Central Information Commission Judgements

Shri Rakesh Malik vs Esic, Delhi on 7 January, 2009

Central Information Commission
Shri Rakesh Malik vs Esic, Delhi on 7 January, 2009
       CENTRAL INFORMATION COMMISSION
     Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                           File No. CIC/LS/A/2008/00062

Appellant              :       Shri Rakesh Malik

Public Authority       :       ESIC, Delhi
                               (through Shri Ranvir Singh, Dy. Director
                               (Industrial))

Date of Hearing        :       7.1.2009

Date of Decision       :       7.1.2009

FACTS

The appellant had requested for copies of certain documents relating to
property B-52, Okhla Industrial Area, Phase-I, New Delhi.

2. The matter was heard on 7.1.2009. The appellant appeared before the
Commission. The public authority is represented by the officer mentioned
above. The appellant submits that he has since received copies of the relevant
documents.

DECISION

3. In view of this, the appeal has become infructuous and is dismissed.

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