Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi - 110 066
                               Website: www.cic.gov.in
                                                          Decision No.5454/IC(A)/2010
                                                          F. No.CIC/MA/C/2010/000113
                                                             Dated, the 18th May, 2010
Name of the Appellant:                 Shri. Harinarayan Kir
Name of the Public Authority:          National Commission for Scheduled Castes
Facts
: i
1. The complainant has alleged that the required information has not been
furnished to him. The RTI application submitted before the Commission is not
legible and therefore it is difficult to state as to what are his grievances.
Decision:
2. The complainant is advised to re-submit a legible copy of his RTI
application to the concerned CPIO of the respondent. The complainant should
ensure that the desired information is specified as per section 2(f) of the Act,
which requires that the information should be available in any material form.
3. The CPIO is directed to furnish the information asked for on the basis of
available records within 15 working days from the date of receipt of fresh
application, failing which penalty proceedings u/s 20(1) of the Act would be
initiated.
 i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. With these observations, the complaint is disposed of.
Sd/-
 (Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Harinarayan Kir, 55/2, P & T Colony, Bhadbhada Road, Bhopal – 03.
2. The CPIO, National Commission for Scheduled Castes, 5th floor, Loknayak
Bhawan, Khan Market, New Delhi – 110 003.
3. The Appellate Authority, National Commission for Scheduled Castes, 5th
floor, Loknayak Bhawan, Khan Market, New Delhi – 110 003.
 ii
“All men by nature desire to know.” – Aristotle
2