Central Information Commission Judgements

Mr.Pawan Kumar Agrawal vs Ministry Of Corporate Affairs on 21 July, 2011

Central Information Commission
Mr.Pawan Kumar Agrawal vs Ministry Of Corporate Affairs on 21 July, 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/C/2011/000335

Name of Complainant                  :      Shri Pawan Kumar Agrawal

Name of Respondent                   :      Ministry of Corporate Affairs
                                            Office of the Registrar of Companies,
                                            Mumbai

                                         ORDER

The Commission has received a complaint dated 13.5.2009 (should be 13.5.2011)
from Shri Pawan Kumar Agrawal u/s 18 of the RTI Act, 2005, against the Ministry of
Corporate Affairs, Office of the Registrar of Companies, Mumbai for deemed refusal to his
RTI request dated 28.2.2011.

2. The Complainant is advised to submit a fresh RTI application along with fee of
Rs.10/- as per RTI Act, 2005 by way of Demand Draft or Bankers cheque or Indian Postal
Order drawn in favour of ‘Pay and Accounts Officer, Ministry of Corporate Affairs’
payable at Mumbai as desired by the CPIO.

Sd/-

(Sushma Singh)
Information Commissioner
21.7.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Copy to:

1. Shri Pawan Kumar Agrawal,
Ganga Babu Ki Theki,
Patna City – 800009.

2. The C.P.I.O.,
Ministry of Corporate Affairs,
Office of the Registrar of Companies Maharashtra,
100, Everest Building, Marine Drive,
Mumbai – 400002.