Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3531/IC(A)/2008
F. No.CIC/MA/A/2008/01535
Dated, the 29th December, 2008
Name of the Appellant: Ms. Yogita Chavan
Name of the Public Authority: Ministry of Textiles
i
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
26/12/2008. The appeal is, therefore, examined on merit.
2. The appellant has sought to elicit opinion of the CPIO on a technical
matter. The CPIO has duly replied and stated that he is not expected to state his
views and opinion on an issue raised by an information seeker. Being not
satisfied with the response, the appellant has pleaded for providing the
information asked for.
Decision:
3. Under Section 2(f) of the Act, an information seeker is required to specify
the information, which should be available in any material form. The appellant is
accordingly advised.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. This appeal was unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Ms. Yogita Chavan, 101, Krishna Chambers, 59, New Marine Lines,
Mumbai – 400 020.
2. Shri. R.R. Gorakhia, Director (Admn.) & CPIO, Textiles Committee,
Ministry of Textiles, P. Balu Road, Prabhadevi Chowk, Mumbai – 40 025.
3. Shri. D.P. Jadeja, Appellate Authority, Textiles Committee, Ministry of
Textiles, P. Balu Road, Prabhadevi Chowk, Mumbai – 40 025.
ii
“All men by nature desire to know.” – Aristotle
2