Central Information Commission
Dharmesh Gupta vs Cantt Board, Agra on 9 November, 2009
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/SM/A/2009/000528/LS
Dharmesh Gupta Vs Cantt Board, Agra
Dated : 9.11.2009
This is in continuation of this Commission's Interim Decision
dated 19.10.2009. As scheduled, the matter was heard on 9.11.2009.
The Appellant and Shri Sanjeev Kumar, CEO, Cantt. Board, Agra, are
also present. Shri Kumar would submit that he is hearing the matter
as an Estate Officer in a quasi judicial capacity and that it will be
possible for him to pronounce final order in 06 months time.
DECISION
2. In view of this undertaking, the matter stands closed at the
Commission's end.
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 Sanjeev Kumar
CEO, Cantt. Board,
Fatehpur Sikri Road,
Agra, Uttar Pradesh.
2. Shri Dharmesh Gupta
H. No. 514, Sultanpura,
Agra Cantt. Agra (UP).