Central Information Commission Judgements

Shri. Muralidhar Mishra vs Election Commission Of India on 21 March, 2011

Central Information Commission
Shri. Muralidhar Mishra vs Election Commission Of India on 21 March, 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/2011/000370


                                                                                          
                                                                      Dated: 21 March 2011



Name of the Complainant                :      Shri Muralidhar Mishra
                                              S/o. Late Shri Kauleshwar Mishra,
                                              Vill & Post - Khrawan, Tehsil Pindra,
                                              Distt - Varanasi, UP.


Name of the Public Authority           :      The Central Public Information Officer
                                              Election Commission of India,
                                              Nirvachan Sadan, Ashok Road,
                                              New Delhi - 110 001.


                                              The First Appellate Authority
                                              Election Commission of India,
                                              Nirvachan Sadan, Ashok Road,
                                              New Delhi - 110 001.

                                           ORDER

Background:

Shri Muralidhar Mishra of Varanasi filed an RTI application with the CPIO 

of Election Commission of India, New Delhi on 20 November 2010.   The PIO 

replied to his RTI­application vide his letter dated 21 December 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, Election Commission of India, New Delhi, who is directed to 

dispose of the appeal of Shri Muralidhar Mishra 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 Muralidhar Mishra, S/o. Late Shri Kauleshwar Mishra, Vill & Post – Khrawan, Tehsil 
Pindra, Distt – Varanasi, UP.

2.   The Central Public Information Officer, Election Commission of India, Nirvachan Sadan, 
Ashok Road, New Delhi – 110 001.

3.     The First Appellate Authority,  Election Commission of India, Nirvachan Sadan, Ashok 
Road, New Delhi – 110 001.