Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5409/IC(A)/2010
F. No.CIC/MA/A/2010/000068
Dated, the 6th May, 2010
Name of the Appellant: Shri. Rajkumar Chandrakar
Name of the Public Authority: Bhilai Steel Plant
Facts
: i
1. The appellant was heard on 6/5/2010.
2. The appellant has sought for details of appointment of an employee, who
is identified in the RTI application. The CPIO has refused to provide the
information u/s 8(1)(j) of the Act. The appellant pleaded for providing the
information asked for by him.
Decision:
3. The denial of information relating to appointment of staff u/s 8(1)(j) of the
Act is unjustified. The CPIO is, therefore, directed to furnish the information
asked for, on the basis of available records, within 15 working days from the date
of receipt of this decision.
4. The appeal 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. Rajkumar Chandrakar, Vill. Devri (A), The: Gundardehi, PO
Kachandur, Dist. Durg (Chattisgarh)
2. The CPIO, Room No.252, 2nd floor, Steel Bhawan, Bhilai Steel Plant,
Bhilai.
3. Sh. Rajkumar Narula, Appellate Authority, Room No.204, 2nd floor, Steel
Bhawan, Bhilai Steel Plant, Bhilai.
2