Central Information Commission Judgements

Shri Uttam Kr. Ray vs Central Excise on 5 February, 2009

Central Information Commission
Shri Uttam Kr. Ray vs Central Excise on 5 February, 2009
                                   dsUnzh; lwpuk vk;ksx
                         Central Information Commission
                                            *****

Dated: 5.2.2009
ORDER in Case No. CIC/AT/A/2008/01247

Appellant Shri Uttam Kr. Ray
Vs.

Respondents Central Excise

Hearing held on 4.2.2009

The order of the Commission is as follows:

“Appellant called, present. Respondents absent.

Respondents have informed appellant that the records he has sought through his
RTI-application dated 4.2.2008 are over 20 years old (of 1986 vintage) which they could
not locate despite diligent search. Records seem to have been lost through sheer afflux of
time.

As the records are non existent its disclosure cannot be authorized.

Appeal closed.”

Sd/-

(A. N. Tiwari)
Information Commissioner
Authenticated by

Sd/-

(D.C. Singh)
Assistant Registrar