Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3004/IC(A)/2008
F. No. CIC/MA/A/2008/00882
Dated, the 6th August, 2008
Name of the Appellant : Shri Satpal Dagar
Name of the Public Authority : Min. of Labour & Employment
Facts
:
1. The appellant was heard on 6th August, 2008.
2. The appellant stated that in pursuance of the Commission’s Decision No.
1975/IC(A)/2007 dated 20.02.2007, he had inspected the records relating to
reimbursement of his medical bills. Upon inspection, he identified the relevant
portion of notesheet and asked for a copy of the same, which has not been furnished
to him so far. He alleged that the CPIO has not complied with the Commission’s
decision as mentioned above.
Decision:
3. The CPIO is directed to provide the information asked for by the appellant
within 10 working days from the date of issue of this decision, failing which penalty
proceedings would be initiated against him.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma) 1
Assistant Registrar
If you don’t ask, you don’t get – Mahatma Gandhi
1
Name and address of parties:
1. Shri Satpal Dagar, H.No. 1602, Sector-55, Faridabad (Haryana).
2. Shri P.K. Srivastava, Regional Director & CPIO (RTI), Employees’ State
Insurance Corporation, Panchdeep Bhawan, Sector-16, Faridabad, Haryana.
2
All men by nature desire to know – Aristotle
2