Central Information Commission Judgements

Shri. P.V.S. Prabhakara Murty vs Rashtriya Ispat Nigam Limited on 13 November, 2009

Central Information Commission
Shri. P.V.S. Prabhakara Murty vs Rashtriya Ispat Nigam Limited on 13 November, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.4706/IC(A)/2009
                                                           F. No.CIC/MA/A/2009/000680
                                                         Dated, the 13th November, 2009

Name of the Appellant:                  Shri. P.V.S. Prabhakara Murty

Name of the Public Authority:           Rashtriya Ispat Nigam Limited
                                                     i
                                         Decision:

1.

The case was scheduled for hearing on 11/11/2009. But, the appellant did
not avail of the opportunity of hearing. The appeal is, therefore, examined on
merit.

2. On perusal of the documents submitted by the appellant, it is observed
that he has asked for information relating to VRS. The CPIO and the Appellate
Authority have duly replied and furnished the information on the basis of
available records. It is not clear as to which information has been refused to the
appellant.

3. Since the appellant has not responded to the notice for hearing and that
he has not indicated as to which information, as per section 2(f) of the Act, has
been refused to him, this appeal is considered unnecessary.

4. The appellant is however, advised to seek inspection of the relevant
documents so as to clearly specify the required information. The CPIO should

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
allow inspection of the records within 15 working days from the date of issue of
this decision.

5. Both the parties should mutually decide a convenient date and time for
inspection of the relevant records.

6. The appellant is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Shri. P.V.S. Prabhakara Murty, B-301 Sree-Complex, Near “CMR”

function Hall, New-Venkojipalem, Visakhapatnam-530 017.

2. Shri. Debasish Ray, CPIO, Rashtriya ispat Nigam Limited, Visakhapatnam
Steel Plant, Visakhapatnam – 530 031.

3. The Appellate Authority & director (P), D-2, D Block, 2nd floor,
Administrative Building, Rashtriya Ispat Nigam Limited, Visakhapatnam –
530 031.

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

2