Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3715/IC(A)/2008
F. No. CIC/MA/A/2009/00050
Dated, the 24th February, 2009
Name of the Appellant : Ms. Neeru Sharma
Name of the Public Authority : D/o Women & Child Dev., GNCT Delhi
1
Facts
:
1. Both the parties were heard on 23.02.2009.
2. In the course of hearing, the details of information asked for and the reply
given by the PIO were discussed. The PIO stated that she has furnished the
information asked for within the stipulated time. She also clarified the issues
raised by the appellant and agreed to furnish a fresh reply in order to satisfy the
appellant, who has sought to know the details of ICDS and its’ implementation.
Decision:
3. As agreed, the PIO should furnish a fresh reply within 15 working days
from the date of issue of this decision. The appellant would also be free to
inspect the relevant documents in respect of the implementation of ICDS so as to
specify the required information, which should be furnished as per the provisions
of the Act.
If you don’t ask, you don’t get – Mahatma Gandhi
1
4. With these observations, the appeal is 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. Ms. Neeru Sharma, 2/1-A/3, East Azad Nagar, Gali No. 6, Near Durga
Mandir Chowk, Delhi-110051.
2. Mrs. Savita, Dy. Director (ICDS), Dept of Women & Child Dev., GNCT of
Delhi, 1, Canning Lane, K.G. Marg, New Delhi-110002.
All men by nature desire to know – Aristotle
2