Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4426/IC(A)/2009
F. No.CIC/OP/A/09/00283
Dated, the 04th September, 2009
Name of the Appellant: Shri Mr Raj Narayan Tiwari
Name of the Public Authority: Central Agriculture Research
Institute
Facts
:
1. The appellant, an employee, has asked for information in the form
of various queries, which relate to payment of HRA to staff, allotment of staff
quarters and other related issues. The CPIO has furnished a point-wise
response, with which the appellant is not satisfied on the ground that the
CPIO has provided incomplete and incorrect information. He has therefore
pleaded for providing complete information.
Decision:
2. Since the CPIO has not claimed exemption, u/s 8(1) of the Act, from
disclosure of any information, the appellant is advised to seek inspection of
records as per section 2(j) of Act so as to specify the correct and complete
information which should be furnished to him.
3. The CPIO is directed to allow inspection of documents on a date and
time convenient to both the parties within 15 days from the date of issue of
this decision, failing which penalty proceeding u/s 20(1) of the Act would be
initiated.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C.Sharma)
Assistant Registrar
Name & Address of Parties:
1. Mr. Mr Raj Narayan Tiwari SS Grade-I Bloomsdale Farm CARI Port
Blair Andaman and Nicobar Island
2. Mr. S K Verma PIO, Central Agriculture Research Institute, Indian
Council of Agriculture Research Post Box No 181 Port Blair –
744101 Andaman Nicobar Inslands
3. Mr. R C Srivastava First Appellate Authority Central Agriculture
Research Institute, Indian Council of Agriculture Research Post Box
No 181 Port Blair – 744101 Andaman Nicobar Inslands