Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5204/IC(A)/2010
F. No.CIC/MA/A/2009/001012
Dated, the 3rd March, 2010
Name of the Appellant: Smt. Usha Rani
Name of the Public Authority: National Institute of Fashion Technology
i
Facts
:
1. The appeal was scheduled for hearing on 26/2/2010. But, the appellant
did not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. On perusal of the documents submitted by the appellant it is noted that the
CPIO and the Appellate Authority have duly replied and furnished the information
on the basis of available records. They have also invited the appellant to inspect
the relevant documents, including the answer sheets. But, she does not seem to
have availed of the opportunity of inspection of documents.
Decision:
3. An information seeker is expected to ask for information as per section 2(f)
and (j) of the Act. The appellant is accordingly advised to inspect the records
relating to the conduct of examinations and award of merits. Upon inspection,
she should specify the information, which should be furnished to her. The
appellant is accordingly advised.
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)
Deputy Registrar
Name & address of Parties:
1. Smt. Usha Rani, Qr. No.1, Type-IV, Police Station, Ashok Vihar, Delhi –
110 052.
2. Sh. Munish Girdhar, CPIO, National Institute of Fashion Technology, NIFT
Campus, Hauz Khas, Near Gulmohar Park, New Delhi – 110 016.
3. Smt. Anju Nigam, Appellate Authority, NIFT, NIFT Campus, Hauz Khas,
Near Gulmohar Park, New Delhi – 110 016.
ii
“All men by nature desire to know.” – Aristotle
2