Central Information Commission Judgements

Mr.Satbir Singh vs Government Of Nct Of Delhi on 20 May, 2011

Central Information Commission
Mr.Satbir Singh vs Government Of Nct Of Delhi on 20 May, 2011
                CENTRAL INFORMATION COMMISSION
                 Club Building, Opposite Ber Sarai Market,
                   Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796


                                    Decision No. CIC/SG/C/2011/000443/12444
                                        Complaint No. CIC/SG/C/2011/000443


COMPLAINT REMANDED TO                               First Appellate Authority
                                                    Govt. of NCT of Delhi
                                                    Head office 31,
                                                    Netaji Subash Marg,
                                                    Daryaganj, Delhi - 110002

Complainant                                         Sh. Satbir Singh
                                                    Gaon Madanpur Dabaas,
                                                    Post Office - Rani kheda,
                                                    Delhi - 110081

Public Information Officer                          Public Information Officer
                                                    Govt. of NCT of Delhi
                                                    Head office 31,
                                                    Netaji Subash Marg,
                                                    Daryaganj, Delhi - 110002


Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO on 21/01/2011 asking
for certain information. He received a reply from the PIO, which he found
unsatisfactory. The Complainant therefore filed a Complaint with the Commission
(09/05/2011) under Section 18 of the RTI Act.

It must be noted that there is an alternate and efficacious remedy of First Appeal
available under section 19(1) of the RTI Act. It appears that the Complainant has
failed to avail the same in the instant case. Consequently, the First Appellate
Authority (FAA) has not had the chance to review the PIO’s decision as
envisaged under the RTI Act.

Decision
In view of the aforesaid, the instant mater is remanded to the FAA.

The Commission hereby directs the FAA to treat the copy of the Complaint
(enclosed herewith) as the First Appeal and decide the matter in accordance with
the provisions of the RTI Act after giving all concerned parties an opportunity to
be heard.

The FAA is directed to peruse all the relevant documents during the hearing and
examine whether the information provided by the PIO is complete, relevant and
correct. Where the FAA is satisfied that the information provided by the PIO is as
per the records, the First Appeal shall be disposed of. In the event, there are any
deficiencies in the information provided by the PIO, the FAA shall direct the PIO
to provide the complete information in reply to the RTI application dated
30-07-2010 to the Complainant.

The Complaint is disposed of.

Shailesh Gandhi
Information Commissioner
20 May 2011

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

Enclosed: Copy of Complaint dated 09-05-2011.

Copy of PIO’s reply dated 21-02-2011; and
Copy of RTI application dated 21-01-2011.

(In any correspondence on this decision, mention the complete decision number.) (HA)