Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5942/IC(A)/2010
F. No.CIC/MA/A/2010/000593
Dated, the, 21st September, 2010
Name of the Appellant: Shri. Anil Todi
Name of the Public Authority: O/o the Registrar of Companies
Facts
: i
1. The appeal was scheduled for hearing on 21/9/2010. But, the appellant
did not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. In response to the RTI application, the CPIO informed that the desired
information is already in the public domain and the appellant is free to access
them. If necessary, the appellant may also inspect the records so as to identify
the required information.
3. Being dissatisfied with the CPIO’s response, the appellant has pleaded for
providing the information.
Decision:
4. As there is no denial of information u/s 8(1) of the Act, this appeal is
considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
ii “If you don’t ask, you don’t get.” – Mahatma Gandhi
i “All men by nature desire to know.” – Aristotle
ii
1
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Anil Todi, 2, Queens Park, Kolkata – 700 019.
2. Shri. Muktar Singh, CPIO, O/o the Registrar of Companies – West Bengal,
Nizam Place, MSO Building, 234/4, A.J.C. Bose Road, Kolkata – 700 020.
3. Shri. D. Bandopadhyay, Appellate Authority, O/o the Registrar of
Companies – West Bengal, Nizam Place, MSO Building, 234/4, A.J.C.
Bose Road, Kolkata – 700 020
2