Central Information Commission Judgements

Mr. Sultan Bamahdi vs University Grants Commission on 4 January, 2010

Central Information Commission
Mr. Sultan Bamahdi vs University Grants Commission on 4 January, 2010
                      CENTRAL INFORMATION COMMISSION
                          Club Building (Near Post Office)
                        Old JNU Campus, New Delhi - 110067
                               Tel: +91-11-26161796

                                                            Decision No. CIC/SG/C/2009/001587/6254
                                                              Complaint No. CIC/SG/C/2009/001587

Complainant                                      :          Mr. Sultan Bamahdi
                                                            9-4-2, Courier World
                                                            Khilla Road, Nizamabad
                                                            Andhra Pradesh-503001

Respondent                                       :          Public Information Officer
                                                            Deputy Secretary (CPP-I)
                                                            University Grants Commission
                                                            Bahadur Shah Zafar Marg
                                                            New Delhi-110002

Facts arising from the Complaint:
       Mr. Sultan Bamahdi had filed a RTI application dated 14/09/2009 with the PIO,
UGC asking for certain information. Since no reply was received within the mandated
time period of 30 days, the Complainant filed a Complaint under Section 18 of the RTI
Act with the Commission. On this basis, the Commission issued a notice directing the
PIO, UGC, Bahadur Shah Zafar Marg, Delhi on 18/11/2009 to provide information to the
Complainant and further sought an explanation for not furnishing the information within
the mandated time.
.

The Commission received a letter dated 10/12/2009 from the PIO, Deputy Secretary
(CPP-I), UGC wherein copy of information provided to the Complainant vide letter dated
30/10/2009 was enclosed.

Decision:

The Complaint is disposed off.

Further, the Commission warns the PIO to ensure that information is given to
applicants within 30 days as mandated under Section 7 (1) of the RTI Act, 2005.

Notice of this decision be given free of cost to the parties.
Any information in compliance with this order will be provided free of cost as per section 7(6) of RTI, Act, 2005.

Shailesh Gandhi
Information Commissioner
04/01/2010

(In any correspondence on this decision, mention the complete decision number.)(SP)