Central Information Commission Judgements

Shri S.C. Sharma vs Ministry Of Labour & Employment on 23 June, 2009

Central Information Commission
Shri S.C. Sharma vs Ministry Of Labour & Employment on 23 June, 2009
          CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                             File No. CIC/LS/C/2009/000253

Complainant             :        Shri S.C. Sharma
Public Authority         :       Ministry of Labour & Employment
Date of Decision         :       23.6.2009
Facts

In the RTI application dated 8.12.2008, Shri Sharma has requested for copies
of his ACRs for the period 1986-87 to 2006-07. This information has been denied to
him. Hence, the present complaint.

2. It is, however, noticed that the issue raised in this complaint has been decided
by the Commission vide decision dated 18.5.2009 in File No.
CIC/LS/A/2008/00237.

DECISION

3. In view of the above, the complaint has become infructuous 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