Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5252/IC(A)/2010
F. No.CIC/MA/C/2010/000023
Dated, the 29th March, 2010
Name of the Appellant: Shri. I. Nicholas
Name of the Public Authority: Minority Commission
i
Facts
:
1. The complainant has asked for information regarding the action taken on a
representation for allotment of land. He has stated that the CPIO has not
provided reasons for non-allotment of land to his daughter by the respondent.
Hence, this complaint before the Commission.
Decision:
2. An information seeker is expected to ask for information as per section 2(f)
and (j) of the Act. The complainant is accordingly advised to re-submit a copy of
his RTI application to the concerned CPIO, who may be the custodian of
information. The CPIO is directed to provide the information asked for on the
basis of available records within 15 working days from the date of receipt of fresh
application, as mentioned above.
3. With these remarks, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Sh. I. Nicholas, Madhu Niwas, F-43, Pandav Nagar, Meerut-250 001.
(U.P.).
2. The CPIO, Minority Commission, 6th floor, Indira Bhawan, Ashok Marg,
Lucknow.
3. The Appellate Authority & Chairman, Minority Commission, 6th floor, Indira
Bhawan, Ashok Marg, Lucknow.
2