Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5160/IC(A)/2010
F. No.CIC/MA/A/2009/000958
Dated, the 12th February, 2010
Name of the Appellant: Shri. P.B. Narayana Murthy
Name of the Public Authority: Coffee Board
i
Facts
:
1. The appeal was scheduled for hearing on 11/2/2010. But, the appellant
did not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. In response to the RTI application, the CPIO has duly replied and advised
the appellant to deposit necessary charges for photocopy of material, as per the
prescribed rules. The CPIO has also invited the appellant to inspect the relevant
records containing the desired information, which pertains to service records.
Decision:
3. Clearly, there is no denial of information u/s 8(1) of the Act. The appellant
is, therefore, advised to inspect the documents, as suggested by the CPIO, and
also deposit the necessary fee for collecting copies of documents, as asked for
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
by the CPIO. The parties are accordingly advised and this 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. P.B. Narayana Murthy, 583, 10th Cross, 7th Block, Jayanagar,
Bangalore – 560 082.
2. The CPIO & Asstt. Secretary, Coffee Board, No.1, Dr. Ambedkar Veedhi,
Bangalore – 560 001.
3. The Appellate Authority, Coffee Board, No.1, Dr. Ambedkar Veedhi,
Bangalore – 560 001.
ii
“All men by nature desire to know.” – Aristotle
2