Central Information Commission Judgements

Mr.P Kesava Swamy vs Ministry Of Railways on 25 May, 2011

Central Information Commission
Mr.P Kesava Swamy vs Ministry Of Railways on 25 May, 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


CIC/AD/C/2011/000473                                         Dated: 25th May, 2011 


Complainant            :     Mr. P. Kesava Swamy,
                             Balaji Nagar, H.No­ 18­793,
                             Post­ Chodavaram,
                             Visakhapatnam­ 531036 
 Respondents          The P Public Information Officer,
                       :
                            M/o Railways,
                            Railway Board, Rail Bhavan,
                            Raisina Road,
                            New Delhi­110001
.

1. Commission has received a complaint petition dated 28.01.2011 from Mr. P. 
Kesava Swamy against the PIO, Railway Board, New Delhi under Section 18 of 
the Right to Information Act, regarding deemed refusal of his RTI request dated 
30.11.2010.  

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: Railway Board, New Delhi is directed as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI 
request dated 30.11.2010 PIO 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 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 1st­appeal 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. P. Kesava Swamy,
       Balaji Nagar, H.No­ 18­793,
       Post­ Chodavaram,
Visakhapatnam­ 531036
 

           2.  The Public Information Officer,
      M/o Railways,
      Railway Board, Rail Bhavan,
      Raisina Road,
        New Delhi­110001

 3.  The Appellate Authority,
      M/o Railways,
      Railway Board, Rail Bhavan,
      Raisina Road,
      New Delhi­110001