Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5913/IC(A)/2010
F. No.CIC/MA/A/2010/000673
Dated, the, 20th September, 2010
Name of the Appellant: Shri. Manish Kumar Baniwal
Name of the Public Authority: National Commission for Scheduled Castes
Facts
: i
1. The appellant was heard on 20/9/2010.
2. In the course of hearing, the details of information asked for and the
CPIO’s response were discussed. The appellant alleged that the CPIO has given
incomplete and misleading information regarding the action taken on his
representation. The appellant therefore pleaded for allowing inspection of the
entire records relating to the manner in which his complaint was examined by the
respondent.
Decision:
3. The appellant’s plea is accepted. The CPIO is directed to allow inspection
of the relevant documents. Both the parties should mutually decide a convenient
ii “If you don’t ask, you don’t get.” – Mahatma Gandhi
1
date and time for inspection of the relevant records within 15 working days from
the date of receipt of this decision.
4. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Manish Kumar Baniwal, 12, Bazar Lane, Jangpura, Bhogal, New
Delhi – 110 014.
2. Shri. Kaushal Kumar, CPIO, National Commission for Scheduled Castes,
5th floor, Loknayak Bhawan, Khan Market, New Delhi – 110 003.
3. Dr. V.K. Rathi, Appellate Authority, National Commission for Scheduled
Castes, 5th floor, Loknayak Bhawan, Khan Market, New Delhi – 110 003.
i “All men by nature desire to know.” – Aristotle
ii
2