Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5016/IC(A)/2009
F. No.CIC/MA/A/2009/000708
Dated, the 11th January, 2010
Name of the Appellant: Shri. R.L. Moria
Name of the Public Authority: National Aviation Company of India Ltd.
i
Decision:
1. Both the parties were heard on 11/1/2010.
2. The appellant has grievances regarding termination of his services. He
has already approached the Court for seeking legal remedy in the matter.
3. In the course of hearing, it emerged that the appellant has asked for
information relating to the identity of the advocates, who are pursuing the matter
in the Court on behalf of the respondent and the details of expenditure incurred
on them. He has also sought to know about the issuance of complimentary
tickets, if any, for attending the Court cases in Delhi and Mumbai.
4. During the hearing, the PIO clarified the questions raised by the appellant
and agreed to furnish a fresh suitable reply within 10 working days from the date
of issue of this decision.
5. The parties are accordingly advised and the appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri. R.L. Moria, 1400/7 Wazir Nagar, Kotla Mubarakpur, New Delhi-3.
2. Shri. H.S. Grover, CPIO, National Aviation Company of India Ltd., Airlines
House, 113, Gurudwara Rakabganj Road, New Delhi – 1.
3. Shri. S. Chandrasekhar, Appellate Authority, National Aviation Company
of India Ltd., Airlines House, 113, Gurudwara Rakabganj Road, New Delhi
– 1.
2