Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3553/IC(A)/2008
F. No.CIC/PB/A/2008/00866
Dated, the 30th December, 2008
Name of the Appellant: Sh. N. Krishnamoorthy
Name of the Public Authority: Export Inspection Council of India
i
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
29/12/2008. The appeal is, therefore, examined on merit.
2. On perusal of the documents submitted by the appellant, it is observed
that he has asked for personal and official details of an employee, who is
identified in his application.
3. The CPIO has furnished partial information, while the remaining
information has been denied under section 8(1)(j) of the Act. Being not satisfied
with the information provided to him, the appellant has pleaded for providing
complete information.
Decision:
4. The appellant has not indicated as to what is the public interest in
disclosure of information asked for. Since he has not responded for the notice
for hearing, it is presumed that he is no more interested in pursuing the case.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. The appeal 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. Shri. N. Krishnamoorthy, Old No.5/New No.12, V.P. Arunachala Street,
Nesappakkam, West K.K. Nagar, Chennai – 600 078
2. Shri. S.K. Tandon, Asstt. Director & CPIO, Export Inspection Council of
India, 3rd floor, NDYMCA Cultural Centre Building, 1 Jai Singh Road, New
Delhi – 110 001.
3. Shri. Vijay Kumar, Additional Director & AA, Export Inspection Council of
India, 3rd floor, NDYMCA Cultural Centre Building, 1 Jai Singh Road, New
Delhi – 110 001.
ii
“All men by nature desire to know.” – Aristotle
2