Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in
                                                            Decision No.5627/IC(A)/2010
                                                            F. No.CIC/MA/A/2010/000320
                                                                Dated, the 19th July, 2010
Name of the Appellant:                  Shri. Kesarinath Moreshwar Patil
Name of the Public Authority:           O/o the Deputy Salt Commissioner
Facts
: i
1. The appeal was scheduled for hearing on 19/7/2010. But, the appellant
did not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. The appellant has alleged that the CPIO has not furnished the information
even after the deposit of necessary fee of Rs.134/-. He has, therefore, pleaded
for providing the information asked for.
Decision:
3. The CPIO is directed to furnish the information asked for within 15
working days from the date of receipt of this decision failing which penalty
proceedings u/s 20(1) of the Act would be initiated.
4. The appeal is thus dispose of.
Sd/-
 (Prof. M.M. Ansari)
Central Information Commissionerii
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. Shri. Kesarinath Moreshwar Patil, Ajyachi Sawali, Rai Village, Bhayandar
(W), Dist: Thane – 401 101.
2. Dr. S. Mukherjee, CPIO & Dy. Salt Commissioner, O/o the Dy. Salt
Commissioner, Exchange Building, 4th floor, Sir Shivsagar Ramgulam
Marg, Ballard Estate, Post Box No.1561, Mumbai – 400 001.
3. Dr. Ramshabd, Appellate Authority, O/o the Salt Commissioner, 2-A,
Lavan Marg, Lavan Bhawan, Jhalana Doongri, Jaipur – 302 004.
2