Central Information Commission Judgements

Mrs.Krishna vs Comptroller And Auditor General on 26 July, 2011

Central Information Commission
Mrs.Krishna vs Comptroller And Auditor General on 26 July, 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/2011/000812


                                                                                            
                                                                         Dated: 26 July 2011



Name of the Complainant                 :      Ms. Krishna
                                               H.No. A/66, Modeltown Extension,
                                               Hissar, Haryana - 125 005.


Name of the Public Authority            :      The Central Public Information Officer
                                               O/o. the Accountant General (A&E),
                                               Lekha Bhawan, Plot No. 4&5, Sector - 
                                               33B, Chandigarh - 160 020.


                                               The First Appellate Authority
                                               O/o. the Accountant General (A&E),
                                               Lekha Bhawan,, Plot No. 4&5, Sector - 
                                               33B, Chandigarh - 160 020.



                                            ORDER

Background:

Ms. Krishna of Hissar filed an RTI application with the CPIO of O/o. the 

Accountant General (A&E), Chandigarh on 27 January 2011.  The PIO replied 

to his RTI­application vide his letter dated 25 February 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, O/o. the Accountant General (A&E), Chandigarh, who is 

directed to dispose of the appeal of Ms. Krishna 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.   Ms. Krishna, H.No. A/66, Modeltown Extension, Hissar, Haryana – 125 005. 

2.   The Central Public Information Officer, O/o. the Accountant General (A&E), Lekha 
Bhawan, Plot No. 4&5, Sector – 33B, Chandigarh – 160 020.

3.  The First Appellate Authority, O/o. the Accountant General (A&E), Lekha Bhawan, Plot No. 
4&5, Sector – 33B, Chandigarh – 160 020.