Central Information Commission Judgements

Mr. Sanjay Aggarwal vs Municipal Corporation Of Delhi on 15 January, 2009

Central Information Commission
Mr. Sanjay Aggarwal vs Municipal Corporation Of Delhi on 15 January, 2009


CENTRAL INFORMATION COMMISSION
Room no.415, 4th Floor, Block IV,
Old JNU Campus, New Delhi 110066.

Tel: + 91 11 26161796

Decision No. CIC /SG/C/2008/00198/1094
Complaint No. CIC/SG/C/2008/00198

COMPLAINT REMANDED TO : The First Appellate Authority
Deputy Commissioner
Municipal Corporation of Delhi
Town Hall Zone
Delhi.

Complainant : Mr. Sanjay Aggarwal
I-4/18 Krishna Nagar
Delhi-110051

Public Information Officer : The Public Information Officer
Municipal Corporation of Delhi
Town Hall Zone
Delhi

Decision:

The complainant had filed an application with the PIO on 12/09/2008 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. The complainant has not used the alternate and efficacious remedy of the 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, 2005, after giving
both sides an opportunity of a hearing.

The Complaint is disposed.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
January 15, 2009