Central Information Commission Judgements

Mr. A.K. Sharma vs Kvs on 2 March, 2009

Central Information Commission
Mr. A.K. Sharma vs Kvs on 2 March, 2009
                 CENTRAL INFORMATION COMMISSION
                        Room No. 415, 4th Floor,
                      Block IV, Old JNU Campus,
                          New Delhi - 110067.
                         Tel: + 91 11 26161796

                                               Decision No. CIC /SG/C/2008/000128/2137
                                                  Complaint No. CIC/SG/C/2008/000128

COMPLAINT REMANDED TO :                         First Appellate Authority,
                                                Joint Commissioner (Adm.),
                                                Kendriya Vidyalaya Sangathan
                                               (H.Q.), 18- Institutional Area,
                                                Shaheed Jeet Singh Marg,
                                                New Delhi-110602

Complainant                           :        Mr. A.K. Sharma,
                                               B-201, Palam ext. 1,
                                               Sector 7, Dwarka, New Delhi -110077

Respondent                             :       Public Information Officer

KVS (HQ), 18- Institutional Area,
SJS (North), New Delhi -110602

Decision:

The complainant had filed an application with the PIO on 03/04/2008 asking for certain
information. He received a reply from the PIO, which he found unsatisfactory. The
complainant has therefore filed a complaint with the Commission under Section 18 of the
RTI Act on 16/02/2009. The complainant has not used the alternate and efficacious
remedy of the 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, 2005, after giving
both sides an opportunity of a hearing.

The Complaint is disposed.

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

Shailesh Gandhi
Information Commissioner
March 02, 2009
Encl: 1. Copy of the complaint