Central Information Commission
Mr Bn Tripathi vs Department Of Indian Railways on 2 April, 2009
CENTRAL INFORMATION COMMISSION
Room No. 415, 4th Floor,
Block IV, Old JNU Campus,
New Delhi - 110067.
Tel: + 91 11 26161796
Decision No. CIC /SG/C/2009/000289/2610
Complaint No. CIC /SG/C/2009/000289
COMPLAINT REMANDED TO : Appellate Auhtority
Sh.S.R.Thakur,
AMC-Room-No.470,
Department of Indian railways
Railway Board, Rail Bhavan, New Delhi
Complainant : Mr BN Tripathi Sr. Divisional Medical
Officer, S.E. Railway Hospital
Chakvadharpur, Qrt No. E/112/3
Railway Colony Chakadharpur
Jharkhand - 833102
Public Information Officer : The Chief Public Information Officer,
Department of Indian railways
Railway Board, Rail Bhavan, New Delhi
Decision:
The complainant had filed an application with the PIO on 12.12.2008 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
April 2, 2009
Encl:
1.
Copy of the complaint
(Please quote the above mentioned decision number in case of any further communication)