Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3461/IC(A)/2008
F. No. CIC/MA/A/2008/01449
Dated, the 28th November, 2008
Name of the Appellant : Shri M.K. Sreekumar
Name of the Public Authority : GAIL India Limited
1
Facts
:
1. Both the parties were heard on 24.11.2008.
2. The appellant has asked for information through as many as 47 queries. The
information asked for relate to various activities of the respondent, mainly
operationalization of tri-parte agreement between the parties, which are identified in
his application for information.
3. The details of information asked for and responses given by the CPIO were
discussed during the course of hearing. Whereas the appellant has stated that he is
not satisfied with the information provided to him, the CPIO stated that the
information has been furnished as per available records. He also stated that there is
no denial of information to the appellant.
Decision:
4. As there is no denial of information, the appellant is advised to seek
inspection of relevant records so as to satisfy himself with the availability of the
If you don’t ask, you don’t get – Mahatma Gandhi
1
information. Upon inspection of documents, he may identify the required information,
which should be furnished as per the available records. Both the parties should
mutually decide a convenient date and time for inspection of relevant records within
15 working days from the date of issue of this decision.
5. The appeal 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 M.K. Sreekumar, A-42, Neelamnagar Society,, Near RTO Office,
Nandewar Road, Bharuch, Gujarat-392001.
2. Shri A.K. Rudra, CPIO (RTI), Gail India Limited, 16, Bhikaji Cama Place, New
Delhi-110066.
All men by nature desire to know – Aristotle
2