Central Information Commission Judgements

Mr.Salil Dhawan vs Department Of School Education … on 24 June, 2011

Central Information Commission
Mr.Salil Dhawan vs Department Of School Education … on 24 June, 2011
               CENTRAL INFORMATION COMMISSION
                Room No.-307, 2nd Floor, B-Wing, August Kranti Bhawan
                      Bhikaji Cama Place, New Delhi-110066.
                      Telefax:011-26180532 & 011-26107254
                                   website:cic.gov.in

                                                                       Date : June 24, 2011

                        Appeal No. : CIC/DS/A/2011/000223

Appellant                  :       Shri Salil Dhawan, Dalhousie (Himachal Pradesh).
Public Authority           :       Central Tibetan School Administration, Delhi.


                                           ORDER

The Commission has received an appeal petition, dated 10/11/2010 (Diary
No:79927/2010) from Shri Salil Dhawan in respect of his RTI-application dated
17/07/2010 filed with the CPIO, Central Tibetan School Administration, Delhi.

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.:22-10/6-CTSA (P&E), dated 17/08/2010.

3. The Appellant preferred his first-appeal on 13/09/2010 before the First Appellate
Authority, CTSA, Delhi, 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 remanded back to the First Appellate Authority, with the
following directions:

i. In case the first appeal dated 13/09/2010 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.

Page 
1
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
information.

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.

(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 Salil Dhawan
S/o. Shri N. N. Dhawan,
Dhawan Cottage, Garam Sadak,
Dalhousie-176304 (Himachal Pradesh).
Contact Nos.:098168 88858 / 098169 33888.

2. Central Public Information Officer
Central Tibetan Schools Administration,

Page 
2
ESS ESS Plaza, Community Centre,
Sector-3, Rohini,
Delhi-110085.

3. First Appellate Authority under RTI
Central Tibetan Schools Administration,
ESS ESS Plaza, Community Centre,
Sector-3, Rohini,
Delhi-110085.

-:-

Page 
3