Central Information Commission Judgements

Mr.Akshita Singh vs Ministry Of Railways on 30 September, 2011

Central Information Commission
Mr.Akshita Singh vs Ministry Of Railways on 30 September, 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/2011/000679                Dated :30 September 2011 


Complainant               :      Shri Akshita Singh
                                 202, C/o Ramesh Pathak
                                 Sai Sankalp Apartment
                                 Near Kilkari Hospital
                                 Nai Sadak, Lashkar
                                 Gwalior


 Respondents              :      The Public Information Officer

Ministry of Railways
Railway Board, Rail Bhawan
New Delhi

Commission has received a complaint petition dated 14.3.2011 from Shri Akshita 
Singh against the PIO, Ministry of Railways under Section 18 of the Right to Information 
Act, regarding deemed refusal of his RTI  request dated  23.11.10

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    West   Central   Railway   HQ,   Jabalpur       is   directed   as 
follows:

a) In case no reply has been given by CPIO to the complainant to his RTI request 
dated 23.11.10 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  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. Shri Akshita Singh
202, C/o Ramesh Pathak
Sai Sankalp Apartment
Near Kilkari Hospital
Nai Sadak, Lashkar
Gwalior

2. The Public Information Officer
Ministry of Railways
Railway Board, Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
Railway Board, Rail Bhawan
New Delhi