Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4749/IC(A)/2009
F. No.CIC/MA/C/2009/000256
Dated, the 2nd December, 2009
Name of the Appellant: Shri. Rom Prabhu Sharma
Name of the Public Authority: Ministry of Agriculture
i
Facts
:
1. The complainant has alleged that the desired information has not been
furnished to him. Hence, this complaint before the Commission.
Decision:
2. The documents submitted by the complainant show that the required
information is not specified as per section 2(f) of the Act. It is also not clear
whether the RTI application was submitted along with fee to the concerned
CPIO, who may be the custodian of information.
3. The appellant is, therefore, advised to clearly specify the information and
approach the concerned CPIO, the custodian of information, and accordingly re-
submit his application for information. If necessary, he should also seek
inspection of the relevant documents so as to identify the information.
4. The CPIO is directed to furnish the information as asked for failing which
penalty proceedings u/s 20(1) of the Act would be initiated.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. The complaint 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. Shri. Rom Prabhu Sharma, 1134, Mohan Colony, Civil Line, Badaun.
2. The CPIO, Ministry of Agriculture, Krishi Bhavan, New Delhi.
3. The Appellate Authority, Ministry of Agriculture, Krishi Bhavan, New Delhi.
ii
“All men by nature desire to know.” – Aristotle
2