Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5231/IC(A)/2010
F. No.CIC/MA/C/2010/000007
Dated, the 17th March, 2010
Name of the Appellant: Shri. Mahadev Upadhyay
Name of the Public Authority: Power Grid Corporation of India Ltd.
i
Facts
:
1. On perusal of the documents submitted by the complainant, it is noted that
he has grievances regarding non-payment of compensation towards use of the
petitioner’s land for installing a Tower by the respondent. He had submitted a
complaint on this issue for redressal of his grievances. Through the RTI
application, he has sought for action taken on his complaint, name of officials
who are responsible for not taking action, and other related information. He has
stated that the information has not been furnished to him. Hence, this complaint
before the Commission.
Decision:
2. The CPIO is directed to provide a point-wise response and furnish the
information on the basis of available records within 15 working days from the
date of issue of this decision, failing which penalty proceedings u/s 2091) of the
Act would be initiated.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
3. The complainant is advised to resubmit a copy of his RTI application to the
concerned CPIO, at the earliest, for ready reference.
4. The complaint 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. Sh. Mahadev Upadhyay, Vill: Nagwa, PO: Sidhwal, Dist: Mau (U.P.)
2. The CPIO, Power Grid Corporation of India Ltd., Dist: Ara (Bhojpur), Bihar
– 802 201.
3. The Appellate Authority, Power Grid Corporation of India Ltd., Dist: Ara
(Bhojpur), Bihar – 802 201.
ii
“All men by nature desire to know.” – Aristotle
2