Central Information Commission Judgements

Mr.Chandan Kumar vs Ministry Of Railways on 4 November, 2011

Central Information Commission
Mr.Chandan Kumar vs Ministry Of Railways on 4 November, 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/2011/000678                                           Dated :  4.11.2011. 


    Complainant            :   Shri Chandan Kumar
                               Kulti College Road
                               Vivekananda Palli
                               PO - Kulti
                               Distt - Burdwan.


     Respondents           :   The Public Information Officer

M/o Railway
Railway Board
Rail Bhawan, Raisina Road
New Delhi.

Commission  has  received  a   complaint  petition  dated  9.3.11    from    Shri 
Chandan Kumar  against the PIO,  M/o Railway, Railway Board, New Delhi under 
Section 18 of the Right to Information Act, regarding deemed refusal of his RTI 
request dated  18.11.2010
 

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   M/o Railway, Railway Board, New Delhi is directed 
as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI 
request   dated     18.11.2010   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   AA, 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.    Shri Chandan Kumar
        Kulti College Road
        Vivekananda Palli
        PO – Kulti
        Distt – Burdwan.

2.   The Public Information Officer
         M/o Railway
         Railway Board
         Rail Bhawan, Raisina Road
         New Delhi

3.    The Appellate Authority
          M/o Railway
         Railway Board
         Rail Bhawan, Raisina Road
         New Delhi