Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5576/IC(A)/2010
F. No.CIC/MA/A/2010/000302
Dated, the 30th June, 2010
Name of the Appellant: Shri. Ram Kishan
Name of the Public Authority: Nuclear Power Corporation of India Ltd.
Facts
: i
1. The appeal was scheduled for hearing on 30/6/2010. But, the appellant
did not avail of this opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. In response to the RTI application, the CPIO has furnished partial
information while the remaining information has been refused u/s 8(1)(h) of the
Act, on the ground that the process of enquiry has not been completed as yet.
Being dissatisfied with the response, the appellant has submitted the appeal
before the Commission and pleaded for providing complete information.
Decision:
3. The appellant has neither indicated as to what is the public interest in
disclosure of information, which has been refused to him u/s 8(1)(h) of the Act,
nor he has indicated as to how he is affected in the matter.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. This appeal is therefore considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Ram Kishan, Vice President, Dept. of Atomic Energy SC/ST
Employees’ Welfare Association, Rawatbhata, Rajasthan – 323 306
2. Shri. R.R. Kakde, CPIO, Nuclear Power Corporation of India Limited,
Vikram Sarabhai Bhavan, Central Avenue Road, Anushaktinagar, Mumbai
– 400 094.
3. Shri. S. Thakur, Appellate Authority, Nuclear Power Corporation of India
Limited, Vikram Sarabhai Bhavan, Central Avenue Road, Anushaktinagar,
Mumbai – 400 094.
ii
“All men by nature desire to know.” – Aristotle
2