CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market
Old JNU Campus, New Delhi -110067
Tel : +91-11-26161796
Decision No. CIC/SG/C/2010/000769/8156
Complaint No.CIC/SG/C/2010/000769
COMPLAINT REMANDED TO : First Appellate Authority
Office of the First Appellate Authority
Delhi Jal Board, Govt. of NCT of Delhi
Varunalaya PH-II, Karol Bagh
New Delhi-110005
Complainant : Mr Raju Gupta
J-37, Arya Samaj Road
Uttamnagar, New Delhi-110059
Respondent : Public Information Officer
Secretary, ,
Delhi Jal Board, Govt. of NCT of Delhi
Room No 315, B-Varunalaya PH-II,
Karol Bagh, New Delhi-110005
Facts
arising from the Complaint:
The complainant had filed an application with the PIO on 16/04/2010 asking for certain
information. He received a reply from the PIO dated 12/05/2010, which he found unsatisfactory.
The complainant has therefore filed a complaint with the Commission under Section 18 of the
RTI Act, 2005. The complainant has not used the alternate and efficacious remedy of 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, after giving all concerned parties an
opportunity to be heard.
Decision:
The Complaint is disposed off.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
16/06/2010
Encl: RTI Application dated 16/04/2010
Reply of the PIO dated 12/05/2010
(For any further correspondence in this matter, please mention the file number given above.) Rnj