Central Information Commission Judgements

Mrs. R. Sowmini Ramesh vs Airports Authority Of India. on 21 October, 2008

Central Information Commission
Mrs. R. Sowmini Ramesh vs Airports Authority Of India. on 21 October, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                           Decision No. 3387 /IC(A)/2008

                                                              F. No. CIC/MA/C/2008/00389

                                                            Dated, the 21st October, 2008

Name of the Appellant                :       Mrs. R. Sowmini Ramesh

Name of the Public Authority         :       Airports Authority of India.
         1
Facts

:

1. The case was heard in absence of the complainant on 20.10.2008.

2. The CPIO stated that the appellant has asked for certain information relating
to promotion of her husband. He stated that a point-wise response has been given
and the relevant information including the DPC minutes have been supplied to the
complaint.

Decision:

3. As the information has already been furnished and that there is no denial of
information, this complaint was unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

If you don’t ask, you don’t get – Mahatma Gandhi

1
Name and address of parties: 2

1. Mrs. R. Sowmini Ramesh, 15, Ram’s Flats, Rammoorty Street, Nehru Nagar,
Chrompet, Chennai-600044, Tamilnadu.

2. Shri T. Premnath, General Manager (PR) & CPIO, Airports Authority of India,
Rajiv Gandhi Bhawan, Safdarjung Airport, New Delhi-110003.
(PIO/521/2007/2216).

All men by nature desire to know – Aristotle
2