Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4295/IC(A)/2009
F. No. CIC/OP/A/2009/00286 & 291
CIC/AT/C/2009/00273
Dated, the 11th August, 2009
Name of the Appellant : Shri K. Rama Krishna Reddy
Name of the Public Authority : Prakasham Krishi Vigyan Kendra
1
Decision:
1.
In response to RTI applications, the CPIO and Appellate Authority have
duly replied and furnished the information. Yet, the appellant is not satisfied,
mainly because the appellant has asked for information in the form of various
queries, the responses to which are not acceptable to him. In his appeals and
complaint before the Commission, he has alleged that the information furnished
to him is false and misleading.
2. The CPIO has not claimed exemption u/s 8 (1) of the Act from disclosure
of any information. The appellant should therefore seek inspection of documents
so as to verify the correctness of information furnished to him. The CPIO should
allow inspection of records on a date and time convenient to both the parties
within 15 working days from the date of issue of this decision.
If you don’t ask, you don’t get – Mahatma Gandhi
1
3. The appellant would be free to approach the Commission again, if he is
refused any specified information as per section 2 (f) of the Act.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties: 2
1. Shri K. Rama Krishna Reddy, S/o Shri janardhan Reddy, VPO:
Ellanthakunta, Jammikunta Mandal, Karim Nagar District, Andhra
Pradesh.
2. Shri N. Sudhakar, Zonal Coordinator & CPIO, ICAR, Zonal Coordination
Unit for Krishi Vigyan Kendra, Zone-V, CRIDA Campus, Santoshnagar,
Hyderabad-500059.
All men by nature desire to know – Aristotle
2