978NandLalPahwaCoopSocietiesChd23 02 10 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/WB/A/2008/00978
Appellant: Shri Nand Lal Pahwa
Public Authority: Registrar of Cooperative Societies,
Chandigarh
(through Shri Suresh Kumar Bansal,
Superintendent, AC, PIO)
Date of Hearing: 23/02/2009
Date of Decision: 23/02/2009
FACTS
:-
The background of the matter is that the Appellant had deposited Rs.15,000/-with
All Bank Employees Cooperative USET Society, Chandigarh, way back in 1992. He was
refunded Rs.5,000/- in January, 1993 but the balance amount of Rs.10,000/- is still
outstanding with the said Society. It is in this connection that he had sought information
on certain points from CPIO. The Administrator of the Society had responded to him
vide letter dated 05/11/2007. The Appeal against the order of CPIO was decided by the
Appellate Authority vide order dated 20/02/2008 wherein he directed the CPIO to supply
requisite information to the Appellant.
2. The present Appeal is directed against the order of the CPIO and the AA.
3. The matter was heard on 23/02/2009. The Appellant did not appear before the
Commission. The Public Authority is represented by the officer named above. It is the
submission of Shri Bansal that the matter has been adjudicated by the Consumer Court
and the Appellant figures at S.No.243 of the seniority list regarding refund of the amount
due to him. It is his submission that in view of the court order, the CPIO or the
Administrator of the Society cannot help in the matter.
DECISION
4. In view of the above, the appeal has no merit and is dismissed.
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
Tele: 011 2671 73 53
978NandLalPahwaCoopSocietiesChd23 02 10 2