Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5414/IC(A)/2010
F. No.CIC/MA/C/2010/000092
Dated, the 7th May, 2010
Name of the Appellant: Shri. Pradeep Sharma
Name of the Public Authority: National Textile Corporation
Facts
: i
1. The petitioner has sought for mode of payment and payment vouchers,
which are identified in the RTI application. He has alleged that the CPIO has not
furnished the information. Hence, this complaint before the Commission.
Decision:
2. The CPIO is directed to furnish the information asked for within 15 working
days from the date of receipt of this decision, failing which penalty proceedings
u/s 20(1) of the Act would be initiated.
3. The petitioner is advised to re-submit copy of his RTI application to the
concerned CPIO of the respondent for ready reference at the earliest.
4. The complaint is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Sh. Pradeep Sharma, H. No.3064, Lambi Gali, Nagar Khera, Kharar,
Punjab – 140 301.
2. Sh. R.K. Sharma, CPIO, National Textiles Corporation, Scope Complex,
Core-4, 7 Lodhi road, New Delhi – 110 003.
3. The Appellate Authority, National Textiles Corporation, Scope Complex,
Core-4, 7 Lodhi road, New Delhi – 110 003.
2