Central Information Commission Judgements

Mr.Manish Shankar Chopra vs Ministry Of Urban Development on 20 July, 2011

Central Information Commission
Mr.Manish Shankar Chopra vs Ministry Of Urban Development on 20 July, 2011
               CENTRAL INFORMATION COMMISSION
                Room No.-307, 2nd Floor, B-Wing, August Kranti Bhawan
                      Bhikaji Cama Place, New Delhi-110066.
                      Telefax:011-26180532 & 011-26107254
                                   website:cic.gov.in

                                                                       Date : July 20, 2011

                        Appeal No. : CIC/DS/A/2011/000061

Appellant                  :       Shri Muneesh Shankar Chopra, Delhi.
Public Authority           :       Delhi Development Authority, New Delhi.


                                           ORDER

The Commission has received an appeal petition, dated 03/06/2010 (Diary
No:43364/2010) from Shri Muneesh Shankar Chopra, Delhi in respect of his/her RTI-
application on 01/04/2010 filed with the CPIO, Deputy Director (LAB) Rohini, (Rohini
Residential Scheme), Delhi Development Authority, Vikas Sadan, INA Market, New
Delhi-110023.

2. On Perusal of the papers submitted by the appellant, it is observed that appellant’s RTI-

request was replied to by the CPIO, letter No.:F.21(296)89/LAB(RO)/DDA/78-RTI, dated
13/04/2010.

3. The Appellant preferred his/her first-appeal on 03/05/2010 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 remanded back to the First Appellate Authority, with the
following directions:

i. In case the first appeal dated 03/05/2010 has not been disposed of by FAA, 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 FAA has already disposed of the first-appeal, he should furnish a copy of
his order to the Appellant within one (1) week of receipt of this order.

Page 
1
iii. A copy of First Appellate Authority 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 section18, if any, within the prescribed time limit.

(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. Shri Muneesh Shankar Chopra
S/o. Shri L. D. Chopra,
Shanti Sadan, 219, Indira Vihar,
Banda Bahadur Marg, Mall Road,
Delhi-110009.

Contact No. : 011-2765 5172.

2. Central Public Information Officer
Deputy Director (LAB) Rohini,
(Rohini Residential Scheme),
Delhi Development Authority,
Vikas Sadan, INA Market,
New Delhi-110023.

3. First Appellate Authority under RTI
Director (LAB) Rohini,

Page 
2
(Rohini Residential Scheme),
Delhi Development Authority,
Vikas Sadan, INA Market,
New Delhi-110023.

4. Senior Research Officer

Delhi Development Authority,
Vikas Sadan, INA Market,
New Delhi-110023.

-:-

Page 
3