Central Information Commission Judgements

Shri Ruchin Mehra vs Central Electronics Ltd. on 2 April, 2009

Central Information Commission
Shri Ruchin Mehra vs Central Electronics Ltd. on 2 April, 2009
                                      dsUnzh; lwpuk vk;ksx
                            Central Information Commission
                                              *****

Dated: 2.4.2009
ORDER in Case No. CIC/AT/A/2008/01591

Appellant Shri Ruchin Mehra
Vs.

Respondents Central Electronics Ltd.

Hearing held on 1.4.2009

The order of the Commission is as follows:

“Parties called. Appellant present through his father Shri Robin Mehra. Respondents present
through CPIO and two others.

This second appeal is regarding two items of RTI queries of appellant (dated 6.10.2008) viz
item I and II.

As regards item one respondents are directed to give a formal reply regarding no. of
applicants for the posts. Time – 2 weeks.

No response regarding item II need be given as it is an exploratory query, beyond the scope
of Section 2(f) of Right to Information Act.

Appeal partly allowed.”

Sd/-

(A. N. Tiwari)
Information Commissioner
Authenticated by

Sd/-

(D.C. Singh)
Assistant Registrar