In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000114
Date of Hearing : February 14, 2011
Date of Decision : February 14, 2011
Parties:
Appellant
Shri Usmani Sharfuddin
Room No. 110, Osmania (U),
S.S. North, A.M.U.,
Aligarh 202 002
The Appellant was absent.
Respondents
M/o External Affairs Passport Office,
CGO complex1,
Kamla Nehru Nagar, Hapur Road,
Ghaziabad (U P)
Represented by: Shri Amrendra Kumar Sengar, Passport officer & CPIO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
Decision Notice
From the inordinate delay that has occurred in receiving the police verification report it appears that the pp
forms sent to the police by the passport office have got lost somewhere in transit or at the police station itself.
It is, therefore, advised that the Appellant may resubmit the pp form duly filled in to the Passport officer once
again who, as agreed by the him during the hearing, will expedite issuance of passport once the forms have
been received. The Appellant may do so within 2 weeks of receipt of this order.
In so far as the provision of information is concerned, it is seen that adequate replies have been furnished to
the Appellant, corresponding to his RTIqueries and that they satisfy the requirement of the present appeal
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000114
ORDER
Background
1. The Applicant, through his RTIapplication dated 22.04.2010, interalia, wanted to know from the
CPIO, Regional Passport office, Ghaziabad the daily progress made on his passport application
which he submitted to the Passport authority on 01.06.2009.
2. The CPIO, on 13.05.2010, gave pointwise reply to the Applicant which the Applicant considered as
inadequate and, therefore, filed his 1stappeal with the Appellate Authority on 2.07.2010. The
Appellate Authority, in his decision dated 2.09.2010, held that the available information has been
furnished to the Appellant and, thus no further disclosure is warranted.
3. The Appellant, thereafter, filed the present appeal in the Commission on 19.10.2010 requesting that
the correct and complete information be directed to be furnished to him.
Decision
4. The CPIO, present during the hearing, informed the Commission that the Appellant’s passport
application is pending with the Public Authority as the police verification report, which they had
sought from the police through a letter dated 03.03.2010, is yet to be received from the police
authority from District Mhao. He, however, stated that the pointwise information has been furnished
to the Appellant.
5. From the inordinate delay that has occurred in receiving the police verification report it appears that
the pp forms sent to the police by the passport office have got lost somewhere in transit or at the
police station itself. It is, therefore, advised that the Appellant may resubmit the pp form duly filled in
to the Passport officer once again who, as agreed by him during the hearing, will expedite issuance
of passport. The Appellant may do so within 2 weeks of receipt of this order.
6. In so far as the provision of information is concerned, it is seen that adequate replies have been
furnished to the Appellant, corresponding to his RTIqueries and that they satisfy the requirement of
the present appeal.
7. The appeal is accordingly directed to be closed.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Usmani Sharfuddin
Room No. 110, Osmania (U),
S.S. North, A.M.U.,
Aligarh 202 002
2. The Appellate Authority
M/o External Affairs
Office of JS (CPV)
Patiala House Annexe
Tilak Marg,
New Delhi
3. The Public Information Officer
Passport Office,
CGO complex1,
Kamla Nehru Nagar, Hapur Road,
Ghaziabad (U P)
4. Officer Incharge, NIC