Central Information Commission Judgements

Shri. T K Roy vs Capart on 7 September, 2010

Central Information Commission
Shri. T K Roy vs Capart on 7 September, 2010
                Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                               Website: www.cic.gov.in

                                                            Decision No. 5853/IC(A)/2010
                                                             F. No.CIC/MA/A/2010/000553
                                                           Dated, the 7th September, 2010

Name of the Appellant                    : Shri T.K. Roy

Name of the Public Authority             : CAPART

Facts

:

1. The appellant was heard on 6th September, 2010.

2. The appellant has asked for information relating to an employee of the
respondent. He stated that the desired information has not been furnished to him.

Decision:

3. The CPIO is directed to furnish a point-wise response and provide the
information on the basis of available record within one month from the date of
receipt of this decision. As the information pertains to a third party, it may be
necessary to obtain concurrence of the concerned employee u/s 11 (1) of the Act
for disclosure of information. The CPIO may accordingly decide the matter and
furnish the information.

4. With these observations, this appeal is 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 T.K. Roy, 3/3A, Street No. 5, K. Block, Gahgorti Vihar, Delhi-110053.

2. Shri C.S. Pandey, Public Information Officer, CAPART, India Habitat
Centre, Zone-5-A, Core-C, 2nd Floor, Lodhi Road, New Delhi-110003.

2