Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3661/IC(A)/2009
F. No.CIC/MA/A/2008/01618
Dated, the 9th February, 2009
Name of the Appellant: Ms. Manju S. Kumar
Name of the Public Authority: The Institute of Chartered Accountants of India
i
Facts
:
1. The appeal was heard in absence of the appellant on 9/2/2009.
2. The CPIO stated that the information asked for have been furnished
except the copies of correspondence with other Ministries. He stated that the
disclosure of information is not in public interest and that the appellant is in no
way affected in the matter.
Decision:
3. As the appellant has not responded to the notice for hearing and that she
has not indicated as to how she has affected in the matter or as to what is the
public interest in disclosure of information withheld by the respondent, this appeal
was considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant 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. Ms. Manju S. Kumar, Flat No.3, DDA-SFS Flats, Pocket ‘F’, Sheikh Sarai,
Phase-1, New Delhi – 110 017.
2. Shri. V. Sagar, CPIO, The Institute of Chartered Accountants of India, ICAI
Bhawan, P.B. No.7100, Indraprastha Marg, New Delhi – 110 002.
3. Shri. T. Karthikeyan, Appellate Authority, The Institute of Chartered
Accountants of India, ICAI Bhawan, P.B. No.7100, Indraprastha Marg,
New Delhi – 110 002
2