Central Information Commission Judgements

Mr. Anil Kumar Srivastava vs Telecom Regulatory Authority Of … on 15 July, 2008

Central Information Commission
Mr. Anil Kumar Srivastava vs Telecom Regulatory Authority Of … on 15 July, 2008
                       Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi-110066
                                 Website: www.cic.gov.in

                                                        Decision No. 2834/IC(A)/2008
                                                          F. No. CIC/MA/A/2008/00663
                                                            Dated, the 15th July, 2008

Name of the Appellant               :       Mr. Anil Kumar Srivastava

Name of the Public Authority        :       Telecom Regulatory Authority of India.

                                        DECISION
1.

The appellant did not avail of the opportunity of personal hearing on
14.07.2008. The appeal is, therefore, examined on merit.

2. In response to his application for information, the CPIO and Appellate
Authority have duly replied and furnished the information on the basis of available
records.

3. As there is no denial of information asked for, the appellant is free to seek
inspection of relevant records so as to specify the required information which should
be furnished to his as per the provision of the Act.

4. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties:

1. Mr. Anil Kumar Srivastava, A-5/2, CAT Colony, Post – CAT, Indore – 452
013, Madhya Pradesh.

2. Mr. P.K. Datta, CPIO, Telecom Regulatory Authority of India, Mahanagar
Doorsanchar Bhawan, Jawahar Lal Nehru Marg, (Old Minto Road), New
Delhi – 110002. (Ref:No. 1(141)/2007-RTI dated 8th January, 2008).

1