Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3894/IC(A)/2009
F. No.CIC/MA/C/2009/000076
Dated, the 20th April, 2009
Name of the Appellant: Shri. R.P. Kanchan
Name of the Public Authority: D.G.S. & D.
i
Facts
:
1. The complaint was scheduled for hearing on 20/4/2009. But, the
complainant did not avail of this opportunity.
2. On perusal of the documents submitted by the complainant, it is observed
that the CPIO has replied and asked the complainant to deposit the RTI fee, as
per the prescribed procedure. The complainant has seemingly ignored the
advice of the CPIO. The complainant has also not submitted his first appeal
before the Appellate Authority of the respondent.
Decision:
3. As the complainant has not responded to the notice for hearing, it is
presumed that he is no more interested in pursuing the matter. In any case, there
is no reason why the complainant should not file his first appeal to the Appellate
Authority of the respondent, in case he is not satisfied with the responses of the
CPIO.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri. R.P. Kanchan, WZ-405 Janak Park, Harinagar Ghantaghar, New
Delhi – 110 064.
2. Shri. Lalan Prasad, CPIO, D.G.S. & D. Sansad Marg, New Delhi.
ii
“All men by nature desire to know.” – Aristotle
2