CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi – 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/001723/6008
Complaint No. CIC/SG/C/2009/001723
COMPLAINT REMANDED TO : First Appellate Authority
Director (Personnel)
Central Establishment Department
Municipal Corporation of Delhi
Room No.,-99, Press Building
Town Hall, Delhi-110006
Complainant : Mr. G P Sharma
422, Ashirvad Enclave
Patparganj, I.P. Extension
Delhi-110092
Public Information Officer : Deputy Law Officer
Municipal Corporation of Delhi
Central Establishment Department
Town Hall, New Delhi-110006
Decision:
The complainant had filed an application with the PIO on 27/10/2009 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, 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
21/12/2009
Encl: Copy of RTI Application dated 27/10/2009
Copy of PIO’s Reply dated 04/12/2009
(For any further correspondence in this matter, please quote the file no. mentioned above) (SP)