Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi-110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/SS/C/2011/000548
Name of Complainant : Smt. Shantilata Sahu
Name of Respondent : Food Corporation of India
ORDER
The Commission has received a complaint dated 30.4.2011 from Smt.
Shantilata Sahu u/s 18 of the RTI Act, 2005, against the Food Corporation of
India pertaining to her RTI-request dated 5.3.2011.
2. Perused the documents submitted by the Complainant it is observed that
Complainant’s RTI-request dated 5.3.2011 was replied to by CPIO, Food
Corporation of India, Mumbay vide letter No. WZ/CPF/DL/EPS/GENL-
CORRS/2010-11 dated 27.1.2011.
3. The Complainant has not availed the first-appellate channel u/s 19(1) of
the RTI Act.
4. In order to avoid multiple proceedings under section 19 and 18 of the RTI
Act, viz., appeals and complaints, the Complainant is advised to file his first
appeal against the decision of CPIO before Appellate Authority, Food
Corporation of India, Mumbay under Section 19(1) of the RTI Act, within four
weeks of receipt of this Order.
5. On receipt of first-appeal from the Complainant, as per directions above,
AA is directed to dispose it of through a speaking order, within four weeks of
receipt of the first-appeal.
6. In case the Complainant is not satisfied with the decision of First Appellate
Authority, she is at liberty to file a second appeal afresh before the Commission,
under section 19(3), along with complaint u/s 18, if any, within the prescribed
time limit.
-2-
Case No. CIC/SS/C/2011/000548
The Appeal/complaint is disposed of with above directions.
(Sushma Singh)
Information Commissioner
10.10.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Dy. Registrar
Copy to:
1. Mrs Shantilata Sahu,
Post Mamadula Near Dashratpur,
Distt. Bhadrak, – 755006,
Orissa.
2. The First Appellate Authority,
Food Corporation of India,
Dattapada Road, Broivli,
Mumbay-400066.