Central Information Commission Judgements

Shri. M I Haneef vs Ministry Of Minority Affairs on 4 August, 2010

Central Information Commission
Shri. M I Haneef vs Ministry Of Minority Affairs on 4 August, 2010
              Central Information Commission
                       2nd Floor, August Kranti Bhawan,
                   Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in

                                                        Decision No. 5695/IC(A)/2010
                                                         F. No.CIC/MA/A/2010/000464
                                                          Dated, the 4th August, 2010

Name of the Appellant                 : Shri M.I. Haneef

Name of the Public Authority          : M/o Minority Affairs

Facts

:

1. The appeal was scheduled for hearing on 4th August, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.

2. In response to the RTI application, the CPIO has informed that the
information asked for relate to an ongoing departmental inquiry and therefore the
information has been refused u/s 8 (1) (h) of the Act. Being dissatisfied with
CPIO’s response, the appellant has pleaded for providing the information.

Decision:

3. The appellant has neither responded to the notice for hearing nor has
indicated as to what is the public interest in disclosure of the information. This
appeal is therefore considered unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioneri

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri M.I. Haneef, E-302, Taj Enclave, Geeta Colony, Delhi-110031.

2. Shru Lucas L. Kamsuan, Dy. Secretary & CPIO, M/o Minority Affairs, 11th
Floor, Paryavaran Bhawan, CGO Complex, Lodhi Road, New Delhi-
110003.

2