Central Information Commission Judgements

Mr. Mohd. Athar vs Aligarh Muslim University on 6 January, 2009

Central Information Commission
Mr. Mohd. Athar vs Aligarh Muslim University on 6 January, 2009
                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/2008/00062/SG/0878
                                         Complaint No. CIC /OK/C/2008/00062/SG

Complainant                         :        Mr. Mohd. Athar
                                             Ex-Assistant (Admin.)
                                             H. No. 4/283, Hamdard Nagar -"B"
                                             Near Masjid Nabi Karim,
                                             Anupshahar Road, Aligarh


Respondent                           :       Central Assistant Public Information
                                             Officer, Ground Floor, Administrative
                                             Block, Aligarh Muslim University
                                             Aligarh-202002, U.P.



Facts

arising from the Complaint:

Mr. Mohd. Athar had filed a RTI application with the PIO, AMU on 21/05/2007
asking for certain information. Since no reply was received within the mandated time of
30 days, he had filed a complaint under Section 18 to the Commission.
The Commission issued a notice to the PIO asking him to supply the information and
sought an explanation for not furnishing the information within the mandated time. The
PIO has informed the Commission that the information has been sent to the complainant
on 21/07/2007 and again on 26/12/2008.

Decision:

Complaint Disposed Off

The PIO has also given an explanation for the delay. The Commission condones the
delay and warns the PIO to ensure that information is given to applicants with in 30 days
as mandated under Section 7 (1) of the RTI act.
Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
January 6, 2009