Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5496/IC(A)/2010
F. No.CIC/MA/A/2010/000170
Dated, the 31st May, 2010
Name of the Appellant : Shri Inderjeet Singh
Name of the Public Authority : Damodar Vally Corporation
Facts
:
1. The appeal was scheduled for hearing on 31st May, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.
2. In response to the RTI application, the CPIO and Appellate Authority have
replied and furnished the information on the available records. The appellant is
however not satisfied. In his appeal before the Commission, the appellant has
stated that the information furnished to him are vague and incomplete.
Decision:
3. As there is no denial of information u/s 8 (1) of the Act, the appellant is
advised to inspect relevant documents containing the desired information. upon
inspection of records, he may clearly specify the information as per section 2 (f)
of the Act, which should be furnished to him. The CPIO is directed to allow
1
inspection of records on a date and time convenient to both the parties within 15
days from the date of receipt of this decision.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Inderjeet Singh S/o Late Shri Mehar Singh, GM Colonyt, PO: Bokaro
Thermal Power Station, Jharkhand-829107.
2. Shri S.K. Sarkar, CPIO, Damodar Valley Cororation, Bokaro Thermal
Power Station, Jharkhand-829107.
i
“All men by nature desire to know.” – Aristotle2