Central Information Commission Judgements

Mr.Ashok Kumar Mishra vs Ministry Of Railways on 29 July, 2011

Central Information Commission
Mr.Ashok Kumar Mishra vs Ministry Of Railways on 29 July, 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


F.No. CIC/AD/C/2011/000710                                             Dated: 29.07.2011 


Complainant           :     Mr. Ashok Kumar Mishra 
                            Quarter No. 2­036, Sector - 2/C,
                            Post - BS City, Bokaro,
                            Jharkhand - 827 001
 Respondents          :     CPIO

South Eastern Railway 
Garden Reach Road, 
Kolkata ­ 700043

1. The Commission has received a Complaint Petition dated 17.03.2011 
from Mr. Ashok Kumar Mishra, Jharkhand against the CPIO, South Eastern Railway, 
Kolkata under provisions of the Right to Information Act, regarding non receipt of 
information against his RTI requests dated 24.12.2010.

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, South Eastern Railway, Kolkata is directed as 
follows:

a) In case no reply has been given to the RTI requests dated 24.12.2010 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. Ashok Kumar Mishra 
       Quarter No. 2­036, Sector – 2/C,
       Post – BS City, Bokaro,
       Jharkhand – 827 001

2.      CPIO
        South Eastern Railway 
       Garden Reach Road, 
       Kolkata ­ 700043