Central Information Commission Judgements

Shri Santosh Kumar Agrawal vs Ntpc Consumer Co-Op. Society on 16 December, 2009

Central Information Commission
Shri Santosh Kumar Agrawal vs Ntpc Consumer Co-Op. Society on 16 December, 2009
                     Central Information Commission
                    2nd Floor, August Kranti Bhawan,
                Bhikaji Cama Place, New Delhi - 110 066
                        Website: www.cic.gov.in

                                                       Decision No. 4820/IC(A)/2009

                                                       F. No.CIC/MA/C/2009/000320

                                                    Dated, the 16th December, 2009


Name of the Appellant               : Shri Santosh Kumar Agrawal

Name of the Public Authority        : NTPC Consumer Co-op. Society


Facts

:

1. The appellant being dissatisfied with the CPIO’s response approached the
Chattisgarh Information Commission, which in turn has transferred the appeal to
this Commission.

2. On perusal of records, it is observed that the appellant has asked for certain
information relating to gas connection. The information is held by a Consumer
Cooperative Society.

Decision:

3. The appellant is advised to seek information as per section 2 (f) and (j) of
the Act. If any information is refused to him under section 8 (1) of the Act, he would
be free to approach this Commission again. He should re-submit his application, as
above, to the concerned CPIO, who should respond within 15 days from the date
of receipt of fresh application, failing which penalty proceeding under section 20 (1)
of the Act would be initiated.

4. The complaint is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Shri Santosh Kumar Agrawal, LIG Sada Colony, PO: Jamnipali, Dist: Korba,
Chattisgarh.

2. The Public Information Officer, NTPC Consumer Co-op. Society, PO:
Jamnipali, Dist: Korba, Chattisgarh.