CENTRAL INFORMATION COMMISSION
Room no.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.
Tel : + 91 11 26161796
Decision No. CIC /WB/C/2008/00710/SG/0693
Complaint No. CIC/WB/C/2008/00710/SG
COMPLAINT REMANDED TO : Addl. Commissioner (Revenue) and
F.A.A, Municipal Corporation Delhi,
Room no 96, Town Hall, Chandni ckowk
Delhi- 110006
Complainant : Ms. Chanderkanta Bansal
9A/7 W.E.A., Karol Bagh
New Delhi 110005
Public Information Officer : Superintendent Engineer (KBZ) & P.I.O.
Municipal Corporation Delhi,
Deshbandhu Gupta Road, Karol Bagh
Zone
New Delhi 110005
Decision:
The complainant had filed an application with the PIO on 03/06/2008 asking for certain
information. She received a reply from the PIO, which she found unsatisfactory. The
complainant has therefore filed a complaint with the Commission under Section 18 of the
RTI Act. The complainant has not used the alternate and efficacious remedy of the First
Appeal available under Section 19 (1) of the RTI Act. Consequently, the First Appellate
Authority has not had the chance to review the PIO’s decision as envisaged under the
RTI Act.
Therefore the matter is remanded to the First Appellate Authority with a direction to
decide the matter in accordance with the provisions of the RTI Act, 2005, after giving
both sides an opportunity of a hearing.
The Complaint is disposed.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
December 11, 2008