1
Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 2883/IC(A)/2008
F. No. CIC/MA/A/2008/00734
Dated, the 22nd July, 2008
Name of the Appellant : Shri S.A. Azad
Name of the Public Authority : Deptt. of Social Welfare, GNCT of Delhi
Facts
:
1. Both the parties were heard on 21/07/2008.
2. Through different application, the appellant had sought for the details of
implementation of relevant programmes relating to rehabilitation of silicosis
affected persons. The PIO has duly replied and furnished the information on the
basis of available records.
3. During the hearing, the appellant alleged that the implementation of
rehabilitation scheme has been tardy, which has resulted in perpetuation of
problems and sufferings of the silicosis victims. The PIO clarified the issues
raised by the appellant and invited the appellant to observe the details of action
taken by the respondent.
If you don’t ask, you don’t get – Mahatma Gandhi
1
Decision:
4. As agreed between the parties, the PIO would allow inspection of records
within 15 working days from the date of issue of this decision so as to enable the
appellant to specify the required information, on the basis of which he would
approach the competent authority for vigorous implementation of the scheme in
question.
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties:
1. Shri S.A. Azad, G-12/462A, Sangam Vihar, Hamdard Nagar, New Delhi-
110062.
2. Joint Director (Admn.) & SPIO, Department of Social Welfare, Govt. of
NCT of Delhi, Delhi Gate, Delhi.
3. Mrs. Savita, District Officer (South), Department of Social Welfare,
Government of NCT of Delhi, Kasturba Niketan Complex, Lajpat Nagar,
New Delhi.
1
All men by nature desire to know – Aristotle
2