Central Information Commission Judgements

Sh. Rupinder Garg vs Department Of Posts on 4 September, 2008

Central Information Commission
Sh. Rupinder Garg vs Department Of Posts on 4 September, 2008
             Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                          Decision No.3224/IC(A)/2008
                                                            F. No.CIC/MA/A/2008/01084
                                                        Dated, the 4th September, 2008

Name of the Appellant:                Sh. Rupinder Garg

Name of the Public Authority:         Department of Posts
                                                    i
                                        Decision:

1.

Both the parties were heard on 4/9/2008.

2. The appellant stated that he has already obtained the required information
and that he is satisfied. He, therefore, pleaded for closure of the case, which
was accepted.

3. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. Rupinder Garg, House No.89, Mayur Vihar, Sector-48-A, Chandigarh-

160047.

2. Sh. M.L. Kalia, DPS (HQ) & CPIO, Department of Posts, Office of the
CPMG, Punjab Circle, Chandigarh – 160 017.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1