In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001838
Date of Hearing : October 4, 2011
Date of Decision : October 4, 2011
Parties:
Applicant
Ms.Chandrakanta
D/o late Shri Om Prakash
R/o 50/1 Faithfulgnj Bazar
Kanpur
Uttar Pradesh
The Applicant was not present either at CIC or at NIC Studio, Kanpur
Respondents
North Central Railway
Divisional Railway Manager's Office
Allahabad Division
Allahabad
Represented by : None
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/001838
ORDER
Background
The Applicant filed an RTI Application dt.8.3.11 with the PIO, DRM Office, North Central Railway,
Allahabad seeking information on action taken on her letter dt.8.2.11. Shri K.M.Narayan, PIO replied
on 2.4.11 stating that information sought falls outside the ambit of the RTI Act. Not satisfied with the
reply, the Applicant filed an appeal dt.14.4.11 with the Appellate Authority reiterating her request for
the information. On not receiving any reply, she filed a second appeal dt.12.7.11 before CIC.
Decision
2. The Commission after perusing the submissions on record and having noted that the Appellate
Authority has not disposed off the appeal before him, remands the case back to the AA with the
direction that the Appellate Authority hear the matter and pass a speaking order within 20 days of
receipt of this Order with regard to the action taken on the Appellant’s letter dt.8.2.11.
3. The Complainant is at liberty to approach the Commission with a second appeal u/s 19(3) of the RTI
Act, if she is dissatisfied with the Order of the Appellate Authority.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Ms.Chandrakanta
D/o late Shri Om Prakash
R/o 50/1 Faithfulgnj Bazar
Kanpur
Uttar Pradesh
2. The Public Information Officer
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad
3. The Appellate Authority
North Central Railway
Divisional Railway Manager’s Office
Allahabad Division
Allahabad
4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the
Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving
(1) copy of RTIapplication, (2) copy of the Commission’s decision, and (3) any other documents which he/she
considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what
information has not been provided.