Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4961/IC(A)/2009
F. No.CIC/MA/C/2009/000415
Dated, the 4th January, 2010
Name of the Appellant: Shri. K. Mastan Vali
Name of the Public Authority: Kundremukh Iron Ore Company Ltd.
i
Facts
:
1. The appellant has complained that the desired information relating to the
attendance record and duty charts of staff have not been furnished to him.
Decision:
2. The CPIO is directed to examine the appellant’s request for information
and provide a suitable response, as per the provisions of the Act, within 15
working days from the date of issue of this decision, failing which, penalty
proceedings u/s 20(1) of the Act would be initiated.
3. The appellant is advised to re-submit a copy of his RTI application to the
concerned CPIO, for ready reference.
4. The appellant would be free to approach the Commission again if the
desired information is not furnished to him. He should, however, ensure that the
requested information should be available in any material form, as per section
2(f) of the Act.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. K. Mastan Vali, D.No.10/394, Sunderacharyula Street, Proddatur –
516 360, Dist. Kadapa (A.P.)
2. The CPIO, Kudremukh Iron Ore Company Ltd., Koramangala, Bangalore
– 560 034.
3. The Appellate Authority, Kudremukh Iron Ore Company Ltd.,
Koramangala, Bangalore – 560 034.
ii
“All men by nature desire to know.” – Aristotle
2