Central Information Commission Judgements

Sh. Tarun K. Roy vs University Of Delhi on 8 May, 2009

Central Information Commission
Sh. Tarun K. Roy vs University Of Delhi on 8 May, 2009
                   CENTRAL INFORMATION COMMISSION
                     Club Building, Opposite Ber Sarai Market,
                           Block IV, Old JNU Campus,
                                New Delhi - 110067.
                               Tel: + 91 11 26161796

                                                       Decision No. CIC /SG/C/2009/000415/3153
                                                          Complaint No. CIC/SG/C/2009/000415


COMPLAINT REMANDED TO :                        The First Appellate Authority
                                               Registrar
                                               University of Delhi
                                               Delhi 110007

Complainant                           :        Sh. Tarun K. Roy
                                               3/3 A, Street No. 5
                                               K-Block, Gangotri Village
                                               Behind Madhupur College
                                               Delhi 110053

Public Information Officer            :        Assistant Registrar
                                               Public Information Officer
                                               University of Delhi
                                               Delhi 110007

Decision:
       The complainant had filed an application with the PIO on 03/11/2008 asking for certain
information. He received a reply from the PIO, which he 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
                                                                                    May 08, 2009
Encl:
1.

Copy of the complaint