CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi – 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001483/10439
Complaint No. CIC/SG/C/2010/001483
COMPLAINT REMANDED TO : The Dy. Commissioner & FAA
Municipal Corporation of Delhi
Civil Lines Zone,
16, Rajpur Road, Delhi 110054
Complainant : Mr. Sunil Kumar
C-1316, Jahangir Puri
Delhi – 110033
Public Information Officer : The Public Information Officer
Municipal Corporation of Delhi
O/o the Ex-Engineer (Pr)
Civil Lines Zone, Sindhora Kalan, Delhi
Decision:
The complainant had filed an application with the PIO on 01/11/2010 asking for
certain information. He received a reply from the PIO, 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.
The Complaint is disposed off.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
14-12-2010
Encl: Copy of RTI Application dated 01/11/2010
Copy of PIO’s reply dated 26/11/2010.
(For any further correspondence in this matter, please quote the file no. mentioned above) (k.j)