Central Information Commission Judgements

Mr. M P Srivastava vs Ministry Of Labour And Employment on 16 September, 2010

Central Information Commission
Mr. M P Srivastava vs Ministry Of Labour And Employment on 16 September, 2010
                     CENTRAL INFORMATION COMMISSION
                      Club Building, Opposite Ber Sarai Market
                         Old JNU Campus, New Delhi -110067
                                     +91-11-26161796
                                                    Decision No.CIC/SG/C/2010/001127/9395
                                                       Complaint No.CIC/SG/C/2010/001127
COMPLAINT REMANDED :                      First Appellate AuthorityA & CAO
TO                                        Employees Provident Fund Organisation
                                          Head Office, Bhavishya Nidhi Bhawan,
                                          14, Bhikaiji Cama Place,
                                          New Delhi-110066 .

Complainant                          :    Mr. M P Srivastava
                                          Urmila Bhawan, Road No.14A,
                                          Road No.14A, East Ashok Nagar, Kankar Bagh,
                                          Patna-800020, Bihar.

Respondent                           :    CPIO and RPFC-ASD
                                          Employees Provident Fund Organisation
                                          Bhavisya Nidhi Bhawan, 14,
                                          Bhikaji Cama Palace, New Delhi-110066.


Facts

arising from the Complaint:

The Complainant had filed an application with the PIO on 03/05/2010 asking for certain
information. He received a reply from the PIO on 10/08/2010, which he found
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
16/09/2010
Encl: Copy of the RTI Application dated 03/05/2010

Copy of the PIO reply dated 10/08/2010

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