission Judgements

Mr.Anujpratap Singh vs Ministry Of Railways on 29 July, 2011

Central Information Commission
Mr.Anujpratap Singh vs Ministry Of Railways on 29 July, 2011
                              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/2011/000562                                    Dated: 29.07.2011 


Complainant          :     Mr. Anuj Pratap Singh 
                           S/o Late Sh. Ram Swarup Singh, 
                           Khalasi, 
                           Village and Post: Chhibaiyya,
                           Allahabad
                           Through Chhotelal Nim, Advocate
                           49, BSC Barsana Sector,
                           Kalindipuram, Allahabad.
 Respondents         :     CPIO

DRM, North Central Railway
Allahabad  

1. The Commission has received a Complaint Petition dated 10.02.2011 
from Mr. Anuj Pratap Singh, Allahabad against the CPIO, DRM, North Central Railway, 
Allahabad under provisions of the Right to Information Act, regarding non receipt of 
information against his RTI requests dated 17.09.2010.

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

a) In case no reply has been given to the RTI requests dated 17.09.2010 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. Anuj Pratap Singh 
         S/o Late Sh. Ram Swarup Singh, 
         Khalasi, 
         Village and Post: Chhibaiyya,
         Allahabad
        Through Chhotelal Nim, Advocate
         49, BSC Barsana Sector,
        Kalindipuram, Allahabad.

2.      CPIO
         ADRM, North Central Railway
         Allahabad