Central Information Commission Judgements

Dr. Amrit Mehta vs Central Institute Of English And … on 8 August, 2006

Central Information Commission
Dr. Amrit Mehta vs Central Institute Of English And … on 8 August, 2006


ORDER

O.P. Kejariwal, I.C.

Background:

1. Dr. Amrit Mehta from Hyderabad complained to the Commission on 24th January, 2006 against the denial of information by the PIO of the Central Institute of English and Foreign Languages (CIEFL), Hyderabad. He enclosed copies of a number of letters he had written to the PIO in December, 2005 and January, 2006, raising various issues on which he had sought information. On 6th March, 2006, the Commission sought the comments of the PIO. As the Commission did not receive any response from the PIO, notices were issued to the PIO and the complainant fixing 7th August, 2006 as the date of hearing. On 24th July, 2006, the complainant informed the Commission that the PIO had furnished information on 15th February, 2006 but it was incomplete and not certified.

2. The hearing was held as scheduled. Shri Muralidhar Tadi, PIO, CIEFL appeared on behalf of the respondents. The applicant did not attend.

Decision:

3. The PIO showed to the Commission the proof of efforts made by him to collect the information from the Accounts Department and forward them to the complainant, without even charging the application fee. The Commission noted that most of the information had been supplied to the complainant as was initially asked by him. The complainant, however, has been raising new issues, thereby complicating the issue. The Commission directed the CIEFL that as and when the complainant approaches them, they should provide the information as initially sought by him, in case he considers it to be incomplete.

4. The Commission ordered accordingly.