Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4017/IC(A)/2009
F. No. CIC/MA/C/2009/00128
Dated, the 22nd May, 2009
Name of the Appellant : Shri K. Narayana Pillai
Name of the Public Authority : KRIBHCO Limited
1
Facts
:
1. The complaint was heard in absence of the complainant.
2. In the course of hearing, it emerged that the complainant has sought to
know the reason as to why his services were not extended beyond 58 years of
service.
3. The respondent stated that the complainant has not submitted his
application in accordance with the provisions of the RTI Act. For instance, he
has not submitted RTI fee of Rs. 10/-. Therefore, the RTI Act is not invoked in the
instant case.
4. He also stated that there was no justification for extension of his services
after superannuation at the age of 58 years. He also said that the complainant
was unnecessarily harassing the officials of the respondent through various
representations.
If you don’t ask, you don’t get – Mahatma Gandhi
1
Decision:
5. As the complainant has not responded to the notice for hearing and that
he has not submitted his RTI application in accordance with the provisions of the
Act, this complaint was unnecessary and 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 K. Narayan Pillai, B-7, Mazda Chambers Tadwadi, Rander Road,
Surat-395009.
2. Shri Randhir Singh Tanwar, Chief Manager (HR) & CPIO, KRIBHCO Ltd.,
A8-10, Sector-1, Noida-201301, Dist.: Gautam Budh Nagar, U.P.
All men by nature desire to know – Aristotle
2