Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4000/IC(A)/2009
F. No.CIC/MA/C/2009/000124
Dated, the 20th May, 2009
Name of the Appellant: Shri. Vipin Kumar
Name of the Public Authority: NTPC Limited
i
Facts
:
1. The complaint was scheduled for hearing on 20/5/2009. But, the
complainant did not avail of this opportunity. The complaint is, therefore,
examined on merit.
2. The complainant has alleged that the requested information relating to the
acquisition of land by the respondent has not been furnished to him. Hence, this
complaint before the Commission.
Decision:
3. The CPIO is directed to furnish the information asked for within one month
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 submit a copy of his RTI application dated
January 24, 2009 to the concerned CPIO for ready reference.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
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. Shri. Vipin Kumar, Visthapit-2, Post: Sidhaura, Dist: Nalanda (Bihar)
2. The CPIO & AGM, NTPC Limited, Kahalgaon, Bhagalpur (Bihar).
ii
“All men by nature desire to know.” – Aristotle
2