Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5908/IC(A)/2010
F. No.CIC/MA/A/2010/000624
Dated, the 20th September, 2010
Name of the Appellant : Shri Dhanpati Ran
Name of the Public Authority : National Commissioner for Scheduled Castes
Facts
:
1. Both the parties were heard today, i.e. the 20th September, 2010.
2. The details of information asked for and the responses of the CPIO and
the Appellate Authority were discussed. The CPIO stated that the information as
per available records have already been furnished and the appellant was also
invited to inspect the documents.
3. The appellant alleged that he has asked for the details of action taken on
his representations, but the respondent has not taken suitable action. In
response to this, the CPIO stated that the remarks made by the concerned
Member of the Commission have already been provided.
Decision:
4. The CPIO has replied and furnished the information on the basis of
available records. The appellant is however free to inspect the relevant records
1
so as to identify the required information, which should be furnished as per the
provisions of the Act.
5. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Dhanpati Ram, W-99, Chander Shekhar Azad Gali, Babarpur,
Shahdara, Delhi-110032.
2. Shri Kaushal Kumar, Dy. Director & CPIO, National Commission for
Scheduled Castes, 5th Floor, Lok Nayak Bhawan, Khan Market, New
Delhi-110003.
i
“All men by nature desire to know.” – Aristotle2