Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4136/IC(A)/2009
F. No. CIC/MA/C/2009/00146
Dated, the 6th July, 2009
Name of the Appellant : Shri Satish Chandra Singh
Name of the Public Authority : Hindustan Steelworks Construction Ltd.
1
Facts
:
1. The complaint was heard on 3.07.2009.
2. The complainant has asked for certain information relating to a tender
process and the decision taken thereon. The CPIO has replied and furnished a
partial information, with which the complainant is not satisfied.
3. During the hearing, the complainant alleged irregularities in award of the
contract and violation of CVC guidelines. He therefore pleaded for inspection of
records and files containing information relating to the issue of the tender, its
cancellation and re-tendering process.
Decision:
4. The CPIO has replied though he has not furnished a point-wise response
to all the queries made by the complainant. However, since there is no denial of
information in respect of the tendering process in question, the complainant pleas
If you don’t ask, you don’t get – Mahatma Gandhi
1
for inspection of documents is accepted. The CPIO should therefore allow
inspection of records and files on a date and time mutually convenient to both the
parties within 15 working days from the date of issue of this decision.
5. The complainant is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties: 2
1. Shri Satish Chandra Singh, Sector-III-B, 611, Bokaro Steel City, Bokaro,
Jharkhand.
2. Shri S.K. Tripathi, Chief Manager (P&A) & APIO, Hindustan Steelworks
Construction Ltd., Bokaro Steel City-827001, Jharkhand.
All men by nature desire to know – Aristotle
2