Central Information Commission Judgements

Mr.R K Choudhary vs Eastern Railway (Kolkata) on 29 July, 2011

Central Information Commission
Mr.R K Choudhary vs Eastern Railway (Kolkata) on 29 July, 2011
                                       dsUnzh; lwpuk vk;ksx
                          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
                                            *****
                                                                   No.CIC/AD/C/2011/000426
                                                                         Dated: 29 July 2011
Name of the Complainant                :     Shri R.K. Coudhary
                                             H.No. Iv/34, Gpra Colony
                                             Station Road
                                             Akurdi
                                             Pune-411044

Name of the Public Authority           :     The Public Information Officer
                                             Eastern Railway
                                             O/o Dy. CCM/IS
                                             17, N.S. Road
                                             Kolkata-700001

                                             ORDER

The Commission has received a complaint petition dated 7 January 2011 from
Shri R.K. Coudhary, Pune, against the PIO, Eastern Railway, Kolkata-700001, under
Section 18 of the Right to Information Act, regarding deemed refusal of his RTI request
dated 28 October 2010. A copy of his complaint is enclosed.

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: Eastern Railway, Kolkata-700001 is directed as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI request
dated 28 October 2010, PIO 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 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 R.K. Coudhary
H.No. Iv/34, Gpra Colony
Station Road
Akurdi
Pune-411044

2. The Public Information Officer
Eastern Railway
O/o Dy. CCM/IS
17, N.S. Road
Kolkata-700001

3. The Appellate Authority
Eastern Railway
O/o Dy. CCM/IS
17, N.S. Road
Kolkata-700001