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/2011/000855 Dated :4 October 2011
Complainant : Shri S.Naveen Chandran
S/o Late N. Subbian
No.989. Middle Street
Maharajapuram, Theroor
Suchindram Post
Kanyakumari
Respondents : The Public Information Officer
Ministry of Railways
Railway Board, Rail Bhawan
New Delhi
Commission has received a complaint petition dated 5.4.11 from Shri S.Naveen
Chandran against the PIO, Ministry of Railways under Section 18 of the Right to
Information Act, regarding deemed refusal of his RTI request dated dt.4.3.11
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 West Central Railway HQ, Jabalpur is directed as
follows:
a) In case no reply has been given by CPIO to the complainant to his RTI request
dated 4.3.11 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 S.Naveen Chandran
S/o Late N. Subbian
No.989. Middle Street
Maharajapuram, Theroor
Suchindram Post
Kanyakumari
2. The Public Information Officer
Ministry of Railways
Railway Board, Rail Bhawan
New Delhi
3. The Appellate Authority
Ministry of Railways
Railway Board, Rail Bhawan
New Delhi