CENTRAL INFORMATION COMMISSION
                   Room No.296, II Floor, B Wing, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi-110066.
                         Telefax:011-26180532 & 011-26107254
                                       website:cic.gov.in
                                                                       Date : March 30, 2011
                         Appeal No. : CIC/LS/A/2010/000256-DS
Appellant                          :      Shri Sunil Mohan, Defence Colony (New Delhi).
Public Authority           :       Delhi Development Authority, New Delhi.
                                           ORDER
 The Commission has received an appeal petition, dated NIL (Diary
No:71748/2010) from Shri Sunil Mohan in respect of his/her RTI-application on
04/09/2009 filed with the CPIO, Office of the Dy. Director (Industrial), Delhi
Development Authority, Vikas Sadan, I.N.A., New Delhi-110023.
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.:NIL, dated 01/10/2009.
3. The Appellant preferred his/her first-appeal on 08/10/2009 before the First Appellate
Authority, 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 remitted to the First Appellate Authority, with the
following directions:
 i. In case the first appeal dated 08/10/2009 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.
6 The matter is closed with the above directions.
 (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 Sunil Mohan
D-316, Defence Colony,
New Delhi-110024.
Contact No. : 98991 00316.
Page
2
 2. Central Public Information Officer
Office of the Dy. Director (Industrial),
Delhi Development Authority,
Vikas Sadan, I.N.A.,
New Delhi-110023.
3. First Appellate Authority under RTI
Office of the Director (Lands),
Delhi Development Authority,
Vikas Sadan, I.N.A.,
New Delhi-110023.
-:-
 Page 
 3