Central Information Commission Judgements

Shri Ajay M. Patnikar vs Indian Ordnance Factory, Mod on 7 August, 2009

Central Information Commission
Shri Ajay M. Patnikar vs Indian Ordnance Factory, Mod on 7 August, 2009
                      Central Information Commission
          Complaint No.CIC/WB/C/2008/00808-SM dated 08.05.2008
             Right to Information Act-2005-Under Section (18)



                                                      Dated:   7 August 2009


Name of the Complainant         :   Shri Ajay M. Patnikar,
                                    913/1, Behind Saibabha Temple,
                                    Telegraph Gate No. 4, Jabalpur.


Name of the Public Authority    :   CPIO, Indian Ordnance Factory, MOD, Gun
                                    Carriage Factory, Jabalpur (M.P)




      The Complainant was not present.

      On behalf of the Respondent, Shri S.N. Pradhan, PIO, was present.

2. In this case, the Appellant had, in his application dated May 8, 2008,
requested the CPIO for a number of information regarding grant of leave to
him. The CPIO replied on June 4, 2008 and provided information on each of
his queries. Not satisfied with this reply, he had filed an appeal before the
Appellate Authority on June 18/19, 2008. The Appellate Authority decided
his appeal in his order dated July 8, 2008 and, in a speaking order,
explained in detail about various aspects of his queries. Nevertheless, the
Appellant has chosen to approach the CIC alleging that the information
provided to him is inadequate and incomplete.

3. During the hearing, the Appellant was not present. We heard the
submissions of the Respondent. He contended that all the replies given by
the CPIO was correct and based on facts and rules. He further submitted
that the Appellate Authority had also explained in detail the rules which
govern the sanction of leave to officers of the Appellant’s status. We
carefully perused the reply of the CPIO and the order of the Appellate
Authority and found that between the two, all the queries of the Appellant
have been adequately addressed. Nevertheless, since the CPIO had not

CIC/WB/C/2008/00808-SM
provided a direct reply to his first query, we direct him to provide the
desired information on this query within 10 working days from the receipt of
this order.

4. With the above direction, the appeal is disposed off.

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied
against application and payment of the charges prescribed under the Act to the
CPIO of this Commission.

(Vijay Bhalla)
Assistant Registrar

CIC/WB/C/2008/00808-SM