Central Information Commission Judgements

Mr.Nadimuddin vs Ministry Of Railways on 21 November, 2011

Central Information Commission
Mr.Nadimuddin vs Ministry Of Railways on 21 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/2011/001262                                             Dated :  21.11.2011. 


    Complainant            :    Shri Nadimuddin
                                S/p  Late ShriJanualabedin
                                R/o  606, Bajaria Railway Road
                                Ghaziabad   (UP)



     Respondents           :    The Public Information Officer

Northern Railway
DRM Office
State Entry Road
New Delhi.

Commission   has   received   a   complaint   petition   dated   7.7.11   from     Shri 
Nadimuddin against the PIO, Northern Railway, DRM Office,   New Delhi under 
Section 18 of the Right to Information Act, regarding deemed refusal of his RTI 
request dated  29.7.2010.

 

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      Northern  Railway,  DRM  Office,  New  Delhi  is 
directed as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI 
request dated 29.7.2010 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 Nadimuddin
      S/o  Late ShriJanualabedin
      R/o  606, Bajaria Railway Road
     Ghaziabad   (UP)

2.  The Public Information Officer
        Northern Railway
        DRM Office
        State Entry Road
      New Delhi.

3. The Appellate Authority  
Northern Railway
        ADRM Office
        State Entry Road
      New Delhi.