Central Information Commission Judgements

Shri Yogendra Prasad Saxena vs Food Corporation Of India, … on 14 September, 2009

Central Information Commission
Shri Yogendra Prasad Saxena vs Food Corporation Of India, … on 14 September, 2009
778 Yogendra Prasad Saxena Vs FCI Rajasthan 14 09 12           1


                             CENTRAL INFORMATION COMMISSION
                      Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/LS/A/2009/000778

Appellant:                                                      Shri Yogendra Prasad Saxena

Public Authority:                                               Food Corporation of India, Rajasthan
                                                                (through Shri Rajesh Verma, AGM(F&A))

Date of Hearing:                                                14/09/2009

Date of Decision:                                               14/09/2009

FACTS

:-

By his letter of 23/10/2008, the Appellant had sought information on three paras
relating to the payment of bills to Jaipur Hospital, Jaipur, in connection with the
treatment undergone by him there. As he was not provided complete information within
the prescribed periodicity, he has filed the present Appeal before this Commission.

2. Heard on 14/09/2009. Appellant not present. The public authority is represented
by the officer named above. Shri Verma produces a copy of letter dated 29/05/2009
written by the Appellant to CMD, FCI, wherein, he has mentioned that the requisite
information has since been provided to him. His only grouse is that the information has
been provided after a lapse of six months and, therefore, he requests for penal action
against the defaulting officer. To this, Shri Verma would respond that there was no
intention whatsoever to delay supply of information to the Appellant and it happened due
to procedural wranglings. The Commission is not fully satisfied with this clarification.
However, the fact remains that information has since been provided to the appellant.
Hence, it would be fit and proper to close the matter.

DECISION

3. In view of the above, the appeal is dismissed.

Sd/-

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53/Fax: 011 2610 62 76
Copy to:- (1) Shri Yogendra Prasad Saxena, (2) The General Manager & AA,
1146, Barkat Nagar, Kishan Marg, FCI, Regional Office: 4, Nehru Place,
Jaipur-302015, Rajasthan. Tonk Road, Jaipur, Rajasthan-15.

(3) Shri Rajesh Verma, (Two copies)
Assistant General Manager (F&A),
FCI, Regional Office: 4, Nehru Place,
Tonk Road, Jaipur, Rajasthan-15.

778 Yogendra Prasad Saxena Vs FCI Rajasthan 14 09 12 2