Central Information Commission Judgements

Dr. Ravindra Pratap vs The Indian Law Institute on 3 March, 2010

Central Information Commission
Dr. Ravindra Pratap vs The Indian Law Institute on 3 March, 2010


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

Tel: +91-11-26161796

Decision No. CIC/SG/C/2010/000249/7006
Complaint No. CIC/SG/C/2010/000249

Complaint Remanded To : First Appellate Authority
The Indian Law Institute
Bhagwandas Road,
New Delhi-110001.

Complainant                             :       Dr. Ravindra Pratap
                                                148, New Surya Kiran Aprtments,
                                                65, I. P. Extension,
                                                Delhi-110092.

Public Information Officer              :       Public Information Officer &
                                                Assistant Registrar
                                                The Indian Law Institute
                                                Bhagwandas Road,
                                                New Delhi-110001.

Decision:

The complainant had filed an application with the PIO on 14/12/2009 asking for certain
information. He received a reply dated 13/01/2010 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
03/03/2010

Encl: Copy of RTI Application dated 14/12/2009.

Copy of PIO’s reply dated 13/01/2010.

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