Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4334/IC(A)/2009
F. No. CIC/AT/C/2009/00322
Dated, the 19th August, 2009
Name of the Appellant : Shri D.R. Kurumukhi
Name of the Public Authority : Deptt. of Agriculture & Cooperation
1
Decision:
1. On perusal of documents submitted by the complainant, it is observed that
the CPIO of the respondent has not furnished the information asked for by the
appellant. Hence, this complaint before the Commission.
2. The CPIO is directed to furnish the information asked for on the basis of
the available records within 15 days from the date of issue of this decision, failing
which penalty proceeding u/s 20 (1) of the Act would be initiated.
3. The information should be furnished free of cost since the mandatory
period of 30 days has already lapsed.
4. The complainant is advised to resubmit a copy of his RTI application to
concerned CPIO, for his ready reference, at the earliest. He should ensure that
the desired information is available in any material form, as required u/s 2 (f) of
the Act.
If you don’t ask, you don’t get – Mahatma Gandhi
1
5. The complainant would be free to approach the Commission again if the
information is not furnished as per the provisions of the Act.
6. The complaint 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 D.R. Gurmukhi, H.No. 3-6-14/12, Type-IV Qtrs., Oilseeds Colony,
Himayatnagar Main Road, Hyderabad-500029.
2. Shri PK Sharma, Director (TMOP), DAC, M/o Agriculture, Krishi Bhavan,
New Delhi.
3. The Under Secretary (Crops) & CPIO, DAC, M/o Agriculture, Krishi
Bhavan, New Delhi.
4.
All men by nature desire to know – Aristotle
2