Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Central Information Commission

Mr.A Ramanathan vs Ministry Of Agriculture on 11 October, 2011

                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                           Case No. CIC/SS/A/2011/000856

Name of Appellant                     :       Shri A. Ramanathan

Name of Respondent                    :     Ministry of Agriculture
                                      Department of Agriculture & Cooperation

Date of Hearing                       :       10.10.2011

                                          ORDER

Shri A. Ramanathan, the appellant has filed this appeal dated 4.3.2011 before the Commission against the decision of FAA, Ministry of Agriculture, Department of Agriculture & Cooperation, New Delhi for not providing the required information to his RTI-request dated 16.12.2010. The matter came up for hearing on 10.10.2011. The appellant was absent, whereas the respondent were represented by Shri J.C. Bain, Deputy Secretary, Dr. Ramesh Kumar, Deputy Commissioner and Shri H.P. Singh, Law Officer.

2. The appellant filed an RTI-application dated 16.12.2010 seeking the following information: "Whether Potassium Chloride (Technical Grade) IS 4150 falls under Fertilizer Control Order (FCO) requiring licence under FCO to deal in this commodity?" The CPIO vide letter No. 17-3-2009-INM dated 29.12.2010 replied to the appellant that the Ministry has incorporated Potassium Chloride (MP) in Schedule I Part A of Fertilizer (Control) Order, 1985 by giving its chemical specification. The CPIO further informed the appellant that only for sale of fertilizers for industrial purpose, the certificate of registration for industrial dealership is required.

3. Aggrieved by the reply of CPIO, the appellant preferred first-appeal dated 7.1.2011 before FAA. The FAA, vide order No. 3-3/2010-Fert. Law dated 24.2.2011 upheld the reply of CPIO.

2 Case No. CIC/SS/A/2011/000856

4. The appellant in his second-appeal has not given any reasons for dissatisfaction with the information provided to him by the respondent, beyond stating that the required information has not been provided to him.

5. After hearing the respondent and perusing the relevant documents in file, the Commission is of the considered view that requisite information permissible under the RTI Act has been provided to the appellant by the respondent.

The matter is accordingly disposed of at Commission's end.

(Sushma Singh) Information Commissioner 11.10.2011 Authenticated true copy:

(K.K. Sharma) OSD & Deputy Registrar Address of the parties:
Shri A. Ramanathan, Advocate Chamber No. 83, Madurai District Court, Madurai-625020 The CPIO, Ministry of Agriculture, Department of Agriculture & Cooperation, Krishi Bhavan, New Delhi-110001.
The First Appellate Authority, Ministry of Agriculture, Department of Agriculture & Cooperation, Krishi Bhavan, New Delhi-110001.