Central Information Commission Judgements

Smt.Raj Rani vs Ministry Of Defence on 7 June, 2011

Central Information Commission
Smt.Raj Rani vs Ministry Of Defence on 7 June, 2011
               CENTRAL INFORMATION COMMISSION
   Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New
                             Delhi-110066

                        File No.CIC/LS/A/2011/000107
                       (Raj Rani -Vs- PCDA, Allahabad)

                                                              Dated : 07.06.2011

        This is in continuation of this Commissions proceedings dated
09.03.2011. As scheduled, the matter is called for hearing today dated
07.06.2011. The appellant is represented by Shri P.K. Bhalla. The CVD HQ
Delhi, is represented by Capt. Saurabh Jhala. Capt. Jhala fairly submits that the
matter has been reviewed and remedial action regarding the family pension in-
question has been taken by the competent authority. We appreciate the step taken
by CVD HQ Delhi and close the matter.


                                                                           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)
       Deputy Registrar

       Address of parties :-

       1.

The CPIO,
o/o the Pr. Controller of Defence Accounts(Pensions),
Draupadi Ghat, Allahabad-211014, UP.

2. PIO, HQ Delhi Area, RTI Cell,
Delhi Cantt-10.

3. Smt. Raj Rani, w/o late Shri Tulsi Dass,
No. 16977, H. No. 291/14, Jacobpura,
Near Krishna Mandir, Gurgaon-122001.