Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4789/IC(A)/2009
F. No.CIC/MA/A/2009/000929
Dated, the 10th December, 2009
Name of the Appellant: Shri. Bharat Junjhunwala
Name of the Public Authority: Tehri Hydro Development Corporation Ltd.
i
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
10/12/2009. The appeal is therefore examined on merit.
2. In his appeal before the Commission, the appellant has alleged that the
respondent has not furnished the desired information, which relates to the study
conducted by the respondent, in respect of quality assessment of Ganga Waters
and other related information on environmental impacts.
3. The CPIO has, however, furnished partial information and stated that the
remaining information would be furnished in due course of time. Being
dissatisfied with the response, the appellant has appealed before the
Commission for providing complete information.
Decision:
4. The CPIO is directed to furnish the information asked for, mainly the study
reports, as specified in the RTI application, on the basis of available records
within one month from the date of issue of this decision.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Bharat Jhunjhunwala, Lakshmoli, P.O. Maletha, Via Kirti Nagar,
District Tehri, Uttarakhand – 249 161
2. Shri. Gopalakrishnan P.C., CPIO, Tehri Hydro Development Corpn. Ltd.,
Ganga Bhawa, Pragatipuram, Bypass Road, Rishikesh – 249 201.
3. Shri. A.S. Bisht, Appellate Authority, Tehri Hydro Development Corpn.
Ltd., Ganga Bhawa, Pragatipuram, Bypass Road, Rishikesh – 249 201.
ii
“All men by nature desire to know.” – Aristotle
2