Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3843/IC(A)/2009
F. No.CIC/MA/A/2009/000168
Dated, the 1st April, 2009
Name of the Appellant: Shri. Mantri Shyam Prasad
Name of the Public Authority: Visakhapatnam Steel Plant
i
Facts
:
1. The case was scheduled for hearing on 1/4/2009. But, the appellant did
not avail of this opportunity.
2. On perusal of the documents submitted by the appellant it is observed that
he has asked for action taken report in respect of the views and opinion
expressed by him in the form of advice to the respondent. The CPIO and the
Appellate Authority have duly replied and stated that the appellant has not asked
for any information as per the requirement of Section 2(f) of the Act.
3. In his written submission before the Commission, the appellant has,
however, not indicated as to which specific information has been refused to him.
Decision:
4. The appellant has neither specified the required information as per section
2(f) of the Act nor he has responded to the notice for hearing. It is, therefore,
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
presumed that he is no more interested in pursuing the matter. He should have
rather heeded to the advice of the respondent and accordingly specify the
required information, which he has, however, not done.
5. This appeal was unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri. Mantri Shyam Prasad, 10-36-4, Ramnagar, Visakhapatnam – 530
002.
2. Shri. J. Ramakrishna, DGM (Legal) & CPIO, Rashtriya Ispat Nigam
Limited, Visakhapatnam Steel Plant, Visakhapatnam – 530 031.
3. Shri. Y. Manohar, Appellate Authority & Director (Personnel), D-2, D
Block, 2nd floor, Administrtive Building, Rashtriya Ispat Nigam Limited,
Visakhapatnam – 530 031.
ii
“All men by nature desire to know.” – Aristotle
2