Central Information Commission Judgements

Shri. Chandan Biswas vs S.A.I.L. on 27 April, 2009

Central Information Commission
Shri. Chandan Biswas vs S.A.I.L. on 27 April, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.3923/IC(A)/2009
                                                            F. No.CIC/MA/A/2009/000240
                                                             Dated, the 27th April, 2009

Name of the Appellant:                  Shri. Chandan Biswas

Name of the Public Authority:           S.A.I.L.
         i
Facts

:

1. The appeal was scheduled for hearing on 24/4/2009. But, the appellant
did not avail of this opportunity.

2. On perusal of the documents submitted by the appellant, it is observed
that the appellant has asked for certain information relating to the recruitment
and selection process, which is not complete as yet. The CPIO has accordingly
replied.

Decision:

3. As the CPIO has duly replied and that the appellant has not responded to
the notice for hearing, it is presumed that he is no more interested in pursuing the
matter.

4. The appeal 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. Shri. Chandan Biswas, Qrtr. No.1/D, Road No.36, Sector-7, Bhilai, Durg
(Chattisgarh)

2. Ms. Nisha Soni, AGM & CPIO, Steel Authority of India Ltd., Room No.252,
Ispat Bhawan, Bhilai Steel Plant, Bhilai (Durg).

3. Shri. P.C. Mahapatra, GM (Pers.) & Appellate Authority, Steel Authority of
India Ltd., Room No.204, Ispat Bhawan, Bhilai Steel Plant, Bhilai (Durg).

2