Central Information Commission Judgements

Mr.Rameshwar Ram vs Ministry Of Railways on 21 October, 2011

Central Information Commission
Mr.Rameshwar Ram vs Ministry Of Railways on 21 October, 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/2011/001429                Dated :21 October 2011 


Complainant               :      Shri Rameswar Ram
                                 Railway Qtr No.L/72 F
                                 At/PO Adra
                                 Purulia 723 121
                                 West Bengal


 Respondents              :      The Public Information Officer

South Eastern Railway
General Manager’s Office
11 Garden Reach Road
Kolkata 700 043

Commission   has   received   a   complaint   petition   dated  19.7.11  from  Shri 
Rameswar Ram, against the PIO, South Eastern Railway, Kolkata under Section 18 of 
the   Right   to   Information   Act,   regarding   deemed   refusal   of   his   RTI     request   dated 
dt.30.12.10

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  

a) In case no reply has been given by CPIO to the complainant to his RTI request 
dated 30.12.10. 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. Shri Rameswar Ram
Railway Qtr No.L/72 F
At/PO Adra
Purulia 723 121
West Bengal

2. The Public Information Officer
South Eastern Railway
General Manager’s Office
11 Garden Reach Road
Kolkata 700 043

3. The Appellate Authority
South Eastern Railway
General Manager’s Office
11 Garden Reach Road
Kolkata 700 043