Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5068/IC(A)/2010
F. No.CIC/MA/A/2009/000840
Dated, the 27th January, 2010
Name of the Appellant : Shri K. L. Gugnani
Name of the Public Authority : Department of Commerce
Facts
:
1. The appeal was scheduled for hearing on 22nd January, 2010. But, the
appellant did not avail of the opportunity of personal hearing. The appeal is,
therefore, examined on merit.
2. The appellant has sought for certain clarifications on Special Economic
Zones (SEZs) through different queries. The CPIO has furnished a point-wise
response and clarified the issues raised by the appellant, who is not satisfied.
Hence, this appeal before the Commission.
Decision:
3. An information seeker is expected to ask for information as per section 2
(f) and (j) of the Act. The appellant is accordingly advised. Since there is no
denial of information under section 8 (1) of the Act, this appeal is considered
unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
1
Name & address of Parties:
1. Shri K.L. Gugnani, 2/11, Nehru Enclave, Kalkaji Extension, New Delhi –
110 019
2. Dr. R.K. Mitra, Director & CPIO, Department of Commerce, SEZ Section,
Udyog Bhawan, New Delhi.
3. Shri P.K. Choudhury, Appellate Authority, Department of Commerce,
Udyog Bhawan, New Delhi.
2