Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/SS/A/2010/000985
Name of Appellant : Sh. Naresh Kumar
(The Appellant was present)
Name of Respondent : Food Corporation of India, Haryana
(Represented by Sh. Vijay Parasher,
DGM)
The matter was heard on : 9.02.2011
ORDER
Sh. Naresh Kumar, the Appellant, filed an RTI application dated 25.03.2010,
seeking information in connection with the tender for purchase of Bajra crop 200809.
The PIO vide letter dated 26.04.2010 provided pointwise information to the Appellant.
However, not satisfied with the reply, the Appellant filed an appeal before the First
Appellate Authority (FAA). The FAA, vide decision dated 15.07.2010, provided some
additional information to the Appellant and also allowed him to inspect all the concerned
files with the liberty to get the desired documents from the file.
During the hearing, the Appellant submits that incomplete information has been
provided to him and that he has not been furnished certified copies of the documents.
The Appellant further, submits that he has received threats from the Respondent and in
view of the threats he could not inspect the concerned files. The Respondent on the other
hand refute the allegations of threats. The Respondent further submits that they do not
have any objection in providing complete information and the Appellant is at liberty to
inspect the concerned files and get the desired documents.
After hearing the parties and on perusal of the relevant documents on file and also
having regard to the facts and circumstances of the present case, the Commission deems
it fit to direct the PIO to provide certified copies of the relevant documents to the
Appellant. The information already provided to the Appellant will be certified by the
PIO. The PIO is hereby further directed to allow the inspection of the concerned files to
the Appellant for three hours and accordingly provide certified copies of the desired
documents. Having regard to the alleged threats to the Appellant, the Appellant is
allowed to take two friends along with him during the inspection of files. The
Commission’ s order is to be complied with, within 15 days of its receipt.
With these directions matter is disposed of on the part of the Commission.
Sushma Singh)
Information( Commissioner
25.04.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. Naresh Kumar
C/o Massers Deepak Trading Company
Shop No. 12, Aggarwal Market
Near Desh Raj School
Bhatinda (Punjab)
2. The Public Information Officer
Food Corporation of India
Regional Officer
Haryana, Panchkula
3. The Appellate Authority
Food Corporation of India
Regional Officer
Haryana, Panchkula