Central Information Commission Judgements

Mr.Shameem Akhtar vs Ministry Of Railways on 4 November, 2011

Central Information Commission
Mr.Shameem Akhtar vs Ministry Of Railways on 4 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/2011/000704                                              Dated :  4.11.2011. 


Complainant             :   Shri Shameem Akhtar
                            Gram - Bharpura
                            Post - Sonepur
                            Dist - Saran
                            Bihar.


 Respondents            :   The Public Information Officer

Railway Recruitment Board
Rail Bhawan
Raisina Road
New Delhi.

Commission   has   received   a   complaint   petition   dated     7.3.11   from   Shri 
Shameem  Akhtar  against  the   PIO,     Railway  Recruitment  Board,  Rail  Bhawan, 
New Delhi under Section 18 of the Right to Information Act, regarding deemed 
refusal of his RTI  request dated  3.1.11.

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   Railway Recruitment Board, New Delhi is directed 
as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI 
request dated 3.1.11 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   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 Shameem Akhtar
         Gram – Bharpura
         Post – Sonepur
         Dist – Saran
         Bihar.

2.   The Public Information Officer
         Railway Recruitment Board
         Rail Bhawan
         Raisina Road
       New Delhi. 

3.    The Appellate Authority
Railway Recruitment Board
         Rail Bhawan
         Raisina Road
       New Delhi.