Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4095/IC(A)/2009
F. No.CIC/MA/C/2009/000145
Dated, the 29th June, 2009
Name of the Appellant: Shri. Sethu Roy
Name of the Public Authority: Coffee Board
i
Facts
:
1. The complaint was scheduled for hearing on 26/6/2009. But, the
complainant has not availed of this opportunity.
2. On perusal of the documents submitted by the complainant, it is observed
that the complainant has asked for certain information vide his application dated
17/12/2008. He has alleged that the PIO has not replied. Hence, this complaint
before the Commission.
Decision:
3. The PIO is directed to provide the requested information, as per the
available records, within one month from the date of issue of this decision, failing
which penalty proceedings u/s 20(1) of the Act would be initiated.
4. The complainant is advised to re-submit a copy of the RTI application to
the concerned PIO for ready reference.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. With these observations, the complaint is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri. Sethu Roy. R.S., Central Coffee Research Institute, Coffee Research
Station Post, Chickmagalur, Karnataka – 577 117
2. Shri. S.M. Ramgopal, Secretary & CPIO, Coffee Board, No.1, Dr.
Ambedkar Veedhi, Bangalore-560 001.
3. Shri. G.V. Krishna Rau, IAS, Chairman & Appellate Authority, Coffee
Board, Dr. B.R. Ambedkar Veedhi, Bangalore – 560 001.
ii
“All men by nature desire to know.” – Aristotle
2