Central Information Commission
Room No. 5, Club Building, Near Post Office
Old J.N.U. Campus, New Delhi - 110067
Web: www.cic.gov.in Tel No: 26161997
Case No. CIC/SS/C/2010/000484
Name of Complainant :Shri A. Murugesan
Name of Respondent : Ministry of Home Affairs
ORDER
Shri A. Murugesan, the Complainant had filed an RTI
application dated 10.03.2010 seeking certain information from the
CPIO/Ministry of Law & Justice, which in turn transferred to the
CPIO, Ministry of Home Affairs u/s 6 (3) of the Act. Aggrieved with
the reply of the CPIO, he has filed the present complaint before the
Commission. Primafacie it appears that the Complainant has not
utilized the scope of filing an appeal before the First Appellate
Authority. The matter is, therefore, forwarded to the First Appellate
Authority of the respondent to dispose of the case by considering it
as a first appeal within the stipulated period under the RTI Act,
2005. A copy of the complaint is enclosed. The Complainant is at
liberty to file a second appeal afresh before the Commission if he
is not satisfied with the decision of the First Appellate Authorities.
The matter is disposed of accordingly.
Sd/
(Sushma Singh)
Information Commissioner
29.11.2010
1
Case No. CIC/SS/C/2010/000484
Authenticated true copy:
(S. Padmanabha)
U.S. & Deputy Registrar
Address of the parties:
1. Shri A. Murugesan, President, Thani Thamizhar Sena, No. 2, A.T.
Avenue, Chennai-87.
2. Shri Neeraj Kansal, Director (CS) & CPIO, Ministry of Home Affairs,
North Block New Delhi.
3. The Appellate Authority (RTI), Ministry of Home Affairs, North Block
New Delhi.
2