Central Information Commission Judgements

Mr.Dr Vijay Kumar Agarwal vs Ministry Of Railways on 30 September, 2011

Central Information Commission
Mr.Dr Vijay Kumar Agarwal vs Ministry Of Railways on 30 September, 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/2011/000722                Dated :30 September 2011 


Complainant               :      Dr.Vijay Kumar Agarwal
                                 1214 Civil Lines
                                 Station Road
                                 Jhansi 284 001
                                 Uttar Pradesh


 Respondents              :      The Public Information Officer

Ministry of Railways
Railway Board
Rail Bhawan
New Delhi

Commission has received a complaint petition dated 15.3.11 from Dr.Vijay Kumar 
Agarwal  against the PIO,  Ministry  of  Railways,  New  Delhi  under Section 18 of the 
Right to Information Act, regarding deemed refusal of his RTI  request dated  25.11.10

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    West   Central   Railway   HQ,   Jabalpur       is   directed   as 
follows:

a) In case no reply has been given by CPIO to the complainant to his RTI request 
dated 25.11.10 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  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 1st­appeal 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. Dr.Vijay Kumar Agarwal
1214 Civil Lines
Station Road
Jhansi 284 001
Uttar Pradesh

2. The Public Information Officer
Ministry of Railways
Railway Board
Rail Bhawan
New Delhi

3. The Appellate Authority
Ministry of Railways
Railway Board
Rail Bhawan
New Delhi