Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4169/IC(A)/2009
F. No.CIC/MA/A/2009/000457
Dated, the 13th July, 2009
Name of the Appellant: Shri. Amit Kumar
Name of the Public Authority: Indo Danish Tool Room
i
Facts
:
1. The case was scheduled for hearing on 13/7/2009. But, the appellant did
not avail of this opportunity. The appeal is therefore examined on merit.
2. In response to the RTI application, the CPIO has furnished partial
information while the remaining information has been refused to him u/s 8(1)(d)
and (j) of the Act. Being not satisfied with the response, the appellant has
pleaded for providing complete information.
Decision:
3. The appellant has neither responded to the notice for hearing nor
indicated as to what is the public interest in disclosure of information, which has
been refused to him u/s 8(1)(d) and (j) of the Act. In view of this, the appeal is
considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant 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. Shri. Amit Kumar, CD-20, Sector-3 H.E.C. Dhurwa, Ranchi – 834 004.
2. Shri. R. Jacob, Manager (Admn.) & PIO, Indo Danish Tool Room, M-4
(Part), Phase-VI, Tata Kandra Road, P.O. Gamharia, Jamshedpur – 832
108.
3. The Appellate Authority, Indo Danish Tool Room, M-4 (Part), Phase-VI,
Tata Kandra Road, P.O. Gamharia, Jamshedpur – 832 108.
2