Central Information Commission Judgements

Mr.Vijay Kumar vs Mcd, Gnct Delhi on 27 July, 2011

Central Information Commission
Mr.Vijay Kumar vs Mcd, Gnct Delhi on 27 July, 2011
                    CENTRAL INFORMATION COMMISSION
                      Club Building, Opposite Ber Sarai Market,
                       Old JNU Campus, New Delhi - 110067.
                               Tel: +91-11-26161796


                                             Decision No. CIC/SG/C/2011/000788/13696
                                                  Complaint No. CIC/SG/C/2011/000788


COMPLAINT REMANDED TO                                First Appellate Authority
                                                     Municipal Corporation of Delhi
                                                     Deputy Commissioner
                                                     Rohini Zone Room No.102,
                                                     Ist Floor Zonal Office Building,
                                                     Sector - 5


Complainant                                          Shri.Vinay Kumar
                                                     F-22/84 Sector-3
                                                     Rohini,
                                                     Delhi - 110085

Public Information Officer                           Public Information Officer
                                                     Municipal Corporation of Del
                                                     Ex. Engineer (MRZ)-IV
                                                     Road No. 44, Pitampura,
                                                     Delhi - 110034


Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO on 15/04/2010 asking
for certain information. He received a reply from the PIO, which he found unsatisfactory.
The Complainant therefore filed a Complaint with the Commission (21/07/2011) 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 mater 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
examinewhether 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 to the Complainant.

The Complaint is disposed of.

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





                                                                          Shailesh Gandhi
                                                                Information Commissioner
                                                                             July 27, 2011


Enclosed:        Copy of Complaint dated 21-07-2011.
                 Copy of PIO's reply dated 17-06-2011; and
                 Copy of RTI application dated 15-04-2011.