Central Information Commission Judgements

Mr.Ankit Sharma vs Mcd, Gnct Delhi on 19 September, 2011

Central Information Commission
Mr.Ankit Sharma vs Mcd, Gnct Delhi on 19 September, 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/2011/001085/14656
Complaint No. CIC/SG/C/2011/001085

COMPLAINT REMANDED TO : First Appellate Authority
O/o Deputy Commissioner
Sadar Paharganj Zone
Behind Sadar Thana
Idgah Road
Delhi

Complainant : Mr. Ankit Sharma
H.No. 3805
Nai Basti
Pahari Dhiraj
Delhi-110006

Public Information Officer : O/o Executive Engineer (Building)
Sadar Paharganj Zone
Room No. 22 First Floor
Behind Sadar Thana
Idgah Road
Delhi

Decision:

The complainant had filed an application with the PIO on 14/07/2011 asking for certain information. He
received a reply from the PIO on 03/08/2011, 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
19-09-2011
Encl: Copy of RTI Application dated 14/07/2011.

Copy of PIO’s reply dated 03/08/2011

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