Central Information Commission Judgements

Shri B.S. Bansal vs National Consumer Disputes … on 19 March, 2009

Central Information Commission
Shri B.S. Bansal vs National Consumer Disputes … on 19 March, 2009
          CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                              File No. CIC/LS/C/2009/00070

Complainant             :        Shri B.S. Bansal
Public Authority        :        National Consumer Disputes Redressal Commission
                                 (through Shri H.C. Joshi, Asstt. Registrar)

Date of Hearing          :       19.3.2009
Date of Decision         :       19.3.2009

Facts

By his letter of 18.11.2008 addressed to the CPIO of NCDRC, the
complainant had desired to know the action taken by NCDRC on his letter dated
30.10.2006 etc.

2. It appears that as he did not receive requisite information in the prescribed
time frame and has filed the present complaint before the Commission.

3. The matter was heard on 19.3.2009. The complainant did not appear before
the Commission. NCDRC is represented by the officer named above. Shri Joshi
produces a copy of letter dated 14.1.2009 wherein the requisite information has been
sent to the complainant. It is Shri Joshi’s say that the revision petition filed by the
complainant has now been posted for hearing on 13.4.2009.

DECISION

4. In view of the above, the complaint has become infructuous and is dismissed.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy, Additional copies of orders shall be supplied against application
and payment of the charges, prescribed under the Act, to the CPIO of this Commission

(K.L. Das)
Assistant Registrar