Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 2983/IC(A)/2008
F. No. CIC/MA/A/2008/00835
Dated, the 4th August, 2008
Name of the Appellant : Mr. B. Sambi Reddy
Name of the Public Authority : National Institute of Rural Development.
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on 31.07.2008.
The appeal is, therefore, examined on merit.
2. In response to the application for information, the CPIO has duly replied and
furnished a point-wise response, on the basis of available records maintained by the
respondent. Yet, the appellant is not satisfied. He has alleged that the CPIO has
furnished incomplete information. Hence, this appeal before the Commission.
Decision:
3. There is no denial of information u/s 8 (1) of the Act. The appellant is free to seek
inspection of records so as to specify the required information which should be furnished
as per the provisions of the Act. The CPIO is directed to allow inspection of records
within 15 working days from the date of issue of this decision.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma) 1
Assistant Registrar
If you don’t ask, you don’t get – Mahatma Gandhi
1
Name and address of parties:
1. Mr. B. Sambi Reddy, House No. 12-2-500/1, Gudimalkapur, Mehdipatnam,
Hyderabad – 500 028.
2. Smt. A. Dhanalakshmi, Asst. Registrar (T) & PIO, National Institute of Rural
Development, Rajendranagar, Hyderabad – 500 030. (Ref:No. Vig/VC-
2/2007/PIO/42 dated January 18, 2008).
2
All men by nature desire to know – Aristotle
2