Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5006/IC(A)/2009
F. No.CIC/MA/A/2009/000692
Dated, the 8th January, 2010
Name of the Appellant: Shri. K.S. Jain
Name of the Public Authority: North Western Railway
i
Facts
:
1. The appeal was scheduled for hearing on 7/1/2010. But, the appellant did
not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. The appellant has asked for action taken report in respect of a complaint
submitted by him. Being dissatisfied with the PIO response, he has submitted
his appeal before the Commission.
Decision:
3. An information seeker should ask for information as per section 2(f) and (j)
of the Act. In the instant case, the appellant has sought for information on the
presumption that the requested information is available with the respondent.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. Since the appellant has not specified as to which information has been
refused to him, this appeal is considered unnecessary and 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.S. Jain, No.27, IAS Officers’ Colony, 16th Main, 5th B Cross, BTM
Layout, II Stage, Banglore – 560 076.
2. The Public Information Officer, North Western Railway, Bikaner Division,
Bikaner.
3. The Appellate Authority, North Western Railway, Bikaner Division,
Bikaner.
ii
“All men by nature desire to know.” – Aristotle
2