Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3516/IC(A)/2008
F. No. CIC/MA/C/2008/00446
Dated, the 22nd December, 2008
Name of the Appellant : Shri S. Jega Jeeva Dhas
Name of the Public Authority : O/o of the Official Liquidator, Kochi, Kerala
1
Facts
:
1. The complainant did not avail of the opportunity of personal hearing on
11.12.2008. The complaint is therefore examined on merit.
2. The complainant has grievances regarding refund of his deposits with a
private company, which has been liquidated. The CPIO has replied and advised his
in the matter. There is however no denial of information.
Decision:
3. Since there are no provisions under the Act for redressal of grievances of the
depositors with the private companies, the complainant is advised to seek legal
remedy in the matter.
4. With these observations, the complaint is 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. Shri S. Jega Jeeva Reddy, No. 1/86, Main Road, Post: Pulivanandal, Tal:
Polur, Thiruvanannamalai-606904.
2. The Central Public Information Officer, Office of the Official Liquidator,
Ministry of Corporate Affairs, High Court of Kerala, Company Law Board
Bhawan, 3rd Floor, Thrikkakara P.O., Kochi-682021.
All men by nature desire to know – Aristotle
2