Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4642/IC(A)/2009
F. No.CIC/OP/A/2009/000234
Dated, the 22nd October, 2009
Name of the Appellant: Smt. I Lalitha Rao
Name of the Public Authority: National Commission for Women
i
Facts
:
1. The appellant has made a representation to the respondent on the
grounds of alleged harassment. Being not satisfied with the response, she has
submitted a complaint before the Commission.
Decision:
2. On perusal of the documents submitted by the appellant, it is observed
that she has not specified the required information as per section 2(f) of the Act,
which requires that the desired information should be available in any material
form.
3. Since there is no denial of information u/s 8(1) of the Act nor there are any
provision under the Act for redressal of grievances, this appeal is, therefore,
considered unnecessary. The appellant is advised to seek legal remedy in the
matter.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. The appeal 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. Smt. I. Lalitha Rao, Kailas-I/C, Anushaktinagar, Mumbai – 400 094
2. Shri. Yogesh Mehta, PIO, National Commission for Women, Deen Dayal
Upadyaya Marg-4, New Delhi – 110 002.
3. Smt. Vijaya Moorthy, Appellate Authority of NCW, Deen Dayal Upadyaya
Marg-4, New Delhi – 110 002.
ii
“All men by nature desire to know.” – Aristotle
2