Central Information Commission Judgements

Mr.Ankur Goel vs Ministry Of Food Processing … on 11 August, 2010

Central Information Commission
Mr.Ankur Goel vs Ministry Of Food Processing … on 11 August, 2010
                               Central Information Commission
                      Room No. 5, Club Building, Near Post Office
                   Old J.N.U. Campus, New Delhi - 110067
                                  Tel No: 26161997

                                                                          Case No. CIC/DS/A/2009/00082

        Name of Appellant                          :        Sh. Ankur Goel
                                                            (The Appellant was not present)

    Name of Respondent                                      :        National Consumer Disputes Redressal 
Commission
                                                            (Respondent was not present)

        The matter was heard on                    :        11.08.2010



                                                        ORDER

 

  Sh.   Ankur   Goel,   the   Appellant,   vide   RTI   application   dated   31.07.2009,   sought   certain 
information under the RTI Act, 2005. The PIO, vide letter dated 9.09.2009, provided the details. 
Not satisfied with reply the Appellant filed an appeal before the First Appellate Authority (FAA). 
Sh. B. V. Sharma, the FAA vide order dated 9.10.2009, upheld the decision of the CPIO. Hence, 
the present appeal before the Commission. 

After perusal of the relevant documents the Commission finds that requisite information as 
available on record and permissible under the RTI Act has already been furnished to Sh. Ankur 
Goel. Hence, no interference is called for in the replies with the Respondent.

With these observations the matter is disposed off accordingly.

  

(Sushma Singh) 
  
Information Commissioner 
11.08.2010