Central Information Commission Judgements

Mr. Faisal Zia Siddiqui vs Aligarh Muslim University on 13 January, 2009

Central Information Commission
Mr. Faisal Zia Siddiqui vs Aligarh Muslim University on 13 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/2008/00678/1034
                                         Complaint No. CIC/OK/C/2008/00678

Complainant                         :       Mr. Faisal Zia Siddiqui
                                            Lecturer In Civil Engg Section
                                            University Polytechnic
                                            Aligarh Muslim University (AMU)
                                            Uttar Pradesh 202002

Respondent                           :      Central Public Information Officer
                                            Aligarh Muslim University (AMU)
                                            Aligarh
                                            Uttar Pradesh

Facts

arising from the Complaint:

Mr. Faisal Zia Siddiqui had filed a RTI application with the PIO, Central Public
Information Officer, Aligarh Muslim University (AMU), Aligarh, Uttar Pradesh on
01/03/2008 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 27/12/2008.

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 13, 2009