Central Information Commission Judgements

Mr. Mahavir Singhvi vs University Of Delhi on 29 June, 2009

Central Information Commission
Mr. Mahavir Singhvi vs University Of Delhi on 29 June, 2009


CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi – 110067.

Tel: +91-11-26161796
Date: 29/06/2009

Decision No. CIC/SG/C/2009/000756/3911
Complaint No. CIC/SG/C/2009/000756/

COMPLAINT REMANDED TO : First Appellate Authority
Sh. S.K. Jaipuriyar,
Registrar,
University of Delhi,
Delhi-110007.

Complainant : Mr. Mahavir Singhvi,
A-302, Videsh Mantralaya Awas,
Kasturba Gandhi Marg,
New Delhi-110001.

Public Information Officer : Mr. Jay Chanda,
Assistant Registrar,
University of Delhi,
Main Campus, Delhi-110007.

Decision:

The complainant had filed an application with the PIO on 21/04/2009 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.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
29 June 2009

(For any further correspondence in this matter, please quote the file no. mentioned above)
(AK)