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