Central Information Commission
Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
Bhikaji Cama Place, New Delhi110066
Web: www.cic.gov.in Tel No: 26167931
Case No. CIC/SS/A/2011/000856
Name of Appellant : Shri A. Ramanathan
Name of Respondent : Ministry of Agriculture
Department of Agriculture & Cooperation
Date of Hearing : 10.10.2011
ORDER
Shri A. Ramanathan, the appellant has filed this appeal dated 4.3.2011 before the
Commission against the decision of FAA, Ministry of Agriculture, Department of Agriculture
& Cooperation, New Delhi for not providing the required information to his RTI-request
dated 16.12.2010. The matter came up for hearing on 10.10.2011. The appellant was
absent, whereas the respondent were represented by Shri J.C. Bain, Deputy Secretary,
Dr. Ramesh Kumar, Deputy Commissioner and Shri H.P. Singh, Law Officer.
2. The appellant filed an RTI-application dated 16.12.2010 seeking the following
information: “Whether Potassium Chloride (Technical Grade) IS 4150 falls under Fertilizer
Control Order (FCO) requiring licence under FCO to deal in this commodity?” The CPIO
vide letter No. 17-3-2009-INM dated 29.12.2010 replied to the appellant that the Ministry
has incorporated Potassium Chloride (MP) in Schedule I Part A of Fertilizer (Control)
Order, 1985 by giving its chemical specification. The CPIO further informed the appellant
that only for sale of fertilizers for industrial purpose, the certificate of registration for
industrial dealership is required.
3. Aggrieved by the reply of CPIO, the appellant preferred first-appeal dated 7.1.2011
before FAA. The FAA, vide order No. 3-3/2010-Fert. Law dated 24.2.2011 upheld the
reply of CPIO.
2 Case No. CIC/SS/A/2011/000856
4. The appellant in his second-appeal has not given any reasons for dissatisfaction
with the information provided to him by the respondent, beyond stating that the required
information has not been provided to him.
5. After hearing the respondent and perusing the relevant documents in file, the
Commission is of the considered view that requisite information permissible under the RTI
Act has been provided to the appellant by the respondent.
The matter is accordingly disposed of at Commission’s end.
(Sushma Singh)
Information Commissioner
11.10.2011
Authenticated true copy:
(K.K. Sharma)
OSD & Deputy Registrar
Address of the parties:
Shri A. Ramanathan, Advocate
Chamber No. 83, Madurai District Court,
Madurai-625020
The CPIO,
Ministry of Agriculture,
Department of Agriculture & Cooperation,
Krishi Bhavan,
New Delhi-110001.
The First Appellate Authority,
Ministry of Agriculture,
Department of Agriculture & Cooperation,
Krishi Bhavan,
New Delhi-110001.