Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3496/IC(A)/2008
F. No. CIC/MA/A/2008/01478
Dated, the 11th December, 2008
Name of the Appellant : Shri Ankit Kumar
Name of the Public Authority : Hindustan Insecticides Limited
1
Facts
:
1. The appellant was heard on 8.12.2008.
2. The appellant has asked for information regarding unauthorized occupation of
quarters of HIL Township. The CPIO and Appellate Authority have furnished a point-
wise response, with which the appellant is not satisfied.
3. During the hearing, the appellant stated that the information given to him is
incomplete and misleading. He therefore pleaded for providing complete information.
Decision:
4. Since there is no denial of information, the appellant is advised to seek
inspection of relevant documents so as to specify the required information, which
should be furnished to him as per the provision of the Act.
5. Both the parties should mutually decide a convenient date and time for
inspection of records within 15 working days from the date of issue of this decision.
If you don’t ask, you don’t get – Mahatma Gandhi
1
6. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties: 2
1. Shri Ankit Kumar, FF-2809, Gulmarg Apartment, Shalimar Garden Extn.I,
Sahibabad, Ghaziabad, U.P.
2. Shri S.R. Sahoo, Asstt. Co. Secretary-cum-Law Officer, Hindustan
Insecticides Ltd., Scope Complex, Core-6, 2nd Floor, 7, Lodhi Road, New
Delhi-110003.
All men by nature desire to know – Aristotle
2