Central Information Commission Judgements

Mr.Shamim Khan vs Ministry Of Home Affairs on 16 December, 2010

Central Information Commission
Mr.Shamim Khan vs Ministry Of Home Affairs on 16 December, 2010
                               Central Information Commission
                      Room No. 5, Club Building, Near Post Office
                   Old J.N.U. Campus, New Delhi - 110067
                                  Tel No: 26161997
                                                                                Case No. CIC/SS/A/2010/000567

        Name of Appellant                              :         Sh.  Shameem Khan
                                                                 (The Appellant was not present)

        Name of Respondent                                       :      M/o Home Affairs, North Block
                                                                 (Represented by Sh. Yash Pal Yadav, 
                                                                 Section Officer)

        The matter was heard on                        :         16.12.2010


                                                            ORDER

 

Sh. Sameem Khan, the Appellant, through his RTI application dated 8.02.2010, sought to 
know the action taken by the Home Ministry on his representation dated 30.03.2008.  The PIO, 
vide letter dated 16.03.2010, replied to the Appellant informing him that his representation had 
been forwarded to the concerned authority.  Not satisfied with the reply of the PIO, the Appellant 
filed   an   appeal   before   the   First   Appellate   Authority   (FAA).   The   FAA,   vide   decision   dated 
23.03.2010 upheld the reply of the PIO.  Hence, the present appeal before the Commission.

During   the   hearing   the   Respondent   submit   that   as   per   records   complete   requisite 
information has been provided to the Appellant.

After   hearing   the   Respondent   and   on   perusal   of   the   relevant   documents   on   file,   the 
commission is of the view that complete requisite information available on records and permissible 
under the RTI Act. has already been furnished to the Appellant.  Hence, no interference is called 
for in the replies of the Respondent.

(Sushma Singh) 
                                                                          Information Commissioner 
16.12.2010
 Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

Copy to:

1. Sh.   Shameem   Khan,   S/o   Sh.   Sher   Khan,   Village­   Sharfuddinpur,   Post­Jahanganj, 
Faruqabad, U.P.­209739

2. The Public Information Officer, Director, Govt. of India, M/o Home Affairs, North Block, 
New Delhi­110001 

3. The Appellate Authority, Jt. Director (Police­II), Govt. of India, M/o Home Affairs, North 
Block, New Delhi­110001