Central Information Commission Judgements

Shri Chandrasekhar M. Morghade vs Central Public Works Department, … on 21 November, 2008

Central Information Commission
Shri Chandrasekhar M. Morghade vs Central Public Works Department, … on 21 November, 2008
330ChandrasekharMMorghade                                      1


                             CENTRAL INFORMATION COMMISSION
                                Block IV, 4Th Floor, Old JNU Campus
                                         New Delhi-110067

                                   Appeal No. CIC/WB/A/2008/00330/LS

Appellant:                                                      Shri Chandrasekhar M. Morghade

Public Authority:                                               Central Public works Department,
                                                                Nagpur Central Circle

Date of Decision                                                21/11/2008

FACTS

:-

By his letter of 19/10/2007, the Appellant had requested for information regarding
number of Work Assistants, Mesons, Carpenters, Plumbers, Seweapers, Beldars, Malis,
and Chowkidars in respect of Nagpur Central Division-I & II. PIO had furnished him
this information vide letter dated 23/11/2007.

2. Dissatisfied with this, the Appellant has made a representation to the
superintending Engineer of Nagpur Central Circle by his letter of 26/11/2007 disputiang
the accuracy of information provided to him. PRO of the aforesaid Circle, by his letter
dated 17/12/2007, had informed the Appellant that his contention was baseless. This
was reiterated by the PIO in his letter dated 07/01/2008.

3. The Appellant has filed the present Appeal against the decision of PIO.

4. I have perused the application filed by the Appellant and the response of the PIO
in regard thereto. I am satisfied that the application of the Appellant has been adequately
responded by the PIO. In this view of the matter, I dispose of the Appeal on the basis of
the records, on merits and the hearing was dispensed with.

DECISION

5. In my view, the appeal has no merit, and is dismissed.

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar
Tele: 011-2616 26 62
330ChandrasekharMMorghade 2