Central Information Commission Judgements

Mr. Gaurav Shukla vs Prime Minister Office on 18 May, 2011

Central Information Commission
Mr. Gaurav Shukla vs Prime Minister Office on 18 May, 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/WB/C/2010/000258­SM


                                                                                           
                                                                         Dated: 18 May 2011



Name of the Complainant                   :      Shri Gaurav Shukla
                                                 H.No. 285, Mohalla Sinjai,
                                                 Shahjahanpur, Uttar Pradesh.


Name of the Public Authority              :      The Central Public Information Officer
                                                 Prime Minister's Office,
                                                 South Block,
                                                 New Delhi.


                                                 The First Appellate Authority
                                                 Prime Minister's Office,
                                                 South Block,
                                                 New Delhi.

                                              ORDER

Background:

Shri  Gaurav Shukla of Shahjahanpur filed an RTI application with the 

CPIO of Prime Minister’s Office, New Delhi on 30 March 2010.  The PIO replied 

to his RTI­application vide his letter dated 20 April 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,   Prime   Minister’s   Office,   New   Delhi,   who   is   directed   to 

dispose of the appeal of Shri Gaurav Shukla 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 Gaurav Shukla, H.No. 285, Mohalla Sinjai, Shahjahanpur, Uttar Pradesh.

2.   The Central Public Information Officer, Prime Minister’s Office, South Block, New Delhi.

3.   The First Appellate Authority, Prime Minister’s Office, South Block, New Delhi.