Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5854/IC(A)/2010
F. No.CIC/MA/A/2010/000552
Dated, the 7th September, 2010
Name of the Appellant : Shri Ajay Kumar Sud
Name of the Public Authority : The Automotive Industries Research
Association of India.
Facts
:
1. The appellant was heard on 6th September, 2010.
2. In response to the RTI application, the CPIO has replied and furnished
partial information, with which the appellant is not satisfied. During the hearing,
the appellant pleaded for allowing inspection of relevant documents so that the
required information could be specified, as advised by the CPIO.
Decision:
3. The appellant’s plea is accepted. The CPIO is directed to allow inspection
of relevant records to enable the appellant to clearly specify the required
information, which should be furnished as per the provisions of the Act. Both the
parties should mutually decide a convenient date and time for inspection of
documents within 15 days from the date receipt of this decision.
4. With these observations, this appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri Ajay Kumar Sud, B-5, Paras Das Garden, Shimls-171001.
2. Shri Yogesh K. Upadhyay, Manager (Legal Affairs) & PIO, The Automotive
Industries Research Association of India, S.No. 102, Vetal Hill, Kothrud,
Pune-411038.
2