Central Information Commission Judgements

Smt.Yamuna Chand vs Cabinet Secretariat on 27 October, 2011

Central Information Commission
Smt.Yamuna Chand vs Cabinet Secretariat on 27 October, 2011
                                       d sU nz h ; lwp uk vk;ksx
                               Central Information Commission
                                  2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                             vxLr ØkfUr Hkou / August Kranti Bhavan
                                Hkhdkth dkek Iysl/ Bhikaji Cama Place
                            ubZ fnYyh ­ 110066 / New Delhi - 110066
                                             Phone No.011­26183996

                                              *****
                                                                     No.CIC/SM/C/2011/001259


                                                                                             
                                                                       Dated: 27 October 2011



Name of the Complainant                  :      Smt. Yamuna Chand
                                                W/o. Shri Prithviraj,
                                                Sector 12, 345, R.K. Puram,
                                                New Delhi.


Name of the Public Authority             :      The Central Public Information Officer
                                                Cabinet Secretariat,
                                                Bikaner House (Annexe),
                                                Shahjahan Road, New Delhi.


                                                The First Appellate Authority
                                                Cabinet Secretariat,
                                                Bikaner House (Annexe),
                                                Shahjahan Road, New Delhi.

                                             ORDER

Background:

Smt.   Yamuna  Prasad  of   New  Delhi  filed   an   RTI   application  with   the 

CPIO  of   Cabinet  Secretariat,  New  Delhi   on   18   September  2010.    The   PIO 

replied  to  his  RTI­application  vide  his  letter  dated 8  December  2010.     Not 

satisfied with the information supplied by the CPIO, the Applicant approached 
the Central Information Commission in a complaint whereas he was required to 

approach the first Appellate Authority in an appeal.  

Decision:

2. On going through the complaint, it was observed that the Appellant did 

not utilize the channel of first Appellate Authority. The Commission has decided 

to   treat  this  application  as  a  first  appeal  and  to   remand  this  appeal  to   first 

Appellate Authority, Cabinet Secretariat, New Delhi, who is directed to dispose 

of the appeal of Smt. Yamuna Prasad within twenty working days from the date 

of   receipt   of   this   decision,   under   intimation   to   Shri   Vijay   Bhalla,   Deputy 

Registrar, Central Information Commission. If the Complainant is not satisfied 

with the orders of the first  Appellate Authority, he/she  will be free to move a 

second appeal before us as per Sec 19 (3) of the Right to Information (RTI) Act.

3. The Commission ordered accordingly.

(Satyananda Mishra)
 Chief Information Commissioner
Authenticated true copy:

(Vijay Bhalla)
Deputy Registrar

Cc:

1.   Smt. Yamuna Chand, W/o. Shri Prithviraj, Sector 12, 345, R.K. Puram, New Delhi.

2.   The Central Public Information Officer, Cabinet Secretariat, Bikaner House (Annexe), 
Shahjahan Road, New Delhi.

3.   The First Appellate Authority,  Cabinet Secretariat, Bikaner House (Annexe), Shahjahan 
Road, New Delhi.