Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3620/IC(A)/2009
F. No.CIC/MA/A/2008/01594
Dated, the 19th January, 2009
Name of the Appellant: Shri. K.K. Kumar
Name of the Public Authority: Institute of Chartered Accountants of India
i
Facts
:
1. Both the parties were heard on 19/1/2009.
2. In the course of hearing, it emerged that the CPIO has furnished the
information relating to the action taken on the complaints submitted by the
appellant, who is, however, not satisfied because access to the file notings have
not been provided to him.
3. The CPIO explained the procedure adopted by the respondent for
investigating the complaints, and pleaded that an opportunity be given to him to
review the matter, so that the appellant’s grievance could be redressed.
Decision:
4. As pleaded by the CPIO, the appeal is remanded back to the CPIO, who
should consider the appellant’s plea for providing access to the entire records
relating to the processing of his complaints. A suitable reply should be given to
the appellant within 15 working days from the date of issue of this decision.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
5. 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. Shri. K.K. Kumar, D-2/2328, Vasant Kunj, New Delhi – 110 070
2. Shri. V. Sagar, CPIO, The Institute of Chartered Accountants of India, ICAI
Bhawan, P.B. No.7100, Indraprastha Marg, New Delhi – 110 002.
3. Shri. T. Karthikeyan, Appellate Authority, The Institute of Chartered
Accountants of India, ICAI Bhawan, P.B. No.7100, Indraprastha Marg,
New Delhi – 110 002
ii
“All men by nature desire to know.” – Aristotle
2