Central Information Commission Judgements

Shri Govind Prasad Dalmia vs Dte. Gen. Of Foreign Trade on 25 June, 2009

Central Information Commission
Shri Govind Prasad Dalmia vs Dte. Gen. Of Foreign Trade on 25 June, 2009
                     Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi-110066
                               Website: www.cic.gov.in

                                                        Decision No. 4080/IC(A)/2009

                                                          F. No. CIC/MA/A/2009/00386
                                                            Dated, the 25th June, 2009

Name of the Appellant                :       Shri Govind Prasad Dalmia

Name of the Public Authority         :       Dte. Gen. of Foreign Trade
         1
Facts

:

1. The appellant was heard today, i.e. 25th June, 2009.

2. During the hearing, the appellant stated that he has asked for certain
information through different applications. The respondent has refused to furnish
the information on the ground of alleged non-payment of fee of Rs. 730/-. The
appellant clarified and said that he has already paid the above amount but he is
unable to produce any evidence before the Commission as the person who had
earlier deposited the fee has expired. He therefore pleaded for providing
complete information which he has asked for through different applications. He
expressed his willingness to pay the required fee including the earlier demand for
payment of Rs. 730/- by the respondent.

3. The CPIO in his written submission to the Commission, a copy of which
was given to the appellant during the hearing, has alleged non-payment of above
fee as the main ground for denial of information to the appellant.

If you don’t ask, you don’t get – Mahatma Gandhi

1
Decision:

4. The appellant has expressed his willingness to pay the requisite fee
including the outstanding dues of Rs. 730/- for obtaining the required information.
The CPIO is directed to allow inspection of relevant records and files so as to
enable the appellant to clearly specify and identify the information required by
him. The appellant should be allowed to access all the information requested by
him through different applications so as to facilitate the disclosure of complete
information at the earliest.

5. The CPIO and the appellant should mutually decide a convenient date and
time for inspection of the relevant documents within one month from the date of
issue of this decision.

6. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties: 2

1. Shri Govind Prasad Dalmia, C/o Bihar Solvent Extraction Co., Shahid
Ashram Road, Baidyanath, Deoghar-814112, Jharkhand.

2. Shri S.N. Das, Dy. Director General of Foreign Trade & CPIO, Directorate
General of Foreign Trade, of the Zonal Jt. DGFT, 4, Esplanade East,
Kolkata-700069.

All men by nature desire to know – Aristotle

2