CENTRAL INFORMATION COMMISSION
Club Building, Opposite Ber Sarai Market
Old JNU Campus, New Delhi -110067
Tel : +91-11-26161796
Decision No.CIC/SG/C/2010/001164/9514
Complaint No.CIC/SG/C/2010/001164
COMPLAINT REMANDED : FAA & Chief Town Planner
TO Municipal Corporation of Delhi
Town Planning Department, 4th Floor
Nigam Bhawan, Kashmere Gate
Delhi- 110006
Complainant : Smt Amarjeet Kaur
C 17, Mansarover Garden
New Delhi- 110015
Respondent : PIO
Municipal Corporation of Delhi
Town Planning Department
Nigam Bhawan, Kashmere Gate
Delhi- 110006
Facts
arising from the Complaint:
The complainant had filed an application with the PIO on 16/07/2010 asking for
certain information. She received a reply dated 19/08/2010 from the PIO, which she
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.
Decision:
The Complaint is disposed off.
Notice of this decision be given free of cost to the parties.