Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4168/IC(A)/2009
F. No.CIC/MA/A/2009/000463
Dated, the 13th July, 2009
Name of the Appellant: Shri. Jose Dixon K X
Name of the Public Authority: Coir Board
i
Facts
:
1. The appeal was scheduled for hearing on 13/7/2009. But, the appellant
did not avail of this opportunity. The appeal is, therefore, examined on merit.
2. The appellant has asked for the details of contractual staff, mainly the
procedure of appointment, identification of such employees and the remuneration
paid to them.
3. The CPIO has refused to provide the information, without specifying the
provisions of the Act under which exemption from disclosure of information has
been claimed. Being not satisfied with the response, the appellant has pleaded
for providing complete information.
Decision:
4. Under Section 4(1)(b)(ix) and (x) of the Act, the details of staff, including
the remuneration paid to them, should be put in public domain. Accordingly, the
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
CPIO is directed to provide the required information, as per the available records,
within one month from the date of issue of this decision.
5. The appeal is thus 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. Jose Dixon K.X., Koimmakked House, Manjummal P.O. – 683 501
2. Shri. K. Ananda Babu, PIO, Coir Board, Coir House, M.G. Road, Kochi –
682 016.
ii
“All men by nature desire to know.” – Aristotle2