Central Information Commission Judgements

Mehtab Khan vs D/O Food & Supplies on 20 May, 2009

Central Information Commission
Mehtab Khan vs D/O Food & Supplies on 20 May, 2009


214 MehtabKhanVsDFoodSupplies 20 05 10 11:41:22 1

CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

Appeal No. CIC/LS/A/2009/000214
Mehtab Khan Vs D/o Food & Supplies dated 20.5.2009

This is in continuation of this Commission’s Interim Decision dated 05/05/2009.
As scheduled, the matter was heard on 20/05/2009. The Appellant is present before the
Commission alongwith Seema Bhattacharya. The Public Authority is represented by
Shri K.D. Trehan, Assistant Commissioner (East). Parties were heard.

DECISION

(i) Information may be provided for one month regarding paras 2,3&4 of the RTI
application;

(ii) The Appellant may be allowed to inspect the Card Register and, thereafter,
provided copies of documents, as per his request.

4. The order of the Commission may be complied with in three weeks time.

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)
Assistant Registrar
Tele: 011 2671 73 53

Fax: 011 2610 62 76