Central Information Commission Judgements

Mr. Shahanawaz Khan vs Ministry Of Minority Affairs, … on 25 February, 2009

Central Information Commission
Mr. Shahanawaz Khan vs Ministry Of Minority Affairs, … on 25 February, 2009
                 CENTRAL INFORMATION COMMISSION
                        Room no.415, 4th Floor,
                      Block IV, Old JNU Campus,
                          New Delhi 110066.
                         Tel: + 91 11 26161796

                                                Decision No. CIC /SG/C/2008/00240/2039
                                                   Complaint No. CIC/SG/C/2008/00240

Complainant                           :        Mr. Shahanawaz Khan,
                                               Advocate,
                                               8 Kaptan Sahab Ki Bhagia
                                               Ginnori, Bhopal

Respondent                             :       Public Information Officer
                                               Ministry of Minority Affairs
                                               Govt. of India, 11th Floor,
                                               Paryavaran Bhawan
                                               CGO Premises, Lodi Road
                                               New Delhi

Facts

arising from the Complaint:

Mr. Shahnawaz Khan, had filed a RTI application with the PIO at the Ministry of
Minority Affairs on 06/05/2008 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 application was received in his office on
16/5/2008 and was transferred on 21/5/2008 to the ministry of Human Resources
Development. The PIO has further informed the Commission that the Ministry of HRD
vide its letter no. F2-2/2008-A.E.3 dated 17/7/2008 had provided the information to the
complainant.

Decision:

Complaint Disposed Off.

The PIO, Minority Affairs had transferred the complaint to the HRD ministry
within the stipulated time. There has been no delay on his part. The Commission 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
February 25, 2009