426 MVSrinivasaRaoVsNCDRC 24 07 9 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/LS/A/2009/000426
Appellant: Shri M.V. Srinivasa Rao
Public Authority: National Consumer Disputes Redressal
Commission
(through Shri H.C. Joshi, Asstt. Registrar)
Date of Hearing: 24/07/2009
Date of Decision: 24/07/2009
FACTS
:-
The matter was called for hearing on 24/07/2009. Appellant not present. The
public authority is represented by the officer named above. Shri Joshi would submit that
this matter had already been decided by this Commission’s Decision dated 01/04/2009 in
complaint No.CIC/PB/C/2008/00956/LS. The aforesaid order was perused. The
contents of the present RTI application are similar to those dealt with in the order cited
above.
DECISION
2. In view of the above, the present Appeal has become infructuous and is
dismissed.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.
(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53/Fax: 011 2610 62 76
Copy to:- (1) Shri M.V. Srinivasa Rao, (2) The Appellate Authority,
1028, 10th Cross, 9th Main Road, NCDRC, 7th Floor, ‘B’ Wing,
WCR, 2nd Stage, Bangalore-560086. Janpath Bhawan, New Delhi.
(3) The CPIO, (4) Shri H.C. Joshi, Asstt. Registrar,
NCDRC, 7th Floor, ‘B’ Wing, NCDRC, 7th Floor, ‘B’ Wing,
Janpath Bhawan, New Delhi. Janpath Bhawan, New Delhi.