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/2011/000730        Dated :  15.11.2011. Complainant : Shri Eidwin Singh Pradhan Gadi Lipic Dy.Station Manager's Office North Central Railway Agra. (UP)  Respondents : The Public Information Officer
DRMÂ Office
North Central Railway
Agra Division
Agra (UP)
Commission has received a complaint petition dated 16.3.11  from   ShriÂ
Edwin Singh against the PIO, DRM Office, North Central Railway, Agra Division,Â
Agra under Section 18 of the Right to Information Act, regarding deemed refusal ofÂ
his RTI  request dated  14.2.11.
Â
2.      In order to avoid multiple proceedings under section 18 and 19 of the RTIÂ
Act, viz., appeals and complaints, it is directed as follows:
i)  Directions to CPIO  DRM Office, North Central Railway, Agra DivisionÂ
is directed as follows:
a) In case no reply has been given by CPIO to the complainant to his RTIÂ
request dated 14.2.11 CPIO should furnish a reply to the complainantÂ
within 1 week of receipt of this order.
b) In case CPIO has already given a reply to the complainant in the matter,Â
he should furnish a copy of his reply to the complainant within 1 weekÂ
of receipt of this order.
c) CPIO should invariably indicate to the complainant  the name and theÂ
address of the 1st Appellate Authority, before whom the appellant can fileÂ
first appeal, if any.
ii) Directions to Petitioner : Â
(a) If the complainant is aggrieved with the reply received from CPIO,Â
he, under section 19(1) of the RTI Act, may within the time prescribedÂ
file his first appeal before the 1st  AA, who would dispose of the appealÂ
under the relevant provisions of RTI Act.
(b)  If the complainant is still aggrieved with the decision of AA, he mayÂ
approach the Commission in 2nd appeal under section 19(3) along withÂ
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 asÂ
per the above directions, AA should dispose of the appeal within the periodÂ
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.  AnnapurnaÂ
Dixit.
 Â
(G.Subramanian)
           Deputy Registrar
Copy to:
 1.     Shri Eidwin Singh
Pradhan Gadi Lipic
Dy.Station Manager’s Office
North Central Railway
Agra. (UP)
2.. The Public Information Officer
         DRM Office
        North Central Railway
        Agra Division
        Agra (UP)
3.   The Appellate Authority Â
A DRMÂ Office
        North Central Railway
        Agra Division
        Agra (UP)