Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5443/IC(A)/2010
F. No.CIC/MA/A/2010/000181
Dated, the 17th May, 2010
Name of the Appellant: Shri. Uma Shankar Yadav
Name of the Public Authority: N.T.P.C.
Facts
: i
1. The appeal was heard on 17.5.2010 in absence of the appellant.
2. The CPIO stated that in response to the RTI application dated 9/7/2009,
the CPIO asked for deposit of Rs.1158/- vide his letter dated 3/8/2009. The
appellant has, however, pleaded for providing the information free of cost. The
CPIO also stated that the information would be furnished if the requested
amount, as per the prescribed rules, is paid to the respondent.
3. It also emerged during the hearing that the appellant has misled the
Commission by stating that the CPIO and the Appellate Authority have not
replied. The evidence before the Commission clearly show that the RTI
application was replied within the stipulated period of 30 days.
Decision:
4. There is no denial of information. The CPIO has correctly advised the
appellant to make necessary payment for providing the information. This appeal
is, therefore, considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Sh. Uma Shankar Yadav, B-78, NTPC Township, Dibiyapur, Dist: Auraiya
– 206 244 (U.P.)
2. Sh. O.P. Khorwal CPIO, NTPC Limited, NTPC Bhawan, Scope Complex,
7 Institutional Area, Lodi Road, New Delhi – 110 003.
3. Sh. R.K. Rustogi, Appellate Authority, NTPC Limited, NTPC Bhawan,
Scope Complex, 7 Institutional Area, Lodi Road, New Delhi – 110 003.
2