Central Information Commission Judgements

Shri. V. Velrajan vs Department Of Industrial … on 21 December, 2009

Central Information Commission
Shri. V. Velrajan vs Department Of Industrial … on 21 December, 2009
             Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.4866/IC(A)/2009

                                                            F. No.CIC/MA/C/2009/000360

                                                          Dated, the 21st December, 2009

Name of the Appellant:                  Shri. V. Velrajan

Name of the Public Authority:           Department of Industrial Development

                                                      i
                                          Decision:

1.

The appellant has asked for certain information relating to the appointment
to the post of Superintendent of SALT. He has alleged that the desired
information, which was promised to be given, has not been furnished to him.
Hence, this complaint before the Commission.

2. The CPIO is directed to provide the information asked for on the basis of
available records, within 15 working days from the date of issue of this decision.

3. The appeal is thus dispose of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

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. Shri. V. Velrajan, Karuthanoor, Chidambarapuram-Post, Sankarankovil-

TK, Tirunelveli – Dt. – 627 754

2. The PIO, Ministry of Industry, Deptt. of Industrial Development, Udyog
Bhawan, New Delhi.

3. The Appellate Authority, Ministry of Industry, Deptt. of Industrial
Development, Udyog Bhawan, New Delhi.

2