Central Information Commission Judgements

Mr.Chandra M Gulati vs Ministry Of Urban Development on 4 January, 2011

Central Information Commission
Mr.Chandra M Gulati vs Ministry Of Urban Development on 4 January, 2011
                               CENTRAL INFORMATION COMMISSION
                           Room No.296, II Floor, B Wing, August Kranti Bhawan
                                 Bhikaji Cama Place, New Delhi-110066.
                                 Telefax:011-2618 0532 & 011-2610 7254
                                            Website : cic.gov.in

                                    Appeal No. : CIC/LS/A/2010/000962-DS

                                                                                          Date : January 04, 2011

Appellant                                :       (Dr.) Chandra M. Gulhati.

Public Authority                         :       Delhi Development Authority, New Delhi.

                                                     ORDER

The Commission has received a petition dated 18/01/2010 (Diary No.:4502-21/01/2010) from (Dr.)
Chandra M. Gulhati in respect of his/her RTI-application on 06/06/2008 filed with the PIO, Delhi
Development Authority, New Delhi.

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s RTI-request was
replied to by the PIO, No.:PIO/D(H)-II/RTI/2008/SH-2625/2272, dated:26/08/2008.

3. The Appellant preferred his/her first-appeal on 04/09/2008 before the First Appellate Authority, which
has not been decided by FAA (Copy of First Appeal is enclosed).

4. In order to avoid multiple proceedings under section 19 and 18 of the RTI Act, viz appeals and
complaints, the matter is remitted to the First Appellate Authority, with the following directions:

i. In case the first appeal dated 04/09/2008 has not been disposed of by AA, he should dispose of
the first appeal by passing a speaking order in the matter, within 2 weeks of receipt of this
order.

ii. In case AA has already disposed of the first-appeal, he should furnish a copy of his order to the
Appellant within 1 week of receipt of this order.

iii. A copy of First Appellate Order will be endorsed to the Commission clearly indicating the case
number and reason for delay if any in providing information.

5. In case the Appellant still feels aggrieved by the decision of FAA, he/she shall be free to approach the
Commission in second appeal under section 19(3) along with complaint under section 18, if any, within the
prescribed time limit.

6 The matter is closed with the above directions.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T. K. Mohapatra)
US & Dy. Registrar
Tele. No. 011-26105027
tk.mohapatra@nic.in

Copy to:-

1. (Dr.) Chandra M. Gulhati
D-110,
Saket,
New Delhi-110017.

Cont.Nos. : 011-2685 5986 / 2643 3115.

2. First Appellate Authority under RTI
Office of the Commissioner (H),
Delhi Development Authority,
1st Floor, A-Block, Vikas Sadan, I.N.A.,
New Delhi-110023.