Central Information Commission
                        2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi - 110 066
                             Website: www.cic.gov.in
                                                         Decision No. 5857/IC(A)/2010
                                                          F. No.CIC/MA/A/2010/000558
                                                        Dated, the 7th September, 2010
Name of the Appellant                  : Shri V.P. Bhardwaj
Name of the Public Authority           : M/o Chemicals & Fertilizers
Facts
:
1. The appeal was scheduled for hearing on 6th September, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.
2. In response to the RTI application, the CPIO has informed that the desired
information is not specified as per section 2 (f) of the Act, hence the same could
not be furnished.
Decision:
3. An information seeker is expected to ask for information as per section 2
(f) and (j) of the Act. The appellant is accordingly advised. As there is no denial of
information under section 8 (1) of the Act, this appeal is considered unnecessary
and is thus disposed of.
Sd/-
 (Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
 i
“All men by nature desire to know.” – Aristotle
 1
Name & address of Parties:
 1. Shri V.P. Bhardwaj, Secretary General, All India Plastic Industries
Association, 203, Hansa Tower, 25, Central Market, Ashok Vihar-I, Delhi-
110052.
 2. Shri S.C. Mehta, Section Officer & PIO, Ministry of Chemicals and
Fertilizers, D/o Chemicals & Petrochemicals, Shastri Bhawan, New Delhi-
110001.
2