Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5424/IC(A)/2010
F. Nos.CIC/MA/C/2010/000099
CIC/MA/C/2010/000100
Dated, the 11th May, 2010
Name of the Appellant: Shri. Amulya Chandra Das
Name of the Public Authority: National Commission for Scheduled Castes
Facts
: i
1. Through separate applications, the complainant has asked for data and
information relating to complaints received, disposed of and those that are
pending with the respondent. He has also sought to know the action taken on his
complaint. He has stated that the desired information has not been furnished to
him. Hence, these complaints before the Commission.
Decision:
2. An information seeker is expected to ask for information as per section 2(f)
of the Act, which requires that the information should be available in any material
form. The complainant should accordingly specify the information and, if
necessary, he should seek inspection of records as per section 2(j) of the Act.
3. The CPIO is directed to suitably respond and furnish the information on
the basis of available records 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.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. Both the complaints are thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Amulya Chandra Das, Matrukrupa Bhawan, 7th Lane, Gundicha Vihar,
PO: Puri 2, Dist: Puri – 752 002 (Orissa)
2. The CPIO, National Commission for Scheduled Castes, 5th floor, Loknayak
Bhawan, Khan Market, New Delhi – 110 003.
3. The Appellate Authority, National Commission for Scheduled Castes, 5th
floor, Loknayak Bhawan, Khan Market, New Delhi – 110 003.
ii
“All men by nature desire to know.” – Aristotle
2