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/2011/000873 Dated : 13.10. 2011
Complainant : Shri Om Prakash
Sr.Clerk
CR Deptt
Northern Railway,
Hazratganj, Lucknow.
Respondents : The Public Information Officer
DRM Office
Northern Railway
Lucknow Division
Lucknow.
Commission has received a complaint petition dated 15.4.11 from Shri Om
Prakash against the PIO, DRM Office, Northern Railway, Lucknow Division,
Lucknow under Section 18 of the Right to Information Act, regarding deemed
refusal of his RTI request dated 9.12.2010.
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 DRM Office, Northern Railway, Lucknow Division,
Lucknow is directed as follows:
a) In case no reply has been given by CPIO to the complainant to his RTI
request dated 9.12.2010 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. Shri Om Prakash
Sr.Clerk
CR Deptt
Northern Railway,
Hazratganj, Lucknow.
2. The Public Information Officer
DRM Office
Northern Railway
Lucknow Division
Lucknow.
3. The Appellate Authority
ADRM Office
Northern Railway
Lucknow Division
Lucknow.