Central Information Commission, New Delhi
File No.CIC/WB/A/2010/000008SM
Right to Information Act2005Under Section (19)
Date of hearing : 8 June 2011
Date of decision : 8 June 2011
Name of the Appellant : Shri Dataram,
229/181, Ambedkar Nagar Colony,
Krishna Nagar,
Mathura (U.P)
Name of the Public Authority : CPIO, Central Vigilance Commission,
Satarkta Bhawan,
G.P.O. Complex, Block A, INA,
New Delhi - 110 023.
The Appellant was not present in spite of notice.
On behalf of the Respondent, the following were present:
(i) Smt. Parwinder Kaur, Advisor,
(ii) Shri S.K. Gwaliya, SO,
(iii) Shri Alok Gupta, FAA, Ministry of Railway
Chief Information Commissioner : Shri Satyananda Mishra
2. We heard this case through video conferencing. In spite of notice, the
Appellant did not turn up in the Mathura studio of the NIC. The Respondents
were present both in our chamber and in the Allahabad studio the NIC and
CIC/WB/A/2010/000008SM
made their submissions.
3. The Appellant had wanted to know about the action taken on a complaint
he had made on 6 June 2009. The CPIO had informed him about the action
taken in the matter. The Appellate Authority had endorsed the information sent
by the CPIO.
4. After carefully considering the facts of the case and the submissions
made by the Respondents, we do not find any particular reason to interfere with
the decision of the CPIO/Appellate Authority. The information as desired has
already been provided. There is thus no merit in the appeal. It is disposed off
accordingly.
7. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief 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.
(Vijay Bhalla)
Deputy Registrar
CIC/WB/A/2010/000008SM