Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in
                                                          Decision No.4261/IC(A)/2009
                                                          F. No.CIC/AT/C/2009/000130
                                                           Dated, the 5th August, 2009
Name of the Appellant:                Shri. J.D. Kataria
Name of the Public Authority:         Haryana Canal Department
                                                    i
                                        Decision:
1.
 The complainant has alleged that the desired information has not been
furnished to him. The PIO is directed to furnish the information asked for by the
complainant within one month from the date of issue of this decision, failing
which, penalty proceedings u/s 20(1) of the Act would be initiated.
2. The appellant is advised to re-submit his RTI application to the concerned
PIO for ready reference. He should ensure that the desired information is clearly
specified as per the Section 2(f) of the Act, which requires that the information
should be available in any material form.
3. With these observations, the complaint is disposed of.
Sd/-
 (Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
 i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
 1
Name & address of Parties:
1. Sh. J.D. Kataria, 9398 Tokriwalan, Azad Market, Delhi – 110 006.
2. The Public Information Officer, Haryana Canal Department, 3 Alipur road,
Sham Nath Marg, Delhi – 110 054.
3. The Appellate Authority, Haryana Canal Department, 3 Alipur road, Sham
Nath Marg, Delhi – 110 054.
2