Central Information Commission Judgements

Mr.Sanjeev Kumar vs Ministry Of External Affairs on 18 August, 2011

Central Information Commission
Mr.Sanjeev Kumar vs Ministry Of External Affairs on 18 August, 2011
                CENTRAL INFORMATION COMMISSION
                 Club Building, Opposite Ber Sarai Market,
                   Old JNU Campus, New Delhi - 110067.
                           Tel: +91-11-26161796

                                         Decision No. CIC/AD/C/2011/000510/SG/14153
                                             Complaint No. CIC/AD/C/2011/000510/SG

COMPLAINT REMANDED TO :                      Secretary[ER] & Appellate Authority
                                                    Room No. -183 A, South Block
                                             Ministry of External Affairs
                                             New Delhi 110011

Complainant                          :       Mr. Sanjeev Kumar
                                             Attache (PIC), Embassy of India
                                             Dunajska 4, 81108, Bratislava
                                             Slovak Republic
                                             C/o Ministry of External Affairs
                                             Diplomat Bag Section
                                             South Block, New Delhi

Public Information Officer           :       The Head of Chancery & Information
                                             Officer
                                             Embassy of India, Dunajska 4
                                             81108 Bratislava, Slovakia

Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO on 26/10/2010 asking for
certain information. He received a reply from the PIO dated 24/11/2010, which he found
unsatisfactory. The Complainant therefore filed a Complaint with the Commission on
02/02/2011 under Section 18 of the RTI Act.

It must be noted that there is an alternate and efficacious remedy of First Appeal
available under Section 19(1) of the RTI Act. It appears that the Complainant has failed
to avail the same in the instant case. Consequently, the First Appellate Authority (FAA)
has not had the chance to review the PIO’s decision as envisaged under the RTI Act.

Decision:

In view of the aforesaid, the instant matter is remanded to the FAA.

The Commission hereby directs the FAA to treat the copy of the Complaint (enclosed
herewith) as the First Appeal and decide the matter in accordance with the provisions of
the RTI Act after giving all concerned parties an opportunity to be heard.
The FAA is directed to peruse all the relevant documents during the hearing and examine
whether the information provided by the PIO is complete, relevant and correct. Where the
FAA is satisfied that the information provided by the PIO is as per the records, the First
Appeal shall be disposed of. In the event, there are any deficiencies in the information
provided by the PIO, the FAA shall direct the PIO to provide the complete information in
reply to the RTI application dated 16/09/2011 to the Complainant.

The Complaint is disposed of.

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




                                                                                                       Shailesh Gandhi
                                                                                             Information Commissioner
                                                                                                        18 August 2011


Enclosed:             Copy of Complaint dated 26/10/2010;
                      Copy of PIO's reply dated 24/11/2011; and
                      Copy of RTI application dated 02/02/2011.




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