Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5244/IC(A)/2010
F. No.CIC/MA/A/2009/001044
CIC/MA/A/2009/001045
Dated, the 26th March, 2010
Name of the Appellant: Shri. M. Dharmalingam
Name of the Public Authority: Visvesvaraya Iron & Steel Plant
i
Decision:
1. The appellant has asked for access to documents relating to the details of
contracts awarded to certain companies, which are identified in the RTI
application. The appellant had raised the same issue earlier also and this
Commission vide Decision No.4155/IC(A)/2009 dated 10th July, 2009 advised
the appellant to seek inspection of the relevant documents so as to clearly
identify and specify the information, which should be furnished to him.
2. There is neither denial of information u/s 8(1) of the Act by the respondent
nor the appellant has made any sincere efforts to inspect the records to identify
the required information. Instead, the appellant has raised the same issue as
before without specifying as to which information has been refused to him.
3. In view of this, the appeal submitted by the appellant is considered
unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Sh. M. Dharmalingam, C/o Smt. S. Kamala Bhai, I Cross, Joseph Nagara,
BH Road, Shimoga – 577 201.
2. Sh. M. Balakrishna Shetty, CPIO, Visvesvaraya Iron & Steel Plant,
Bhadravati – 577 301.
3. Sh. P. Sahay, Appellate Authority, Visvesvaraya Iron & Steel Plant,
Bhadravati – 577 301.
2