Central Information Commission Judgements

Mr. Jay Dutt Bhatt vs Deshbandhu College (M) on 6 January, 2010

Central Information Commission
Mr. Jay Dutt Bhatt vs Deshbandhu College (M) on 6 January, 2010


CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi – 110067.

Tel: +91-11-26161796

Decision No. CIC /SG/C/2010/000015/6307
Complaint No. CIC /SG/C/2010/000015

COMPLAINT REMANDED TO : First Appellate Authority
Deshbandhu College (M),
Kalkaji, New Delhi – 110019

Complainant : Mr. Jay Dutt Bhatt,
House No. 164, G-Block,
Sangam Vihar, Near Govt. Boys Sr. Sec.
School, Deoli, Post office Pushpa Bhawan,
New Delhi – 110062.

Public Information Officer : Public Information Officer
Deshbandhu College (M),
Kalkaji, New Delhi – 110019

Decision:

The complainant had filed an application with the PIO on 21/04/2009 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
06-01-2010
Encl: Copy of RTI Application dated 11/04/2009
Copy of PIO’s reply dated 14/05/2009

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