Central Information Commission Judgements

Shri Raghuvar Kushwaha vs Ntpc Limited on 15 July, 2009

Central Information Commission
Shri Raghuvar Kushwaha vs Ntpc Limited on 15 July, 2009
                      Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi-110066
                               Website: www.cic.gov.in

                                                       Decision No. 4174/IC(A)/2009
                                                        F. No. CIC/MA/A/2009/00495
                                                           Dated, the 15th July, 2009

Name of the Appellant               :       Shri Raghuvar Kushwaha

Name of the Public Authority        :       NTPC Limited
         1
Facts

:

1. The appeal was scheduled for hearing on 15/07/2009, but the appellant
did not avail of this opportunity. The appeal is therefore examined on merit.

2. The appellant has asked for employment record of laborers pertaining
1977 to 1979. The CPIO and Appellate Authority have replied and stated that
the requested information, being about thirty years old, is not maintained as per
the record retention policy. Hence, the desired information cannot be furnished.

Decision:

3. As the information asked for is not available, it cannot be furnished. This
appeal is therefore considered unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

If you don’t ask, you don’t get – Mahatma Gandhi

1
Name and address of parties: 2

1. Shri Raghuvar Kushwaha, Vill. Chilkadar, PO: Shaktinagar, Distt:
Sonbhadra, UP.

2. Shri O.P. Khorwal, CPIO (RTI), NTPC Limited, NTPC Bhawan, Core-6,
Scope Complex, Lodhi Road, New Delhi-110003.

All men by nature desire to know – Aristotle

2