Central Information Commission Judgements

Ms.Seema Sharma vs Ministry Of Labour And Employment on 27 October, 2011

Central Information Commission
Ms.Seema Sharma vs Ministry Of Labour And Employment on 27 October, 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/SM/C/2011/001331


                                                                                              
                                                                        Dated: 27 October 2011



Name of the Complainant                   :      Smt. Seema Sharma
                                                 C­2B/96A, Janak Puri,
                                                 New Delhi - 110 058.


Name of the Public Authority              :      The Central Public Information Officer
                                                 Employees Provident Fund 
                                                 Organisation, Regional Office, 
                                                 Bhavishya Nidhi Bhawan, Plot 28, 
                                                 Wazirpur Industrial Area, Delhi 110052.


                                                 The First Appellate Authority
                                                 Employees Provident Fund 
                                                 Organisation, Regional Office, 
                                                 Bhavishya Nidhi Bhawan, Plot 28, 
                                                 Wazirpur Industrial Area, Delhi 110052.



                                              ORDER

Background:

Smt. Seema Sharma of New Delhi filed an RTI application with the CPIO 

of Employees Provident Fund Organisation, New Delhi on 14 September 2011. 

The PIO replied to his RTI­application vide his letter dated 23 September 2011. 

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,  Employees Provident Fund Organisation, New Delhi, who 

is   directed   to   dispose   of   the   appeal   of   Smt.   Seema   Sharma   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.   Smt. Seema Sharma, C­2B/96A, Janak Puri, New Delhi – 110 058.

2. The Central Public Information Officer, Employees Provident Fund Organisation, Regional 
Office, Bhavishya Nidhi Bhawan, Plot 28, Wazirpur Industrial Area, Delhi 110052.

3.  The First Appellate Authority,  Employees Provident Fund Organisation, Regional Office, 
Bhavishya Nidhi Bhawan, Plot 28, Wazirpur Industrial Area, Delhi 110052.