Central Information Commission Judgements

Mr. Rajender Prasad vs Jamia Millia Islamia on 8 September, 2009

Central Information Commission
Mr. Rajender Prasad vs Jamia Millia Islamia on 8 September, 2009


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

Tel: +91-11-26161796

Decision No. CIC/SG/C/2009/001288/4729
Complaint No. CIC/SG/C/2009/001288

COMPLAINT REMANDED TO : First Appellate Authority
Jamia Millia Islamia,
Maulana Mohammed Ali Jauhar Marg,
New Delhi-110025

Complainant : Mr. Rajender Prasad,
G-379, Nauroji Nagar,
New Delhi-110029

Public Information Officer : Public Information Officer,
Office of the Registrar, Room No.112,
Jamia Millia Islamia, New Delhi-110025

Decision:

The complainant had filed an application with the PIO on 31/07/2009 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
8 September 2009
Encl: Copy of RTI Application dated 31/07/2009
Copy of PIO’s reply dated 19/08/2009

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