Central Information Commission Judgements

Shri. Anil Bansal vs Central Information Commission on 28 June, 2011

Central Information Commission
Shri. Anil Bansal vs Central Information Commission on 28 June, 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/2011/000685


                                                                                           
                                                                        Dated: 28 June 2011



Name of the Complainant                 :      Shri Anil Bansal
                                               FA/11, DDA Local Shopping Centre,
                                               Munirka, New Delhi - 110 067.


Name of the Public Authority            :      The Central Public Information Officer
                                               Central Information Commission,
                                               2nd Floor, B Wing, August Kranti 
                                               Bhawan, Bhikaji Cama Place,
                                               New Delhi - 110 066.


                                               The First Appellate Authority
                                               Central Information Commission,
                                               2nd Floor, B Wing, August Kranti 
                                               Bhawan, Bhikaji Cama Place,
                                               New Delhi - 110 066.



                                            ORDER

Background:

Shri Anil Bansal of New Delhi filed an RTI application with the CPIO of 

Central Information Commission, New Delhi on 11 April 2011.  The PIO replied 

to his RTI­application vide his letter dated 2 May 2011.   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,   Central   Information   Commission,   New   Delhi,   who   is 

directed to dispose of the appeal of Shri Anil Bansal 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.   Shri Anil Bansal, FA/11, DDA Local Shopping Centre, Munirka, New Delhi – 110 067.

2.   The Central Public Information Officer, Central Information Commission, 2nd Floor, B Wing, 
August Kranti Bhawan, Bhikaji Cama Place, New Delhi – 110 066.

3.   The First Appellate Authority, Central Information Commission, 2nd Floor, B Wing, August 
Kranti Bhawan, Bhikaji Cama Place, New Delhi – 110 066.