Central Information Commission Judgements

Shri Kamleshwar Pathak vs Cantt Board, Danapur on 3 March, 2010

Central Information Commission
Shri Kamleshwar Pathak vs Cantt Board, Danapur on 3 March, 2010
       CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/LS/A/2010/000029

Appellant               :        Shri Kamleshwar Pathak

Public Authority        :        Cantt Board, Danapur
                                 (through Shri Kedar Burande, CEO & Shri
                                 N.K. Gupta, Office Superintendent)

Date of Hearing         :        3.3.2010

Date of Decision        :        3.3.2010

FACTS

:

The matter is heard today dated 3.3.2010 through video
conferencing. Appellant present. The public authority is represented by
the officers named above. It is the say of Shri Pathak that he had sought
information on 04 paras regarding payment on TA/DA to the employees of
the Cantt Board vide his letter dated 9.9.2009 but no response has been
given to him so far. On the other hand, it is the say of Shri Burande that
this letter has not been received in his office.

2. Be that as it may, Shri Pathak is advised to send a copy of this letter
to Shri Burande and on receipt of this letter, the CPIO would respond in 10
days time. The requirement of deposit of fee of Rs 10/- is hereby waved
off.

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

Address of parties :-

1. Shri Kedar Burande
Chief Executive Officer,
Cantt Board, Danapur (Bihar).

2. Shri Kamleshwar Pathak
Rtd T.S. CBD, Shiv Mandir Road Anand Bazar,
Danapur Cantt Bihar-801503