Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5319/IC(A)/2010
F. No.CIC/MA/C/2010/000066
Dated, the 19th April, 2010
Name of the Appellant: Shri. Ram Lal
Name of the Public Authority: Rajasthan Drugs & Pharmaceuticals Ltd.
Facts
: i
1. The complainant has asked for certain information based on a newspaper
report. He had stated that the CPIO has not furnished the desired information.
Hence, this complaint before the Commission.
Decision:
2. An information seeker is expected to ask for information as per section 2(f)
and (j) of the Act. A requester is not expected to elicit views and opinion of the
CPIO through different forms of queries. Nor he should ask for information on
the basis of imagination or presumption about the occurrence of an event. The
appellant is accordingly advised to clearly specify the required information, which
should be available in any material form. If necessary, he should seek inspection
of the relevant documents. Accordingly, he should resubmit his RTI application
to the concerned CPIO, who may be the custodian of information.
3. The CPIO is directed to furnish the information, on the basis of available
records, within 15 working days from the date of receipt of fresh application.
4. With these remarks, the complaint is disposed of.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Ram Lal, 221, Pratap Nagar Extension, Jaipur – 302 013.
2. The CPIO, Rajasthan Drugs & Pharmaceuticals Ltd, Road No.12, V.K.I.
Area, Jaipur – 302 013.
3. The Appellate Authority, Rajasthan Drugs & Pharmaceuticals Ltd, Road
No.12, V.K.I. Area, Jaipur – 302 013.
ii
“All men by nature desire to know.” – Aristotle
2