Central Information Commission Judgements

Smt. Veena Makharia vs Ministry Of Corporate Affairs on 19 May, 2010

Central Information Commission
Smt. Veena Makharia vs Ministry Of Corporate Affairs on 19 May, 2010
              Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.5461/IC(A)/2010
                                                            F. No.CIC/MA/A/2010/000187
                                                               Dated, the 19th May, 2010

Name of the Appellant:                  Smt. Veena Makharia

Name of the Public Authority:           I.C.A.I.

                                          Decision: i

1.

Both the parties were heard on 19/5/2010.

2. In the course of hearing, the details of information asked for and the
CPIO’s response were discussed.

3. As agreed between the parties, the CPIO would suitably respond again to
clarify the points raised by the appellant during the hearing. The response
should be furnished within 15 working days from the date of receipt of this
decision.

4. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissionerii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Smt. Veena Makharia, B-12, V.M. Road, JVPD Scheme, Vile Parle (W),
Mumbai – 400 049.

2. Ms. Seema Gerotra, CPIO, The Institute of Chartered Accountants of
India, ICAI Bhawan, Indraprastha Marg, New Delhi – 110 002.

3. Sh. N.P. Singh, Appellate Authority, The Institute of Chartered
Accountants of India, ICAI Bhawan, Indraprastha Marg, New Delhi – 110

002.

2