CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market,
Old JNU Campus, New Delhi – 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/C/2009/000162/3926
File No. CIC/SG/C/2009/000162
COMPLAINT REMANDED TO : First Appellate Authority
Factory Licensing Department
Municipal Corporation of Delhi
Nigam Bhawan, Kashmere Gate
Delhi
Complainant : Ms. Meena
B 5/125, Yamuna Vihar
Delhi-110053
Public Information Officer : The Assistant Public Information Officer
Admin. Officer (FL)
Factory Licensing Department
Municipal Corporation of Delhi
Nigam Bhawan, Kashmere Gate
Delhi
Decision:
The complainant had filed an application with the PIO on 11/09/2008 asking for certain
information. She received a reply from the APIO, 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.
Notice of this decision be given free of cost to the parties.
Shailesh Gandhi
Information Commissioner
30 June, 2009
Encl: Copy of the Complaint.
(For any further correspondence in this matter, please quote the file no. mentioned above)