Central Information Commission Judgements

Ms. Shalta Rani vs Mcd on 20 December, 2008

Central Information Commission
Ms. Shalta Rani vs Mcd on 20 December, 2008


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

Tel: + 91 11 26161796

Decision No. CIC /OK/C/2008/00453/SG/0673
Complaint No. CIC/OK/C/2008/00453/SG

COMPLAINT REMANDED TO: Director of Vigilence,
16, Rajpur Road
Civil Lines
New Delhi – 110054

Complainant : Ms. Shalta Rani
1624/116, Ganesh Pura
New Delhi-110035

Public Information Officer : Public Information Officer
MCD, 16 Rajpur Road,
Civil Lines
New Delhi -110054
Decision:

The complainant had filed an application with the PIO on 31/03/2008 asking for certain
information. She received a reply from the PIO, which she 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
December 20, 2008