Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 2776/IC(A)/2008
F. No. CIC/MA/A/2008/00576
Dated, the 9th July, 2008
Name of the Appellant : Shri R.P. Kaim
Name of the Public Authority : Airports Authority of India Ltd.
Facts
:
1. Both the parties were heard on 7/7/2008.
2. The appellant, a retired employee of the respondent, has grievances
relating to calculations of post retirement benefits. In this context, he has sought
for certain information which have been furnished to him. In the course of
hearing, the appellant stated that the CPIO has not complied with the order of
Appellate Authority, hence this appeal before the Commission.
3. The CPIO stated that the information asked for have been furnished and
there is no denial of information. He also expressed his willingness to cooperate
with the appellant to provide the information sought for by him.
Decision:
4. As there is no denial of information, the appellant is advised to seek
inspection of relevant records so as to identify and specify the information which
should be furnished as per the provisions of the Act.
1
5. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties:
1. Shri R.P. Kaim, 302/28A, Bimbsar Nagar, Goregaon (East), Mumbai-
4000065.
2. Shri T. Premnath, GM (PR) & CPIO, Airports Authority of Indial Litd., Rajiv
Gandhi Bhawan, New Delhi-110003.
2