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