Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4083/IC(A)/2009
F. No. CIC/MA/A/2009/00369
Dated, the 25th June, 2009
Name of the Appellant : Shri Maqsood Ahmed Abdul Mabood
Name of the Public Authority : Dev. Commr., SEEPZ-SEZ, Mumbai
1
Facts
:
1. The appeal was scheduled for hearing on 25/06/2009, but the appellant
did not avail of this opportunity. The appeal is therefore examined on merit.
2. On perusal of the document submitted by the appellant, it is observed that
the respondent has refused to provide the information u/s 11 (1) of the Act on the
ground that the third party has not allowed disclosure of the requested
information.
3. In his appeal before the Commission, the appellant has stated that the
requested information pertain to the respondent and therefore the denial of
information is unjustified.
Decision:
4. The appellant has neither responded to the notice for hearing nor he has
indicated as to what is the public interest in disclosure of the information. More
importantly, the appellant has not specified the required information as per
If you don’t ask, you don’t get – Mahatma Gandhi
1
section 2 (f) of the Act. Nor he has made any request to seek inspection of
records to identify the required information. This appeal is considered
unnecessary and 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 Maqsood Ahmed Abdul Maboob Siddiqui, Room No. 20 & 21,
Bhimabai Kapse Building, Qureshi Nagar, Kurla (E), Mumbai-400 070.
2. Shri A.K. Kulkarni, Superintendent of Customs, O/o the Development
Commissioner, SEEPZ, SEZ, Andheri (E), Mumbai-400 096.
All men by nature desire to know – Aristotle
2