Central Information Commission Judgements

Shri Dilip Kumar Mehto vs Food Corporation Of India, Ranchi on 18 May, 2009

Central Information Commission
Shri Dilip Kumar Mehto vs Food Corporation Of India, Ranchi on 18 May, 2009
            CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                              File No. CIC/LS/A/2009/00907

Appellant                :       Shri Dilip Kumar Mehto
Public Authority         :       Food Corporation of India, Ranchi
                                 (through Advocate S.K. Dubey proxy for Shri S.K.
                                 Patt Joshi)

Date of Hearing          :       18.5.2009
Date of Decision         :       18.5.2009
Facts

By his letter of 27.3.2008, the appellant had requested for information on 08
paras in regard to the service matters. The PIO had responded to him vide letter
dated 15.5.2008. Dissatisfied with the information provided to him, he had filed first
appeal before the Appellate Authority. Dissatisfied with the order of first Appellate
Authority he has filed the present appeal before the Commission.

2. The matter was fixed up for hearing on 4.5.2009 but the parties did not
appear. Hence, summons were issued for the appearance of Shri S.K. Pradhan, Area
Manager, FCI, Ranchi, on 18.5.2009.

3. The matter was taken up for hearing on 18.5.2009. Shri Pradhan has not
appeared before the Commission. He, however, is represented by Advocate S.K.
Dubey who produces a copy of the letter of the appellant stating that he does not
wish to pursue the matter. The Commission has also received a fax message from
Shri Pradhan to this effect.

DECISION

4. As the appellant does not wish to pursue the matter, the appeal has become
infructuous and is dismissed. Shri S.K. Pradhan, Area Manager is, however, advised
to attend the Commission as and when required in future without any excuses.

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