Central Information Commission Judgements

Mr.V K Mishra vs Ministry Of Railways on 15 November, 2011

Central Information Commission
Mr.V K Mishra vs Ministry Of Railways on 15 November, 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/2011/000762                                          Dated :  15.11.2011. 


    Complainant            :   Dr  V K Mishra
                               Shivganj,
                                Aara
                                Bhojpur - 802301.
     Respondents           :   The Public Information Officer

DRM Office
East Central Railway
Danapur 
Bihar

Commission has received a complaint petition dated 1.3.11  from   Shri  V K 
Mishra against the PIO, DRM Office, East Central Railway, Danapur, Bihar  under 
Section 18 of the Right to Information Act, regarding deemed refusal of his RTI 
request dated  29.9.10.

 

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   DRM Office, East Central Railway, Danapur     is 
directed as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI 
request dated 29.9.10 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.     Dr  V K Mishra
         Shivganj,
        Aara
        Bhojpur – 802301.

2.. The Public Information Officer
         DRM Office
         East Central Railway
         Danapur 
         Bihar

3. The Appellate Authority  
         DRM Office
         East Central Railway
         Danapur 
         Bihar