CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000610
Dated, the 28 October, 2010.
th
Appellant : Ms.Indu Sharma
Respondent : Department of Legal Affairs
s
This matter came up for hearing partly through videoconference
(VC) on 25.10.2010 pursuant to Commission’s notice dated 06.10.2010.
Appellant, who was notified to be present at NIC VC facility at Amroha,
J.P. Nagar, was absent when the hearing commenced, while the
respondents ― represented by Shri Nirmal Singh, CPIO and Shri Jagdish
Kumar, Section Officer ― were present at Commission’s office at New
Delhi.
2. Appellant’s RTIapplication dated 05.03.2010 was on the subject of
the decision of the government on her application for appointment as
Notary Public.
3. All the details requested through her RTIapplication were furnished
by the CPIO to her on 25.03.2010, in which she was informed that her
request for appointment as Notary Public was under consideration of the
government. Subsequently, she was informed that her application for
appointment as Notary Public has been rejected. This matter finds
mention in a submission made to the Appellate Authority by Smt.Poonam
Suri, ALA & Incharge of Notary Cell and also in Appellate Authority’s
order dated 25.05.2010. The net upshot of all these proceedings is that
the appellant’s request for appointment as Notary Public has been turned
down and the position has been intimated to her both through the
endorsement of the Appellate Authority.
CIC_AT_A_2010_000610_M_44929.doc
Page 1 of 2
4. I have read the secondappeal petition of the appellant. She has
reiterated the points about not having been provided the requested
information. This doesn’t seem to be correct because all information has
been disclosed to her from time to time.
5. Appeal has no legs to stand. Closed.
6. Copy of this direction be sent to the parties.
( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER
CIC_AT_A_2010_000610_M_44929.doc
Page 2 of 2