Central Information Commission Judgements

Mr.Rishi Mishra vs Employees Provident Fund … on 11 October, 2010

Central Information Commission
Mr.Rishi Mishra vs Employees Provident Fund … on 11 October, 2010


CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi – 110067.

Tel: +91-11-26161796

Decision No. CIC/SG/C/2010/001214/9734
Complaint No. CIC/SG/C/2010/001214

COMPLAINT REMANDED TO : The First Appellate Authority
Employee’s Provident Fund Organisation
Sub-Regional office
5, Meerabai Marg, Lucknow, U.P.

Complainant                            :       Mr. Rishi Mishra
                                               58/247, Ram Mandir Lane
                                               Husain Ganj, Lucknow 22600

Public Information Officer             :       Central Public Information Officer

Employee’s Provident Fund Organisation
Sub-Regional office
5, Meerabai Marg, Lucknow, U.P.

Decision:

The complainant had filed an application with the PIO on 01/06/2010 asking for
certain information. He received a reply from the PIO, 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.

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
11-10-2010
Encl: Copy of RTI Application dated 01/06/2010
Copy of PIO’s reply dated 21/06/2010.

(For any further correspondence in this matter, please quote the file no. mentioned above) (k.j)