Central Information Commission Judgements

Shri Suryakant Chandrarao Nawle vs A.I.C.T.E., New Delhi on 3 July, 2008

Central Information Commission
Shri Suryakant Chandrarao Nawle vs A.I.C.T.E., New Delhi on 3 July, 2008
                      Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi-110066
                               Website: www.cic.gov.in

                                                    Decision No. 2752/IC(A)/2008

                                                     F. No. CIC/MA/C/2008/00257

                                                         Dated, the 3rd July, 2008

Name of the Appellant              :      Shri Suryakant Chandrarao Nawle

Name of the Public Authority       :      A.I.C.T.E., New Delhi


Facts

:

1. The complainant did not avail of the opportunity of personal hearing on
3/07/2008. The case is therefore examined on merit.

2. The complainant has alleged that the information asked for has not been
furnished to him, hence this complaint before the Commission.

Decision:

3. The CPIO is directed to furnish the information asked for within 15 working
days from the date of issue of this decision, failing which penalty proceedings
would be initiated. The complainant is advised to approach the concerned CPIO
alongwith the copy of his RTI application for his ready reference.

4. The complaint is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

1
Name and address of parties:

1. Shri Suryakant Chandrarao Nawle, Prathmesh Apartment, A.L.-6-17-8,
Sector-5, Airoki, Navi Mumbai-400708.

2. Dr. Nirendra Dev, Dy. Director & CPIO, All India Council For Technical
Education, 7th Floor, Chander Lok Building, Janpath, New Delh-110001.

2