Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/SS/A/2010/000306
Name of Appellant : Sh. Harinder Dhingra
(The Appellant was not present)
Name of Respondent : Export Credit Guarantee Corporation of India Ltd.
Udyog Vihar, Gurgaon
(Represented by Sh. P. K. Thakur, DGM,
RM & FAA, Sh. Suneel Kumar, Asst.
Manager & Sh. R. Mahalingam, BM &
AM)
The matter was heard on : 26.05.2011
ORDER
Sh. Harinder Dhingra, the Appellant, filed an RTI application dated 20. 09.2010
seeking certain information from the PIO. The PIO, vide letter dated 30.010.2010,
answered the queries of the Appellant. Not satisfied with the reply the Appellant filed an
appeal before the First Appellate Authority (FAA). The FAA vide decision dated
15.11.2010, clarified the answers given by the PIO. However, not satisfied with the
reply, the Appellant has filed the present appeal before the Commission.
The Respondent during the hearing submit that requisite information as per the
provisions of the RTI Act has already been given to the Appellant.
After hearing the Respondent and on perusal of the relevant documents on file, the
Commission is of the view that requisite information available on record and permissible
under the RTI Act, has been furnished to the Appellant. No interference is called for on
the part of the Commission. The reply of the PIO is upheld.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
31.05.2011
Authenticated true copy
(K. K. Sharma)
OSD & Asst.Registrar
Copy to:
1. Sh. Harinder Dhingra
D4A/7, DLF Phase 01
Gurgaon0122002
2. The Public Information Officer
Export Credit Guarantee Corporation of India Ltd.
Gurgaon Branch, 3rd Floor, Udyog Minar
Vanijya Nikunj, Udyog Vihar, Phase-5
Gurgaon-122016
3. The Appellate Authority
Export Credit Guarantee Corporation of India Ltd.
World Trade Tower, 4th Floor, Barakhamba Lane
Connaught Place
New Delhi-110001