Central Information Commission Judgements

Shri M.P. Sinha vs Cement Corporation Of India Ltd. on 28 January, 2009

Central Information Commission
Shri M.P. Sinha vs Cement Corporation Of India Ltd. on 28 January, 2009
                     Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi-110066
                               Website: www.cic.gov.in

                                                        Decision No. 3648/IC(A)/2008

                                                          F. No. CIC/MA/A/2008/01522

                                                        Dated, the 28th January, 2009

Name of the Appellant                :       Shri M.P. Sinha

Name of the Public Authority         :       Cement Corporation of India Ltd.

         1
Facts

:

1. Both the parties were heard today, i.e. 28.01.2009.

2. In response to the application for information, the CPIO has furnished a
point-wise response and thus furnished the information. However the CPIO has
refused to furnish the names and addresses of the beneficiaries of Industrial
Daily Allowances (IDA) and other related information. The appellant has asked
for information in the form of various queries. The CPIO has also refused to
furnish the information relating to various types of deposits in various financial
institutions.

3. In the course of hearing, the appellant refused to share with the
Commission as to how he was affected in the case or what was the public
interest in seeking the names and addresses of the beneficiaries of IDA.

If you don’t ask, you don’t get – Mahatma Gandhi
Decision:

4. The CPIO has duly replied and furnished a point-wise response, except
name and addresses of the beneficiaries of IDA, which is provided as per the
Law. Since the appellant has refused to share with the Commission as to how he
is affected in the matter or as to what good purpose would be served by
disclosing the addresses of the individuals, there is no justification for providing
him the long list addresses of individuals. As regards information relating to
investments made by the respondent in financial institutions, the information
asked for is not maintained in the format provided by the appellant. Hence, it
cannot be provided.

5. The appeal 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 M.P. Sinha, 148, DDA Flats, Mansarovar Park, Shahdara, Delhi-
110032.

2. Shri R.R. Despande, Sr. Manager (Admn.) & PIO, Cement Corporation of
India Ltd., Core-5, Scope Complex, 7, Lodhi Road, New Delhi-110003.

All men by nature desire to know – Aristotle