Central Information Commission
SA/UG/09/F6802BX/AD
Dated January 22, 2009
Name of the Appellant : Mr.A.M.Attar
Name of the Public Authority : Haj Committee of India
Background
1. The Appellant filed his RTI application dt.14.6.08 with the PIO, Haj
Committee of India. He sought information against 12 points with
regard to increase in cost of Haj pilgrimage. The PIO replied on dt.Nil
giving point wise information. The Appellant filed an appeal dt.14.7.08
with the Appellate Authority seeking clarifications and information on
certain replies provided by the CPIO for the points 2,3,4,6,7,10 & 12.
The Appellate Authority replied on 28.7.08 providing clarifications to all
the points. Not satisfied with the reply, the Appellant filed a second
appeal dt.22.9.08 before the CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing on January 22, 2009.
3. Mr. M.A. Khan, Personnel Officer and Md. Owais, CEO represented the
Public Authority.
4. The Appellant was not present during the hearing.
Decision
5. The Commission reviewed the information provided to the appellant
and noted that all available information have been provided to and
accordingly disposes off the appeal.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(K.G.Nair)
Designated Officer
Cc:
1. Mr.A.M.Attar
Shamshad Nagar
D/2 Building, Flat No.5
Mumbai – Pune Road
Mumbra 500 612
2. The CPIO
Haj Committee of India
Haj House
7 – A.M.R.A. Marg
Mumbai 400 001
3. The Appellate Authority
Haj Committee of India
Haj House
7 – A.M.R.A. Marg
Mumbai 400 001
4. Officer in charge, NIC
5. Press E Group, CIC