CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi – 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/C/2010/001082/9153
Complaint No. CIC/SG/C/2010/001082
COMPLAINT REMANDED TO : First Appellate Authority
Shri Manjeet Rai Arora,
CGM (P&A)/First Appellate Authority
Delhi Transport Corporation, I.P. Estate,
New Delhi -110002.
Complainant : Shri Subrata Lahiri,.
Flat No.74.
Vidyasagar Apartments,
Plot 34, Sector 6, Dwarka.
New Delhi -110075
Public Information Officer : Public Information Officer
EmplDelhi Transport Corporation,
Scindia House, Connaught Place,
New Delhi -110001.
Decision:
The complainant had filed an application with the PIO on 26-07-2010 asking for
certain information. She received a reply from the PIO, which she 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
31/08/2010
Encl: Copy of RTI Application dated 26/07/20100.
Copy of PIO’s reply dated 03/08/2010.
(For any further correspondence in this matter, please quote the file no.