Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3860/IC(A)/2008
F. No. CIC/MA/C/2009/0064
Dated, the 13th April, 2009
Name of the Appellant : Shri Raj Mangal Prasad
Name of the Public Authority : Min. of Women and Child Develepment
1
Facts
:
1. The complainant did not avail of the opportunity of personal hearing on
13.04.2009. The complaint is therefore examined on merit.
2. On perusal of the documents submitted by the complainant, it is observed
that the CPIO has largely furnished the information asked for, except the file
notings in respect of the RTI application submitted by the complainant. The PIO
has refused to furnish the information on the ground that the requested
information does not fall under the definition of information. The complainant has
pleaded for providing the relevant portion of file nonitngs.
Decision:
3. The requested information, mainly the file noting is duly covered u/s 2 (f)
of the Act. Therefore the denial of information without invoking the relevant
provisions u/s 8 (1) of the Act is unjustified. The CPIO is therefore directed to
If you don’t ask, you don’t get – Mahatma Gandhi
1
review its’ decision and consider the disclosure of file noting as requested by the
complainant. The complainant is therefore remanded back to the CPIO who
should do the needful within 15 working days from the date of issue of this
decision.
4. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties: 2
1. Shri Raj Mangal Prasad, C/o Pratidhi, Room No. 25, Shakarpur PS
Complex, Pusta Road, Ramesh Park, Delhi-110092.
2. Shri R. Chatterjee, Under Secretary & CPIO, Ministry of Women and Child
Development, Government of India, Shastri Bhavan, New Delhi-110001
(Ref. No. 21-4/2007-CW-II Dt. 24.07.2008).
All men by nature desire to know – Aristotle
2