Central Information Commission Judgements

Mr.Gyanender vs Ministry Of Urban Development on 6 January, 2011

Central Information Commission
Mr.Gyanender vs Ministry Of Urban Development on 6 January, 2011
                      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

                            Appeal No. : CIC/LS/A/2009/000877-DS
                                                                                  Date : January 06, 2011


Appellant                               :       Shri Gyanendra.
Public Authority                        :       Delhi Development Authority, New Delhi.
                                                ORDER

The Commission has received a petition, dated 17/07/2009 (Diary No.:38827/2009) from
Shri Gyanendra in respect of his/her RTI-application on 13/03/2009 filed with the PIO, Delhi
Development Authority, North Zone (H.Q.), Vikas Sadan, I.N.A., New Delhi-110023.

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s RTI-request was
replied to by the CPIO, letter No.:F.5(24)/06/LM/NZ/331, dated 17/04/2009.

3. The Appellant preferred his/her first-appeal on 01/05/2009 before the First Appellate Authority,
which has not been decided by FAA (Copy of First Appeal is enclosed).

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, viz. appeals and
complaints, the matter is remitted to the First Appellate Authority, with the following directions:

i. In case the first appeal dated 01/05/2009 has not been disposed of by FAA, he should
dispose of the first appeal by passing a speaking order in the matter, within 2 weeks of
receipt of this order.

ii. In case FAA has already disposed of the first-appeal, he should furnish a copy of his
order to the Appellant within one (1) week of receipt of this order.

iii. A copy of First Appellate Authority order will be endorsed to the Commission clearly
indicating the case number and reason for delay, if any, in providing informations.

5. In case, the Appellant still feels aggrieved by the decision of FAA, he/she shall be free to approach
the Commission in second appeal under section 19(3), along with complaint under section18, if
any, within the prescribed time limit.

6 The matter is closed with the above directions.

(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 Gyanendra
S/o. Late Shri Sadhu Ram,
R/o. 407/1, Pana Udyan,
Narela,
New Delhi-110040.
Contact No.:92128 13026.

2. First Appellate Authority under RTI
Land Management (North Zone)
Delhi Development Authority,
Vikas Sadan, I. N. A.,
New Delhi-110023.