Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3020/IC(A)/2008
F. No.CIC/MA/A/2008/00819
Dated, the 7th August, 2008
Name of the Appellant: Sh. G.V. Merani
Name of the Public Authority: O/O the Dy. Chief Labour Commissioner
(Central)
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
5/8/2008. The appeal is, therefore, examined on merit.
2. In response to the application for information, the CPIO has duly replied
and furnished the information on the basis of available records. Being not
satisfied with the response, the appellant has pleaded before the Commission for
providing complete information.
Decision:
3. As there is no denial of information, the appellant is advised to seek
inspection of the relevant records, so as to specify the information, which should
be furnished to him as per the provisions of the Act.
4. Both the parties should mutually decide a convenient date and time for
inspection of the relevant records, within 15 working days from the date of issue
of this decision.
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
i
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Name & address of Parties:
1. Sh. G.V. Merani, 14-B/4, Jethibhen CHS, Mori Road, Mahim, Mumbai –
400 016
2. Sh. A.K. Agarwal, CPIO & Regional Labour Commissioner (Central), M/o
Labour & Employment, Office of the Dy. Chief Labour Commissioner
(Central), Shramraksha Bhawan, Shivshrishti Road, Sion, Mumbai – 400
022.
ii
ii
“All men by nature desire to know.” – Aristotle
2