Central Information Commission Judgements

Mr.Vinod Kumar Kannojia vs Ministry Of Social Justice And … on 25 July, 2011

Central Information Commission
Mr.Vinod Kumar Kannojia vs Ministry Of Social Justice And … on 25 July, 2011
                        Central Information Commission
                            nd
         Room No. 305, 2 Floor, 'B' Wing, August Kranti Bhavan,
                 Bhikaji Cama Place, New Delhi-110066
                  Web: www.cic.gov.in Tel No: 26167931

                                                 Case No. CIC/SS/C/2011/000350

Name of Complainant                       :      Mr. Vinod Kumar Kanojia

Name of Respondent                        :      National Commission for
                                                 Scheduled Castes

                                     ORDER

The Commission has received a complaint dated 21.3.2011 from Mr.
Vinod Kumar Kanojia u/s 18 of the RTI Act, 2005, against the National
Commission for Scheduled Castes pertaining to his RTI-request dated
10.9..2010.

2. Perused the documents submitted by the Complainant it is observed that
Complainant’s RTI-request dated 10.9.2010 was replied to by CPIO, National
Commission for Scheduled Casts, Lucknow, U.P. vide letter No. 5/104/2010
dated 13.10.2010.

3. The Complainant has not availed the first-appellate channel u/s 19(1) of
the RTI Act.

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI
Act, viz., appeals and complaints, the Complainant is advised to file his first
appeal against the decision of CPIO before Appellate Authority, National
Commission for Scheduled Casts, 5th Floor, Kendriya Bhawan, Sector ‘H’,
Aliganj, Lucknow-226024, U.P. under Section 19(1) of the RTI Act, within four
weeks of receipt of this Order.

5. On receipt of first-appeal from the Complainant, as per directions above,
AA is directed to dispose it of through a speaking order, within four weeks of
receipt of the first-appeal.

6. In case the Complainant is not satisfied with the decision of First Appellate
Authority, he is at liberty to file a second appeal afresh before the Commission,
under section 19(3), along with complaint u/s 18, if any, within the prescribed
time limit.

-2-

Case No. CIC/SS/C/2011/000350

The Appeal is disposed of with above directions.

Sd/-

(Sushma Singh)
Information Commissioner
25.7.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Dy. Registrar

Copy to:

1. Mr. Vinod Kumar Kanojia,
R/o 194, Gurudwara Colony,
Claimaintown,
Dehradun-248002, U.P.

2. The First Appellate Authority,
National Commission for Scheduled Casts,
5th Floor, Kendriya Bhawan,
Sector ‘H’, Aliganj,
Lucknow-226024, U.P.