Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4629/IC(A)/2009
F. No.CIC/OP/C/2009/000121
Dated, the 19th October, 2009
Name of the Appellant: Shri. Sarveshwar Dayal
Name of the Public Authority: Indian Council of Agricultural Research
i
Decision:
1.
The complainant has alleged that the PIO has not furnished the
information asked for by him. The PIO is directed to furnish the information
asked for within 15 working days from the date of issue of this decision, failing
which, penalty proceedings u/s 20(1) of the Act would be initiated.
2. The complainant is advised to seek information as per section 2(f) of the
Act, which requires that the desired information should be available in any
material form. If necessary, he may inspect the documents as per section 2(j) of
the Act so as to specify the required information.
3. The CPIO should provide the information as per the provisions of the Act.
If any information is to be refused, the grounds for doing so should be clearly
indicated for review, if necessary, by the Commission.
4. The complaint is thus 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. Shri. Sarveshwar Dayal, Scientist, C.P. Res. Station, Pea View Road,
Shillong – 793 009.
2. The CPIO, Indian Council of Agricultural Research, Krishi Bhavan, New
Delhi – 110 114.
3. The Appellate Authority, Indian Council of Agricultural Research, Krishi
Bhavan, New Delhi – 110 114
2