Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 2981/IC(A)/2008
F. No. CIC/MA/A/2008/00833
Dated, the 4th August, 2008
Name of the Appellant : Ms. Saroj Arora
Name of the Public Authority : Dept. of Social Welfare, Govt. of NCT of Delhi.
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on 31.07.2008.
The appeal is, therefore, examined on merit.
2. In response to the application for information, the PIO and Appellate Authority
have duly replied and asked the concerned officials to redress the grievances of the
appellant regarding reimbursement of her medical bills.
Decision:
3. There is no denial of information and that the issues pertaining to redressel of
grievances of the respondent do not fall under the purview of the Act. This appeal was,
therefore unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma) 1
Assistant Registrar
If you don’t ask, you don’t get – Mahatma Gandhi
1
Name and address of parties:
1. Ms. Saroj Arora, C-4D/66B, MIG Flat, Janak Puri, New Delhi – 110058.
2. The CPIO/SPIO, Department of Social Welfare, Govt. of NCT of Delhi, K.G.
Marg, Canning Lane, New Delhi – 110001.
2
All men by nature desire to know – Aristotle
2