Central Information Commission Judgements

Mr.Arshad Ansari vs Ministry Of External Affairs on 7 March, 2011

Central Information Commission
Mr.Arshad Ansari vs Ministry Of External Affairs on 7 March, 2011
                                            dsUnzh; lwpuk vk;ksx
                              Central Information Commission
                        Dyc Hkou] utnhd Mkd[kkuk / Club Building, Near Post Office
                                  iqjkuk ts-,u-;w- ifjlj / Old J.N.U. Campus
                                 ubZ fnYyh ­ 110067 / New Delhi - 110067
                                                          *****

No. CIC/AD/C/2010/001424

Dated: 07th March, 2011

Name of the Complainant : Mr. Arshad Ansari
S/o Shri Sahabuddin Ansari
Village – Mishrauli, Jamantola
Post – Bankul, Thana – Bankata
Janpad – Devariya
Uttar Pradesh 
Name of the Public Authority : Public Information Officer
Ministry of External Affairs,
Regional Passport Officer,
Passport Office Complex,
Behind RBI, Vipin Khand,
Gomti Nagar,
Lucknow­10

 ORDER 

          The Commission has received a petition from Mr. Arshad Ansari, stating that his RTI­
application of 05.07.2010 filed with the Regional Passport Office, Lucknow, has not been 
responded to within the time limit prescribed under the RTI­Act, 2005.  A copy of her complaint 
is enclosed.

2.        The Commission has decided to treat this petition as a complaint under Section 18 of 
the RTI­Act, 2005, and hereby directs the Public Information Officer, Regional Passport Office, 
Lucknow, to provide the information sought by the Complainant by  15.04.2011.   Even if the 
information   has   already   been   provided,   another   set   of   the   same   to   be   supplied   to   the 
Complainant in response to this Order.   The Complainant may also be allowed inspection of 
relevant   files   and   be   provided   with   attested   copies   of   documents   including   file   noting,   if 
required, keeping in view the provisions of Section 8(1) and (9) of the RTI Act, free of cost. 
The Complainant may approach the Commission under Section 19(3) of the Act, if not satisfied 
with the information.  The Public Information Officer is also directed to report compliance with 
the Order by 15.04.2011.

3. It   appears   that   the   PIO’s   action   attracts   the   penal   provisions   of   Section   20(1). 
Therefore, you are directed to send the following to the Commission by 15.04.2011 by speed 
post or hand deliver.

i) A copy of the information sent to the complainant

ii) Your explanation for not supplying the information to the Complainant within the 
mandated time.

(Mrs. Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

CC:

1. Mr. Arshad Ansari
S/o Shri Sahabuddin Ansari
Village – Mishrauli, Jamantola
Post – Bankul, Thana – Bankata
Janpad – Devariya
Uttar Pradesh

2. Public Information Officer,
Ministry of External Affairs,
Regional Passport Officer,
Passport Office Complex,
Behind RBI, Vipin Khand,
Gomti Nagar,
Lucknow­10

3. Officer Incharge, NIC