CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/00048
Dated, the 24th April, 2009.
Appellant : Mohd. Vasi Ansari
Respondents : Department of Legal Affairs
This matter was heard on 16.04.2009 in the presence of both
parties.
2. The second-appeal by appellant, Mohd.Vasi Ansari has been filed
against the order of the First Appellate Authority dated 28.02.2008.
3. The Appellate Authority had stated that information relating to
appellant’s RTI-application dated 17.09.2007 could not be furnished to
him because the applications, which according to him, were sent to the
public authority were actually never received by the public authority’s
office. Appellate Authority, therefore, concluded that the question of
action on those applications could not be divulged to the appellant
because there was no such action ever taken as no application from the
appellant was ever received.
4. Subsequently, in the comments filed before the Commission, CPIO
had stated that the memorial dated 28.02.2008 filed by the appellant
“has been traced out”. But meanwhile the Notary’s Rules, 1956 have
been amended. The case of the appellant, Shri Ansari “would now be
processed in accordance with the amended Rules.”
5. In view of the above, no further action lies at the Commission’s
end.
6. Appeal closed.
7. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-24042009-03.doc
Page 1 of 1