CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi – 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/000604/3943
File No. CIC/SG/C/2009/000604
COMPLAINT REMANDED TO : First Appellate Authority
GNCT of Delhi
Headquarters
Delhi Fire Services
New Delhi-110001
Complainant : Mr. Narendra Kumar
S/o Sh. Ram Prasad
V.P.O Khandari
Tahsil Gohana, Sonepat
Haryana
Public Information Officer : Mr. Drirendra Kumar
The Public Information Officer
GNCT of Delhi
Headquarters, Delhi Fire Services
New Delhi-110001
Decision:
The complainant had filed an application with the PIO on 12/12/2008 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.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
30 June, 2009
Encl: Copy of the Complaint.
(For any further correspondence in this matter, please quote the file no. mentioned above)