Central Information Commission
                                2nd Floor, Room No. 305 B-Wing,
                                      August Kranti Bhawan
                                       Bhikaji Kama Place
                                            New Delhi
                                                                      Case No. CIC/SS/A/2010/000985
        Name of Appellant                         :       Sh. Naresh Kumar
                                                                (The Appellant was present)
        Name of Respondent                        :       Food Corporation of India, Haryana
                                                          (Represented by Sh. Vijay Parasher, 
                                                          DGM)
        The matter was heard on                   :       9.02.2011
                                                      ORDER
  Sh.   Naresh   Kumar,   the   Appellant,   filed   an   RTI   application   dated   25.03.2010, 
seeking information in connection with the tender for purchase of Bajra crop 200809. 
The PIO vide letter dated 26.04.2010 provided pointwise information to the Appellant. 
However,   not   satisfied   with   the   reply,   the   Appellant  filed   an   appeal  before   the   First 
Appellate Authority (FAA).  The FAA, vide decision dated 15.07.2010, provided some 
additional information to the Appellant and also allowed him to inspect all the concerned 
files with the liberty to get the desired documents from the file.  
 During the hearing, the Appellant submits that incomplete information has been 
provided to him and that he has not been furnished certified copies of the documents. 
The Appellant further, submits that he has received threats from the Respondent and in 
view of the threats he could not inspect the concerned files.  The Respondent on the other 
hand refute the allegations of threats. The Respondent further submits that they do not 
have any objection in providing complete information and the Appellant is at liberty to 
inspect the concerned files and get the desired documents. 
 After hearing the parties and on perusal of the relevant documents on file and also 
having regard to the facts and circumstances of the present case, the Commission deems 
it   fit   to   direct   the   PIO   to   provide   certified   copies   of   the   relevant   documents   to   the 
Appellant.   The information already provided to the Appellant will be certified by the 
PIO.  The PIO is hereby further directed to allow the inspection of the concerned files to 
the  Appellant for  three hours and  accordingly provide  certified  copies  of the  desired 
documents.     Having   regard   to   the   alleged   threats   to   the   Appellant,   the   Appellant   is 
allowed   to   take   two   friends   along   with   him   during   the   inspection   of   files.     The 
Commission’ s order is to be complied with, within 15 days of its receipt.
With these directions matter is disposed of on the part of the Commission.
 Sushma Singh) 
                                                                          Information( Commissioner 
25.04.2011
Authenticated true copy
(S. Padmanabha)
Under Secretary & Dy. Registrar
Copy to:
1. Sh. Naresh Kumar
C/o Massers Deepak Trading Company
Shop No. 12, Aggarwal Market
Near Desh Raj School
Bhatinda (Punjab)
2. The Public Information Officer
Food Corporation of India
Regional Officer
Haryana, Panchkula
3. The Appellate Authority
Food Corporation of India
Regional Officer
Haryana, Panchkula