Central Information Commission Judgements

Mr.G M Parray vs Ministry Of Information And … on 10 August, 2011

Central Information Commission
Mr.G M Parray vs Ministry Of Information And … on 10 August, 2011
                CENTRAL INFORMATION COMMISSION
                 Club Building, Opposite Ber Sarai Market,
                   Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                         Decision No. CIC/AD/C/2011/000736/SG/14009
                                             Complaint No.CIC/AD/C/2011/000736/SG

COMPLAINT REMANDED TO :                      First Appellate Authority/Director
                                             Ministry of Information & Broadcasting
                                             Room No. 664, A Wing, ShastriBhawan
                                             New Delhi 01

Complainant                          :       Mr. G M Parray
                                             129, Hotel mazda, Boulevard road
                                             Nehru Par, Sringar 190001


Public Information Officer           :       Public Information Officer,
                                             DG, Doordarshan, Mandi House,
                                             CopercinicusMarg
                                             New Delhi 01

Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO on 29-01-2011 asking for
certain information. He received a reply from the PIO dated 25-02-2011 which he found
unsatisfactory. The Complainant therefore filed a Complaint with the Commission on
28/03/2011 under Section 18 of the RTI Act.

It must be noted that there is an alternate and efficacious remedy of First Appeal
available under Section 19(1) of the RTI Act. It appears that the Complainant has failed
to avail the same in the instant case. Consequently, the First Appellate Authority (FAA)
has not had the chance to review the PIO’s decision as envisaged under the RTI Act.

Decision:

In view of the aforesaid, the instant matter is remanded to the FAA.

The Commission hereby directs the FAA to treat the copy of the Complaint (enclosed
herewith) as the First Appeal and decide the matter in accordance with the provisions of
the RTI Act after giving all concerned parties an opportunity to be heard.
The FAA is directed to peruse all the relevant documents during the hearing and examine
whether the information provided by the PIO is complete, relevant and correct. Where the
FAA is satisfied that the information provided by the PIO is as per the records, the First
Appeal shall be disposed of. In the event, there are any deficiencies in the information
provided by the PIO, the FAA shall direct the PIO to provide the complete information in
reply to the RTI application dated 25-02-2011 to the Complainant.

The Complaint is disposed of.

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




                                                                                                   Shailesh Gandhi
                                                                                         Information Commissioner
                                                                                                    10 August 2011

Enclosed:            Copy of Complaint dated 25-03-2011;
                     Copy of PIO's reply dated 25-02-2011; and
                     Copy of RTI application dated 29-01-2011.




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