Central Information Commission Judgements

Mr.Sudhir Ranga vs Banking Division on 3 January, 2011

Central Information Commission
Mr.Sudhir Ranga vs Banking Division on 3 January, 2011
                               dsUnzh; lwpuk vk;ksx
                            Central Information Commission
                Dyc Hkou] utnhd Mkd[kkuk/ Club Building, Near Post Office
                        iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                       ubZ fnYyh ­ 110067 / New Delhi - 110067
                                  (Ph:  011­2616 0943)
                                       *****
                                                        No.CIC/SM/C/2010/001150


                                                                                   
                                                           Dated: 3 January 2011



Name of the Complainant            :     Shri Sudhir Ranga
                                         Kila Colony,
                                         Jhajjar, 
                                         Haryana - 124 103.


Name of the Public Authority       :     The Central Public Information Officer
                                         Ministry of Finance,
                                         Department of Financial Services,
                                         Jeevan Deep Building, 10,
                                         Parliament Street, New Delhi.


                                         The First Appellate Authority
                                         Ministry of Finance,
                                         Department of Financial Services,
                                         Jeevan Deep Building, 10,
                                         Parliament Street, New Delhi.

                                       ORDER

Background:

Shri Sudhir Ranga of Haryana filed an RTI application with the CPIO of 

Ministry of Finance, Department of Financial Services, New Delhi on 5 October 

2010.  The PIO replied to his RTI­application vide his letter dated 28 October 

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, Ministry of Finance, Department of Financial Services, New 

Delhi, who is directed to dispose of the appeal of Shri Sudhir Ranga within 

twenty working days from the date of receipt of this decision, under intimation to 

Shri Vijay Bhalla, Assistant 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)
Assistant Registrar

Cc:

1.   Shri Sudhir Ranga, Kila Colony, Jhajjar, Haryana – 124 103.

2.   The Central Public Information Officer, Ministry of Finance, Department of Financial 
Services, Jeevan Deep Building, 10, Parliament Street, New Delhi.

3.   The First Appellate Authority, Ministry of Finance, Department of Financial Services, 
Jeevan Deep Building, 10, Parliament Street, New Delhi.