Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5509/IC(A)/2010
F. No.CIC/MA/A/2010/000232
Dated, the 2nd June, 2010
Name of the Appellant: Shri. N.K. Sharma
Name of the Public Authority: N.H.P.C. Ltd.
Facts
: i
1. The appellant was heard on 2/6/2010.
2. During the hearing, the details of information asked for and the CPIO’s
response were discussed. The appellant stated that the PIO has not replied to
his queries made under the points 3, 5, 6, 7 and 8 of his letter dated 18/11/2009.
The appellant, therefore, pleaded for providing complete information.
Decision:
3. The appellant’s plea is accepted. The CPIO is directed to furnish
complete information on the basis of available records in respect of the points
mentioned above within 15 working days from the date of receipt of this decision.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. The appellant would also be free to inspect the documents so as to satisfy
himself with the availability of the desired information. The parties are
accordingly directed and the appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. N.K. Sharma, head Storekeeper Gr. -I, PHEP-III, NHPC Ltd., Behali,
PO: Larji, Dist: Kullu (H.P.) – 175 122.
2. The CPIO, NHPC Ltd., PHEP-III, DAM Complex – Sainj, Dist: Kullu (H.P.)-
175 134
3. The Appellate Authority, NHPC Ltd., PHEP-III, DAM Complex – Sainj,
Dist: Kullu (H.P.)-175 134
ii
“All men by nature desire to know.” – Aristotle
2