Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5353/IC(A)/2010
F. No.CIC/MA/C/2010/000081
Dated, the 27th April, 2010
Name of the Appellant: Shri. D. Phoolchand
Name of the Public Authority: National Commission for Scheduled Castes
Facts
: i
1. On perusal of the documents submitted by the petitioner, it is observed
that he has sought for action taken report on a complaint submitted by another
person. He has alleged that the CPIO has not responded. The petitioner
submitted complaint before the Karnataka Information Commission, which, in
turn, has forwarded the same to this Commission for necessary action.
Decision:
2. An information seeker is expected to ask for information as per section 2(f)
and (j) of the Act, which requires that the information should be available in any
material form.
3. The complainant is accordingly advised to re-submit his RTI application to
the concerned CPIO of the respondent, who may be the custodian of information,
at the earliest for ready reference.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. D. Phoolchand, H. No.262/3, Karuthedathu House, Opp. CISF Qrtrs,
Nangiarkulangara – 690 513, Haripad, Alappuzha Dist.
2. The CPIO & Dy. Director, National Commission for Scheduled Castes,
Kendriya Sadan, Koramangala, Bangalore.
3. The Appellate Authority, National Commission for Scheduled Castes,
Kendriya Sadan, Koramangala, Bangalore.
ii
“All men by nature desire to know.” – Aristotle
2