Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5222/IC(A)/2010
F. No.CIC/MA/C/2010/000018
Dated, the 12th March, 2010
Name of the Appellant: Shri. Mritunjay Kumar Singh
Name of the Public Authority: Ministry of Corporate Affairs
i
Facts
:
1. The appellant has asked for information in the form of various queries,
which relate to export of Basmati Rice by two Companies, which are identified in
his RTI application. He stated that the information has not been provided to him.
Hence, this complaint before the Commission.
Decision:
2. An information seeker is expected to ask for information, which should be
available in any material form, as per section 2(f) of the Act. A requester is not
expected to elicit views and opinion of the CPIO through various forms of queries
as has been attempted in the instant case. The complainant is accordingly
advised to clearly specify the information.
3. The CPIO is directed to provide the information on the basis of available
records within 15 working days from the date of issue of this decision.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. The appeal 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. Mritunjay Kumar Singh, Flat No.620, Sector-16B, Pocket-B, Dwarka,
New Delhi – 110 078.
2. The CPIO, M/o Corporate Affairs, A-Wing, Shastri Bhawan, Rajendra
Prasad Road, New Delhi – 110 001.
3. The Appellate Authority, M/o Corporate Affairs, A-Wing, Shastri Bhawan,
Rajendra Prasad Road, New Delhi – 110 001
ii
“All men by nature desire to know.” – Aristotle
2