Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3770/IC(A)/2009
F. No.CIC/MA/A/2009/00126
Dated, the 18th March, 2009
Name of the Appellant: Shri. A.R. Lamba
Name of the Public Authority: Khadi and Village Industries Commission
i
Facts
:
1. The case was heard on 18/3/2009 in absence of the appellant.
2. The appellant has asked for information relating to appointment of a few
officials who are identified in his application. The information pertains to
appointment of staff about 40 to 50 years ago. The CPIO has replied and
furnished the information on the basis of available records.
3. In the course of hearing, the CPIO stated that the information asked for
was not maintained as per Record Retention Policy. Hence, complete
information could not be furnished.
Decision:
4. The CPIO has replied and furnished the information as per the Record
Retention Policy of the respondent. Since there is no denial of information and
that the appellant has not responded to the notice for hearing, it is presumed that
he is no more interested in pursuing the matter.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Dr. A.R. Lamba, 274 Sector-15A, Chandigarh – 160 015.
2. Shri. G. Hussain, CPIO, Khadi and Village Industries Commission, 3rd Irla
Road, Vile Parle (West), Mumbai – 400 056.
3. Shri. L.G. Israni, Appellate Authority, Khadi and Village Industries
Commission, 3rd Irla Road, Vile Parle (West), Mumbai – 400 056.
ii
“All men by nature desire to know.” – Aristotle
2