Central Information Commission Judgements

Mr.Aaron T Nadar vs Ministry Of Labour And Employment on 25 January, 2011

Central Information Commission
Mr.Aaron T Nadar vs Ministry Of Labour And Employment on 25 January, 2011
                                 CENTRAL INFORMATION COMMISSION
                                     Club Building (Near Post Office)
                                   Old JNU Campus, New Delhi - 110067
                                          Tel: +91-11-26161796

                                                                               Decision No. CIC/LS/C/2009/000484/11134
                                                                                   Complaint No. CIC/LS/C/2009/000484

Complainant                                      :          Mr. Aaron T. Nadar,
                                                            11/103, Shardul C.H.S Ltd
                                                            Chatrapati Shivaji Raje Complex, MHADA
                                                            Charkop, Kandivali (W), Mumbai,
                                                            Maharastra - 400 067

Respondents                                       :         C.P.I.O & R.P.F.C - II,
                                                            Employee's Provident Fund Organisation,
                                                            Ministry of Labour & Employment,
                                                            Regional Office, Plot - 222, Sec - 3,
                                                            Charkop Market, Kandivali (West)
                                                            Mumbai, Maharashtra - 400 067

Facts

arising from the Complaint:

The Complainant had filed a RTI application dated 19/02/2009
with the Respondent CPIO asking for certain information. On not having received any information
within the mandated time, he filed a complaint before this Commission. On this basis, the Commission
issued a notice to the Respondent 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 is in receipt of a letter dated 07/1/2011 from the Respondent. It has been stated therein
that the said RTI application was received on 24/02/2009 and replied vide letter dated 17/04/2009, copy
of which was enclosed. The explanations of a number of officials for the delay had also been enclosed.

On perusal of records it is observed that adequate information has been provided with respect to the RTI
application dated 19/02/2009.

Decision:

The Complaint is disposed off.

The Commission warns the CPIO to ensure that information is provided to applicants within the
mandated time as per the provisions of the RTI Act.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI, Act, 2005.

Shailesh Gandhi
Information Commissioner
25th January 2011

(In any correspondence on this decision, mention the complete decision number.)(ANP)

1