Central Information Commission Judgements

Mr.Shrikant V Jog vs Ministry Of Railways on 11 October, 2011

Central Information Commission
Mr.Shrikant V Jog vs Ministry Of Railways on 11 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/2011/001070                Dated :11 October 2011 


Complainant              :      Shri Shrikant V Jog
                                A/8 Shri Mangal Murti Soceity
                                RH­207, MIDC, Phase II
                                Sangarli
                                Gymkhana Road
                                Dombivili (E)
                                Thana 421 203


 Respondents             :      The Public Information Officer

Western Railway
General Manager’s Office
Church gate
Mumbai 400 020

Commission has received a complaint petition dated 14.5.11 from Shri Shrikant V 
Jog  against   the   PIO,  Western   Railway,   Mumbai  under   Section   18   of   the   Right   to 
Information Act, regarding deemed refusal of his RTI  request dated  dt.3.3.11

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  

a) In case no reply has been given by CPIO to the complainant to his RTI request 
dated 3.3.11 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 Shrikant V Jog
A/8 Shri Mangal Murti Soceity
RH­207, MIDC, Phase II
Sangarli
Gymkhana Road
Dombivili (E)
Thana 421 203

2. The Public Information Officer
Western Railway
General Manager’s Office
Church gate
Mumbai 400 020

3. The Appellate Authority
Western Railway
General Manager’s Office
Church gate
Mumbai 400 020