Central Information Commission Judgements

Mr. Faisal Zia Siddiqui vs Aligarh Muslim University on 23 January, 2009

Central Information Commission
Mr. Faisal Zia Siddiqui vs Aligarh Muslim University on 23 January, 2009
                 CENTRAL INFORMATION COMMISSION
                           Room no.415, 4th Floor, Block IV,
                          Old JNU Campus, New Delhi 110066.
                                Tel : + 91 11 26161796

                                           Decision No. CIC /OK/C/2008/00556/SG/1256
                                             Complaint No. CIC/OK/C/2008/00556

Complainant                           :        Mr. Faisal Zia Siddiqui
                                               Lecturer In Civil Engg. Section
                                               University Polytechnic, Aligarh Muslim
                                               University
                                               Aligarh-202 002

Respondent                             :       The Central Public Information Officer,
                                               Aligarh Muslim University, Aligarh
                                               Uttar Pradesh-202 002

Facts

arising from the Complaint:

Mr. Faisal Zia Siddiqui had filed a RTI application to The Central Public Information
Officer,Aligarh Muslim University, Aligarh, Uttar Pradesh-202 on 23/02/2008 asking for
certain information. Since no reply was received within the mandated time of 30 days, he
had filed a complaint under Section 18 to the Commission.
The Commission issued a notice to the PIO asking him to supply the information and
sought an explanation for not furnishing the information within the mandated time. The
PIO has informed the Commission that the information has been sent to the complainant
on 12/01/2009 and has furnished the proof of the same.

Decision:

Complaint Disposed Off.

The PIO has also given an explanation for the delay. The Commission condones the
delay and warns the PIO to ensure that information is given to applicants within 30 days
as mandated under Section 7 (1) of the RTI act.

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

Shailesh Gandhi
Information Commissioner
January 23, 2009