Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3731/IC(A)/2009
F. No.CIC/MA/A/2009/00060
Dated, the 27th February, 2009
Name of the Appellant: Shri. CA Subhash V Thomas
Name of the Public Authority: The Institute of Chartered Accountants of India
i
Facts
:
1. The appeal was heard on 27/2/2009 in absence of the appellant, who did
not avail of the opportunity of personal hearing.
2. The CPIO stated that a point-wise response has been furnished on
request of the appellant for inspection of a file he was invited to inspect. But the
appellant did not respond, the CPIO said.
Decision:
3. As the appellant has not responded to the notice for hearing nor he has
availed of the opportunity of inspection of the records, even though he has
requested for it, it is presumed that he is no more interested in pursuing the
matter. In view of this, the appeal was unnecessary and is accordingly disposed
of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri. CA Subhash V Thomas, B-5 Ambekar Nagar, Ambekar Marg, Parel,
Mumbai – 400 012.
2. Shri. V. Sagar, CPIO, ICAI, ICAI Bhawan, Indraprastha Marg, New Delhi –
110 002.
3. Shri. T. Karthikeyan, Appellate Authority, ICAI, ICAI Bhawan, Indraprastha
Marg, New Delhi – 110 002.
2