Central Information Commission Judgements

Mr.Umesh Chandra Srivastava vs Ministry Of Railways on 25 May, 2011

Central Information Commission
Mr.Umesh Chandra Srivastava vs Ministry Of Railways on 25 May, 2011
                               ~ ~ d s 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


CIC/AD/C/2011/000497                                                Dated: 25th May, 2011 


Complainant             :       Mr. Umesh Chandra Srivastava,
                                S/o Shri jagat Narayan,
                                R/o House No­ 37, Kanoon Goyan,
                                Distt­ Unnav
 Respondents           The P Public Information Officer,
                        :
                             Railway Protection Force 3,
                             Unnav Railway Station,
                             Unnav
.

1. Commission has received a complaint petition dated 23.12.2010 from Shri 
Umesh Chandra Srivastava against the PIO, RPF, Unnav under Section 18 of the 
Right   to   Information   Act,   regarding   deemed   refusal   of   his   RTI   request   dated 
29.10.2010.  

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: RPF, Unnav is directed as follows:

a) In case no reply has been given by CPIO to the complainant to his RTI 
request dated 29.10.2010 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 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.   Mr. Umesh Chandra Srivastava,
       S/o Shri jagat Narayan,
       R/o House No­ 37, Kanoon Goyan,
Distt­ Unnav
 

           2.  The Public Information Officer,
      Railway Protection Force 3,
      Unnav Railway Station,
        Unnav

 3.  The Appellate Authority,
Railway Protection Force 3,
      Unnav Railway Station,
      Unnav