Central Information Commission Judgements

Mr.Shyam Singh Ranawat vs Ministry Of Labour And Employment on 28 September, 2010

Central Information Commission
Mr.Shyam Singh Ranawat vs Ministry Of Labour And Employment on 28 September, 2010
                    CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market
                        Old JNU Campus, New Delhi -110067
                               Tel : +91-11-26161796
                                                     Decision No.CIC/SG/C/2010/001177 /9535
                                                        Complaint No.CIC/SG/C/2010/001177

COMPLAINT REMANDED :                     FAA through CPIO
TO                                       O/o Welfare Commissioner
                                         Labour Welfare Organization
                                         Ajmer Region, 114 B, Jatiya Hills
                                         Datanagar, Ajmer, Rajasthan

Complainant                         :    Mr.Shyam Singh Ranawat
                                         Behind Bada Mandir, Bahala
                                         Khatiyon Ki GaliBhilwada-311001
                                         Rajasthan

Respondent                          :    Public Information Officer
                                         O/o Welfare Commissioner
                                         of Labour and Emploment
                                         B 115, Godavari Bhawan
                                         Datanagar, Ajmer, Rajasthan


Facts

arising from the Complaint:

The complainant had filed an application with the PIO on 26/06/2010 asking for
certain information. He received a reply dated 21/07/2010 from the PIO, which he found
to be unsatisfactory. The Complainant has therefore filed a complaint with the
Commission under Section 18 of the RTI Act, 2005. The complainant has not used the
alternate and efficacious remedy of First Appeal available under Section 19 (1) of the
RTI Act. Consequently, the First Appellate Authority has not had the chance to review
the PIO’s decision as envisaged under the RTI Act.

Therefore, the matter is remanded to the First Appellate Authority with a direction to
decide the matter in accordance with the provisions of the RTI Act, after giving all
concerned parties an opportunity to be heard.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.



                                                                                 Shailesh Gandhi
                                                                       Information Commissioner
                                                                                       28/09/2010
Encl:     Compliant dated 13/09/2010

          PIO reply dated 21/07/2010

(For any further correspondence in this matter, please mention the file number given above.) JA