Central Information Commission Judgements

Ms.Asha vs Ministry Of Tourism on 30 September, 2011

Central Information Commission
Ms.Asha vs Ministry Of Tourism on 30 September, 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/2011/001174/14976
                                                  Complaint No. CIC/SG/C/2011/001174


COMPLAINT REMANDED TO                        :       First Appellate Authority
                                                     Ministry of Tourism
                                                     Room No. 2, C-1 Hutments
                                                     Dalhousie Road
                                                     New Delhi-110001

Complainant                                  :       Ms. Asha
                                                     Type II Quarter No. 4
                                                     GPRA Colony Sector 15
                                                     Kar Kunj Chauraha
                                                     Sikandara Agra

Public Information Officer                   :       Public Information Officer
                                                     O/o Regional Director (North)
                                                     Ministry of Tourism
                                                     India Tourism Office
                                                     88 Janpath, Connaught Place
                                                     New Delhi-110001


Facts

arising from the Complaint:

The Complainant had filed a RTI application with the PIO on 18/05/2011 asking for
certain information. She received a reply from the PIO, which she found unsatisfactory.
The Complainant therefore filed a Complaint with the Commission (20/06/2011) 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 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 to the Complainant.

The Complaint is disposed of.

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





                                                                                        Shailesh Gandhi
                                                                              Information Commissioner
                                                                                                    30 September 2011


Enclosed:        Copy of Complaint dated 20-06-2011.
                 Copy of PIO's reply dated 09-06-2011; and
                 Copy of RTI application dated 18-05-2011.




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