Central Information Commission Judgements

Mr. Dhananjay Vishnu Joshi vs Ministry Of Corporate Affairs on 19 May, 2010

Central Information Commission
Mr. Dhananjay Vishnu Joshi vs Ministry Of Corporate Affairs on 19 May, 2010
              Central Information Commission
                       2nd Floor, August Kranti Bhawan,
                   Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in

                                                        Decision No. 5464/IC(A)/2010
                                                         F. No.CIC/MA/A/2010/000189
                                                             Dated, the 19th May, 2010

Name of the Appellant                 : Shri Rakesh Chaube Sarbjit Sen

Name of the Public Authority          : Khadi & Village Industries Commission

Facts

:

1. The appeal was scheduled for hearing on 19th May, 2010, but the
appellant did not avail of the opportunity of personal hearing. The appeal is
therefore examined on merit.

2. In response to the RTI application, the CPIO has furnished partial
information, while the remaining information has been refused to him u/s 8 (1) (h)
of the Act, on the ground that the investigation proceedings are in progress.
Being dissatisfied with CPIO’s response, the appellant has pleaded for providing
the complete information.

Decision:

3. The appellant has not indicated as to what is the public interest in
disclosure of information, which has been refused to him u/s 8 (1) (h) of the Act.
This appeal is, therefore, considered unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioneri

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri Rakesh Chaube Sarabjit Sen, 15 A, Gurul Complex, Kalibari Road,
Raipur, Chattisgarh.

2. Shri G. Hussain, CPIO, Khadi & Village Industries Commission, 3 Irla
Road, Vile Parle (West), Mumbai, 400056.

2