Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3711/IC(A)/2009
F. No.CIC/MA/A/2009/00002
Dated, the 23rd February, 2009
Name of the Appellant: Shri. Ajay Pratap Singh
Name of the Public Authority: Heavy Engineering Corporation Limited
i
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
23/2/2009. The appeal is, therefore, examined on merit.
2. The appellant has asked for details of deposits made in the CTD account
through the respondent. The CPIO has replied and furnished the information on
the basis of available records, with which the appellant is not satisfied. Hence,
this appeal before the Commission.
Decision:
3. As there is no denial of information, the appellant is advised to seek
inspection of the relevant records on a date and time mutually convenient to both
the parties, within 15 working days from the date of issue of this decision. Upon
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
inspection of the documents, he would be free to specify the information, which
should be furnished to him as per the provisions of the Act.
4. With these observations, the appeal is 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. Ajay Pratap Singh, House No.B-362, Sector-2, Dhurva, Ranchi – 4.
2. Shri. Hemant Kumar Gupta, CPIO, Heavy Engg. Corporation Limited,
Room No.47, Admn. Bldg., HMBP, HECL Plant Plaza Road, Dhurva,
Ranchi-834 004.
ii
“All men by nature desire to know.” – Aristotle
2