Central Information Commission
Mr.Kalidas Bhattacharya vs Ministry Of Railways on 24 May, 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/2011/000309 Dated : 24.5.2011
Complainant : Shri Kalidas Bhattacharya
Rly Qtr No. 689/F
O T Para
Katihar 854105
(Bihar)
Respondents : The Public Information Officer
Sr.DCM N.F.Railway Katihar.
(Bihar) Commission has received a complaint petition dated 17.12.2010 from Shri Kalidas Bhattacharya against the PIO, Sr.DCM, N.F Railway, Katihar under Section 18 of the Right to Information Act, regarding deemed refusal of his RTI request dated 28.10.2010.
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 Sr.DCM, N.F.Railway, Katihar is directed as follows:
a) In case no reply has been given by CPIO to the complainant to his RTI request dated 28.10.2010 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 Kalidas Bhattacharya Rly Qtr No. 689/F O T Para Katihar 854105 (Bihar)
2. The Public Information Officer Sr.DCM N.F.Railway Katihar.
(Bihar)
3. The Appellate Authority Sr.DCM N.F.Railway Katihar.
(Bihar)