Central Information Commission Judgements

Ms. Anubha Agarwal vs Ministry Of Corporate Affairs on 21 September, 2010

Central Information Commission
Ms. Anubha Agarwal vs Ministry Of Corporate Affairs on 21 September, 2010
              Central Information Commission
                        2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi - 110 066
                             Website: www.cic.gov.in

                                                         Decision No. 5920/IC(A)/2010

                                                          F. No.CIC/MA/A/2010/000586

                                                      Dated, the 21st September, 2010

Name of the Appellant                  : Ms. Anubha Agarwal

Name of the Public Authority           : Registrar of Companies


                                         Decision:

1.

The appellant was heard through her representative on 21st September,
2010.

2. The details of information asked for and CPIO’s response were discussed.
It was noted that the appellant has asked for details of action taken in respect of
a representation submitted by her. The CPIO has replied and informed about the
manner in which the appellant’s representation was dealt with.

3. As there is no denial of information under section 8 (1) of the Act and that
there is no provision under the Act for redressal of grievances relating to service
matters, as raised in the RTI application, 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. Ms. Anubha Agarwal, R-163, HIG Duplex, Pratap Vihar, Sector-12,
Ghaziabad-201009.

2. Shri Atma Sah, Asst. Registrar of Companies & CPIO, O/o Registrar of
Companies, Delhi & Haryana, 4th Floor, IFCI Tower, 61, Nehru Place, New
Delhi-110019.

2