Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3160/IC(A)/2008
F. No.CIC/MA/A/2008/00988
Dated, the 27th August, 2008
Name of the Appellant: Sh. Amar Lal Arora
Name of the Public Authority: Department of Posts
i
Facts
:
1. The case was heard in absence of the appellant,
2. The CPIO stated that the appellant has asked for certain information
relating to a Court case in which his estranged wife is involved. The information
has been furnished as per the available records. There is, however, no denial of
information.
3. The CPIO also stated that the appellant has sought for certain
clarifications, which he could not provide as he was not competent to explain and
that the information was not available in the form in which the appellant has
asked for relating to the Court cases.
Decision:
4. The CPIO has duly replied on the basis of available records. As there is
no denial of information, this appeal was unnecessary and is accordingly
disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Name & address of Parties ii :
1. Sh. Amar Lal Arora, C/o Shri P.S. Kem, Chamber No.A-33, Near Gate
No.3, District Courts, Tis Hazari, Delhi – 110 054.
2. The CPIO & Senior Postmaster, Department of Posts, Office of the Senior
Post Master, Sansad Marg HPO, New Delhi – 110 001.
3. DPS (O) & Appellate Authority, Department of Posts, Office of the Pr.
Chief Postmaster General, Delhi Circle, New Delhi – 110 001.
ii
“All men by nature desire to know.” – Aristotle
2