Central Information Commission Judgements

Ms. Anupama Nebhnani vs National Savings Institute, … on 12 December, 2008

Central Information Commission
Ms. Anupama Nebhnani vs National Savings Institute, … on 12 December, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00661
Dated, the 12th December, 2008

Appellant : Ms. Anupama Nebhnani

Respondents : National Savings Institute, Nagpur

This matter was heard through videoconferencing on 08.12.2008.
Commission conducted the hearing from the NIC facility at the Central
Information Commission in New Delhi, whereas the respondent-CPIO and the
appellant were present at NIC Studio at Mumbai. The Appellate Authority was
present at NIC Studio at Nagpur.

2. After hearing the arguments and perusing the records in this matter, it is
directed that the information requested by the appellant be disclosed to her
through inspection of the records and files related to appellant’s RTI-application
dated 26.12.2007. Respondents (CPIO) shall give to the appellant a notice
indicating the time and the date for such inspection within four weeks of the
receipt of this order and facilitate her inspecting the records. Appellant shall be
allowed to take copies including certified copies of such documents as she might
select from the inspected records on payment of fee as prescribed under the
Rules.

3. Appeal is disposed of with these directions.

4. Copy of this decision be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1