Central Information Commission Judgements

Shri. Hanuman Sahai Varma vs Ministry Of Corporate Affairs on 23 July, 2010

Central Information Commission
Shri. Hanuman Sahai Varma vs Ministry Of Corporate Affairs on 23 July, 2010
              Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.5647/IC(A)/2010
                                                         F. No.CIC/MA/A/2010/000363
                                                             Dated, the 23rd July, 2010

Name of the Appellant:                Shri. Hanuman Sahai Varma

Name of the Public Authority:         O/o the Official Liquidator

Facts

: i

1. Both the parties were heard on 22/7/2010.

2. The appellant has grievances regarding service matters, mainly payment
of retirement dues. In response to the RTI application, the CPIO has furnished a
point-wise response. Yet, the appellant is not satisfied.

3. During the hearing, the appellant stated that the information furnished to
him is incorrect and incomplete. The CPIO, however, stated that the information,
as per the available records, have been furnished and he would also allow the
appellant to inspect the records so as to ascertain the correctness and
completeness of the information furnished to him. The CPIO also agreed to
authenticate the documents supplied by him, under the provisions of the RTI Act.

Decision:

4. As agreed between the parties, the CPIO would allow inspection of the
records so as to enable the appellant to clearly identify and specify the required
information, which should be furnished to him as per the provisions of the Act.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1

5. Both the parties should mutually decide a convenient date and time for
inspection of records within 15 working days from the date of receipt of this
decision.

6. With these observations, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissionerii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Shri. Hanuman Sahai Varma, Village and Post Achrol, Gahlot Bhawan,
Bunkar Mohalla, Jaipur – 303 002.

2. Shri. D.K. Singh, CPIO, O/o the Official Liquidator, 9 Old Post Office
Street, 5th floor, Kolkata – 700 001.

3. Shri. G. Mukhopadhyay, Appellate Authority, O/o the Official Liquidator, 9
Old Post Office Street, 5th floor, Kolkata – 700 001.

ii
“All men by nature desire to know.” – Aristotle

2