Central Information Commission Judgements

Mr.Manek Jethmal Shah vs Ministry Of Environment And … on 29 August, 2011

Central Information Commission
Mr.Manek Jethmal Shah vs Ministry Of Environment And … on 29 August, 2011
                       CENTRAL INFORMATION COMMISSION
                           Club Building (Near Post Office)
                         Old JNU Campus, New Delhi - 110067
                                Tel: +91-11-26161796

                                                        Decision No. CIC/AD/C/2011/000893/SG/14358
                                                            Complaint No. CIC/AD/C/2011/000893/SG


Complainant                                    :                Mr. Manek Jhetmal Shah
                                                                Opp. Old Bank of Maharashtra
                                                                Dahanu, District -Thane-401601

Respondent                                      :               Chief Public Information Officer
                                                                Ministry of Environment & Forests
                                                                Room No. 1032, Paryavaran Bhawan,
                                                                CGO Complex, Lodi Road,
                                                                New Delhi-110003



Facts

arising from the Complaint:

Mr. Manek Jhetmal Shah had filed a RTI application with the PIO, Ministry of
Environment & Forests, New Delhi on 15/09/2010 asking for certain information.
However on not having received the information within the mandated time, the
Complainant filed a complaint under Section 18 of the RTI Act with the Commission. On
this basis, the Commission issued a notice to the PIO, Ministry of Environment &
Forests, New Delhi on 08/07/2011 with a direction to provide the information to the
Complainant and further sought an explanation for not furnishing the information within
the mandated time.

The Commission has received a letter dated 08/08/2011 from the Respondent
wherein it has been stated that as per the records of the RTI Cell, the said RTI
Application was never received in their office. However, in compliance of the
Commission’s direction some relevant information with regard to the RTI Application
has been provided vide letter dated 28/07/2011 by the CPIO, copy of which was
enclosed.

Decision:

The Complaint is disposed off.

Notice of this decision be given free of cost to the parties.

Shailesh Gandhi
Information Commissioner
29 August 2011
(In any correspondence on this decision, mention the complete decision number.)(SP)