Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5369/IC(A)/2010
F. No.CIC/MA/A/2010/000031
Dated, the 29th April, 2010
Name of the Appellant: Shri. I.K. Gauri
Name of the Public Authority: B.H.E.L.
Facts
: i
1. Both the parties were heard on 29/4/2010.
2. The appellant has asked for attendance record of a few employees of the
respondent who are identified in the RTI application. The CPIO has informed
that the employees mark their attendance on a Clock Card. The Card is used for
payment of wages on monthly basis. And, therefore, the Clock Card in respect of
the identified employees are not maintained for the period for which the appellant
has asked for. Hence, it cannot be furnished.
Decision:
3. An information which is not maintained, cannot be furnished. This appeal
is, therefore, considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Sh. I.K. Gauri, 109-B, Hazrat Nizammuddin Colony, BHEL, Bhopal (M.P.)
2. Sh. M. Isador, CPIO, BHEL, Bhopal
3. Sh. B. Bhadury, BHEL, BHEL House, Siri Fort, New Delhi – 49
2