Central Information Commission Judgements

Mr.Chirag Saini vs Delhi Development Authority on 30 December, 2010

Central Information Commission
Mr.Chirag Saini vs Delhi Development Authority on 30 December, 2010
                              CENTRAL INFORMATION COMMISSION
                   Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                                     Telefax:011-26180532 & 011-26107254 website:cic.gov.in


                                   Complaint: No. CIC/LS/A/2010/000572-DS
                                                                                                         Dated:-30/12/2010

Complainant                                             :         Shri Chirag Saini, Delhi

Public Authority                                         :        DDA, New Delhi

                                                            ORDER

The Commission has received a petition dated 28/12/2009 (Dairy No. 877 Dated 06/01/2010 from
Shri Chirag Saini, in respect of his/her RTI-application on 17/11/2009 filed with the CPIO, DDA, Vikas
Sadan, INA, New Delhi. A Copy of RTI application is enclosed. Thereafter, the petitioner filed 1St Appeal
dated 17/12/2009 before the Appellate Authority of Public Authority. From the perusal of documents on
record, it is seen that the same has not been adjudicated upon by the First Appellate Authority.

2. In order to avoid multiple proceeding under section 19 and 18 of the RTI Act, viz, appeals and
complaints, the matter is remitted to The CPIO with the following directions:

i. In case no reply has been given by CPIO to the complainant to his/her RTI request, The CPIO
should furnish a reply to the complainant within two weeks of receipt of this order.

ii. In case CPIO has already given reply to the complainant in the matter, he/she should furnish
a copy of his/her reply to the complainant within one week of receipt of this order

iii. CPIO should invariably indicate to the complainant the name and address of the 1st
Appellate Authority, before whom the complainant can file first appeal. If any,

iv. A copy of CPIO’s reply will be endorsed to the Commission clearly indicating the case
number and reason for delay if any in providing information.

3. In case the complaint is not satisfied with the reply received from CPIO, he/she, under section 19 (i)
of the RTI Act, may within the time prescribed file first-appeal before the AA.

4. On receipt of the first appeal from the petitioner as per the above directions, AA should dispose of
the appeal within the period stipulated in the RTI Act.

5. In case complainant still feels aggrieved by the decision of AA, he/she shall be free to approach the
Commission in second appeal under section 19(3), along with complaint u/s 18, if any, within the
prescribed time limit.

6. The matter is closed with above directions.

-sd-

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in
Copy to:-

1. Shri Chirag Saini,
4447, Arya Pura,
Sabzi Mandi, Ghanta Ghar,
Delhi-110007

2. The CPIO,
DDA,
Vikas Sadan,
INA, New Delhi

3. The Appellate Authority
DDA,
Vikas Sadan,
INA, New Delhi