Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4472/IC(A)/2009
F. No.CIC/MA/C/2009/000203
Dated, the 9th September, 2009
Name of the Appellant: Shri. Sukumar N Oommen
Name of the Public Authority: Madras Fertilizers Ltd.
i
Facts
:
1. The case was scheduled for hearing on 10/8/2009. But, the complainant
did not avail of this opportunity. The complaint is, therefore, examined on merit.
2. The complainant has alleged that the desired information has not been
furnished to him. He has, therefore, pleaded for providing complete information
as asked for by him.
Decision:
3. The CPIO is directed to furnish the information asked for by the appellant
within 15 working days from the date of issue of this decision, failing which
penalty proceedings u/s 20(1) of the Act, would be initiated.
4. The appellant is advised to clearly specify the information u/s 2(f) of the
Act, which requires that the information should be available in any material form.
If necessary, he may seek inspection of the relevant documents so as to specify
the required information. He should accordingly resubmit his application at the
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
earliest to the concerned CPIO for ready reference. If any information is to be
refused u/s 8(1) of the Act, the grounds for doing so should be clearly indicated
by the CPIO for review, if necessary by the Commission.
5. The complaint is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Sh. Sukumar N Oommen, 44/1179, Ashoka Road, Kaloor, Ernakulam –
682 017, Kerala.
2. The CPIO, Madras Fertilizers Ltd., Manali, Chennai – 600 068.
ii
“All men by nature desire to know.” – Aristotle
2