Central Information Commission Judgements

Shri T. Sasidharan vs Ministry Of Water Resources on 21 October, 2008

Central Information Commission
Shri T. Sasidharan vs Ministry Of Water Resources on 21 October, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00530
Dated, the 21st October, 2008.

Appellant : Shri T. Sasidharan

Respondents : Ministry of Water Resources

This matter came up for hearing on 20.10.2008. Both parties were
present.

2. Upon hearing the parties and perusing the documents filed, it appears that
appellant is interested in receiving from the respondents an explanation about
why, if at-all, they allowed a Group B to participate in JCM Council meetings on
behalf of CWPRS.

3. Respondents explained that the Ministry had no control over who
represented CWPRS.

4. It is noted that all information as available with the respondents have been
duly transmitted to the appellant. It is not open to the appellant to demand and
receive from the respondents explanations regarding who actually represented
CWPRS on the JCM Council. Should the appellant so wish he may even inspect
records related to these queries held by the respondents. If so, appellant may file
a request before the respondents within two weeks of the receipt of this order.
On receipt of such a request, respondents will allow the appellant to inspect the
records, documents, etc. within two weeks of having received the request.
Appellant shall be allowed to take such copies, extracts, etc. on payment of the
fee as he may wish to have from the inspected documents.

5. Appeal disposed of with these directions.

6. Copy of this decision be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1