CENTRAL INFORMATION COMMISSION
        Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                              File No.CIC/LS/C/2009/000655
Appellant                 :        Shri Praduman Kumar
Public Authority          :        C.P.W.D.
                                   (through Shri Anurag Khare, XEN, LCD-I and
                                   Shri Shiv Om Johri, AE)
Date of Hearing           :        24.12.2009
Date of Decision          :        24.12.2009
FACTS
:
 By his letter of 15.5.2009, the appellant had sought information
on the following paras relating to Lucknow Central Division-I of
CPWD :
(i) Photo copies of work orders for the period 1996 to 2000;
(ii) Photo copies of the supply orders for the above period;
(iii) Photo copies of the final payment bills of Rs. 1 lac and above
for the above period;
(iv) Photo copies of the EOT cases of the value of over Rs. 5 lacs
for the period 1996 to 2000 and 2008 to 2009.
2. The PIO had responded to it vide letter dated 26.5.2009 stating
that voluminous records were involved in the matter and made an
offer for inspection of documents and thereafter specifying requisite
documents for supply. The appellant had, however, rejected this offer
vide his letter dated 17.6.2009 and had insisted on obtaining copies of
the documents.
3. It is noticed that he has filed the present appeal before the
Commission without availing of the opportunity of taking a decision
from the First Appellate Authority.
4. Be that as it may, the matter is heard on 24.12.2009. Appellant
not present. The public authority is represented by the officers named
above. It is the submission of Shri Khare that the documents
requested for by the appellant would run into lacs of pages and,
therefore, supply of all these documents would result in
disproportionate divergence of the resources of his office. He,
however, has no objection if the appellant takes inspection of the
documents and specifies the documents needed by him.
DECISION
5. The view taken by Shri Khare is just fair and reasonable. It is
open to the appellant to specify the documents and take copies thereof
from the Public Authority.
6. The matter is decided accordingly.
Sd/-
 (M.L. Sharma)
Central Information Commissioner
 Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed under
the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Shri Anurag Kashyap
XEN, LCD-I
CPWD, Lucknow Central Circle,
4th Floor, Central Bhawan, Sec-H,
Aliganj, Lucknow.
2. Shri Praduman Kumar
A-35, Veer Singh Colony,
Budh Vihar-II, Delhi-110086