Central Information Commission Judgements

Mr.Kyum Mohammad vs Ministry Of Labour And Employment on 1 September, 2010

Central Information Commission
Mr.Kyum Mohammad vs Ministry Of Labour And Employment on 1 September, 2010
                              CENTRAL INFORMATION COMMISSION
                                  Club Building (Near Post Office)
                                Old JNU Campus, New Delhi - 110067
                                       Tel: +91-11-26161796

                                                                    Decision No. CIC/DS/C/2010/000030/SG/9196
                                                                      Complaint No. CIC/DS/C/2010/000030/SG

Complainant                                     :        Mr. Kyum Mohammad
                                                         Village Shahpur, Hall Mukam - Baliyari
                                                         Post Office, Tehshil & Dist. - Singroali (M.P.)

Respondent                                      :        Public Information Officer
                                                         Director/CPIO
                                                         Ministry of Labour and Employment
                                                         Shram Shakti Bhawan, Rafi Marg
                                                         New Delhi-110001

                                                         Public Information Officer
                                                         Director, Employment Exchanges
                                                         D.G.E.T , Ministry of Labour and Employment
                                                         Shram Shakti Bhawan, Rafi Marg
                                                         New Delhi-110001

Facts

arising from the Complaint:

Mr. Kyum Mohammad had filed a RTI application with the PIO, Ministry of Labour and
Employment, New Delhi on 10/05/2009 asking for certain information. However on not having
received the information within the mandated time, the Complainant filed a complaint under
Section 18 of the RTI Act with the Commission. On this basis, the Commission issued a notice to
the PIO, Ministry of Labour & Employment, New Delhi on 31/05/2010 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 received a letter dated 17/06/2010 from the CPIO/Director, Ministry of
Labour and Employment, New Delhi wherein it has been stated that the RTI Application has been
received on 07/07/2009. Further, stating that the RTI Application was transferred to CPIO,
Directorate General of Employment and Training vide a letter dated 09/07/2009 for necessary
action. Subsequently, the Commission received a letter dated 26/07/2010 from the CPIO/Director
of Employment Exchanges stating that information has been provided to the Complainant vide a
letter dated 04/08/2009, copy of the said letter was also enclosed.

Decision:

The Complaint is disposed off.

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

Shailesh Gandhi
Information Commissioner
01 September 2010
Encl: PIO’s reply dated 04/08/2009
(In any correspondence on this decision, mention the complete decision number.)(SP)