Central Information Commission Judgements

Mr. M.P. Singh vs North Frontier Railway on 25 May, 2009

Central Information Commission
Mr. M.P. Singh vs North Frontier Railway on 25 May, 2009


CENTRAL INFORMATION COMMISSION
Club Building, Near Post Office,
Old JNU Campus,
New Delhi – 110067.

Tel: + 91 11 26161796

Decision No. CIC /SG/C/2009/000463/3417
Complaint No. CIC/SG/C/2009/000463

COMPLAINT REMANDED TO : The First Appellate Authority
Rail Recruitment Board,
North Frontier Railway
Guwahati- 1,Panbazaar
Assam

Complainant : Mr. M.P. Singh,
P.O. Gurubazar,
Dist. Katihar,
Bihar – 854104

Public Information Officer : Trikalayag Rabha
Chairman
North Frontier Railway
Guwahati- 1, Panbazaar
Assam
Decision:

The complainant had filed an application with the PIO on 03/01/2009 asking for
certain information. She received a reply from the PIO, which she 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