CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market
Old JNU Campus, New Delhi -110067
Tel : +91-11-26161796
Decision No.CIC/SG/C/2010/001163/9509
Complaint No.CIC/SG/C/2010/001163
COMPLAINT REMANDED : FAA & Chief Town Planner
TO Town and Planning Department
Municipal Corporation of Delhi
4th Floor, Nigam Bhawan
Kashmere Gate, Delhi- 110006
Complainant : Smt. .Amarjeet Kaur
C 17, Mansarover Garden
New Delhi- 110015
Respondent : PIO
Sr. Town Planner (L)
Municipal Corporation of Delhi
Town Planning Department, Nigan Bhawan
Kashmere Gate, Delhi- 110006
Facts
arising from the Complaint:
The complainant had filed an application with the PIO on 04/08/2010 asking for
certain information. She received a reply dated 19/08/2010 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.
Decision:
The Complaint is disposed off.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
27/09/2010
Encl: Complaint dated 06/09/2010
PIO reply dated 19/08/2010
(For any further correspondence in this matter, please mention the file number given above.) JA