Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3499/IC(A)/2008
F. No. CIC/MA/C/2008/00430
Dated, the 11th December, 2008
Name of the Appellant : Shri Krishan Kumar
Name of the Public Authority : Khadi & Gramodyog Commission
1
Facts
:
1. The complainant was heard on 10.12.2008.
2. He stated that the information furnished to him is incomplete and misleading.
He therefore pleaded for providing complete information. He was however unable to
specify as to which information is incomplete or denied to him.
Decision:
3. The complainant is advised to seek inspection of relevant documents. Upon
inspection, he should specify the information which should be furnished to him as
per the provisions of the Act. Both the parties should mutually decide a convenient
date and time for inspection of documents within 15 working days from the date of
issue of this decision.
4. The appellant would be free to approach the Commission again if he is not
satisfied with the information furnished to him.
If you don’t ask, you don’t get – Mahatma Gandhi
1
5. The complaint 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 Krishan Kumar, C/o Khadi Gramodyog Bhawan Kamgar Manch, 24,
Regal Building, Connaught Place, New Delhi-110001.
2. The CPIO (RTI), Khadi & Gramodyog Commission, 24, Regal Building,
Connaught Place, New Delhi-110001.
All men by nature desire to know – Aristotle
2