CENTRAL INFORMATION COMMISSION
Club Building, Near Post Office
Old JNU Campus, New Delhi 110066.
Tel : + 91 11 26161796
Decision No. CIC /SG/C/2009/000239/3409
Complaint No. CIC/SG/C/2009/000239
COMPLAINT REMANDED TO : The First Appellate Authority
Chief Commercial Manager
7-North-Central Railway,
G.M.Building, Sangam Place,
Civil Lines, Allahabad-UP.
Complainant : Mr. Balbir Singh
Rail Mandi, P.O Jaswant Nagar
Dist. Etwah
Pin- 206245
Public Information Officer : Public Information Officer
CPRO,
7-North-Central Railway,
G.M.Building, Sangam Place,
Civil Lines, Allahabad-UP
Decision:
The complainant had filed an application with the PIO on 05/06/2008 asking for certain
information. He received a reply from the PIO, which he found unsatisfactory. The complainant
has therefore filed a complaint with the Commission under Section 18 of the RTI Act. The
complainant has not used the alternate and efficacious remedy of the First Appeal available
under Section 19 (1) of the RTI Act. Consequently, the First Appellate Authority has not had the
chance to review the PIO’s decision as envisaged under the RTI Act.
Therefore the matter is remanded to the First Appellate Authority with a direction to decide
the matter in accordance with the provisions of the RTI Act, 2005, after giving both sides an
opportunity of a hearing.
The Complaint is disposed.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
May 25, 2009