Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 5349 /IC(A)/2010
F. No.CIC/MA/A/2010/00064
Dated, the 26th April, 2010
Name of the Appellant : Shri Mark Quadros
Name of the Public Authority : Company Law Board
Facts
:
1. The appeal was scheduled for hearing on 26th April, 2010, but the
appellant did not avail of this opportunity of personal hearing. The appeal is
therefore examined on merit.
2. The appellant has grievances regarding no-payment of Fix Deposit by him
in a private Company, which is identified in his application. Being dis-satisfied
with the CPIO’s response, he has files his petition before the Commission.
Decision:
3. There is no denial of information u/s 8 (1) of the Act. As there is no
provision under the Act for redressal of grievances of investors of any private
Company, this appeal is considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioneri
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri Mark Quadros, Building No. 3/A, Flat No. 1704, Dheeraj Dreams
Building, L B S Marg, Bhandup (West), Mumbai-400078.
2. Shri Raj Pal Singh, Bench Officer, Caompany Law Board, Shastri Bhavan,
5th Floor, A Wing, New Delhi-110001.
2