Central Information Commission
Ashish Kumar Pal vs Nhrc on 1 September, 2009
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/C/2009/000337
Ashish Kumar Pal Vs NHRC
Dated : 1st September, 2009
This in continuation of this Commission's Interim Decision dated
17.8.2009. As scheduled, the matter was heard on 1.9.2009. Appellant not
present. The public authority is represented by Shri J.K. Srivastava, CPIO & Shri
A.K. Parashar, Dy. Registrar, NHRC. Shri Srivastava would submit that the
complaint received from the complainant was forwarded to the competent
authority vide their letter dated 4.4.2007 for appropriate action. Subsequently,
vide letter dated 8.7.2008, the complainant was informed that no action could be
taken by NHRC in terms of section 36 of the Protection of Human Rights Act,
1993. He would also submit that the concerned file has since been weeded out
and that no action is pending at their end.
DECISION
2. In view of the above, the complaint is ordered to be closed.
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
Address of parties :-
1.
Shri J.K. Srivastava
CPIO,
National Human Right Commission,
Faridkor House, Copernicus Marg,
New Delhi-01
2. Shri Ashish Kumar Pal
B-106, Pandav Nagar,
Delhi-110092