Central Information Commission
No.CIC/WB/C/2008/00852-SM dated 11.2.2008
Right to Information Act-2005-Under Section (18)
Dated: 20.04.2009
Complainant : Shri Sanjay Yadav
Respondent : Cantonment Board, Mathura Cantt.
The Complainant is present along with Shri B.K. Lal.
On behalf of the Respondent, Shri Devendra Singh.
2. This case was taken up for hearing today. The Complainant was present
in person while one of the Respondents, namely, Office Superintendent of the
Cantonment Board was present. It is noted that the other Respondent, namely,
the CPIO of the HQ 1 Corps was not informed about the hearing today and no
one on behalf of that Public Authority is present. As far as the Cantonment
Board of Mathura is concerned, it is noted that the CPIO of the Board provided
all the requisite information in time and, therefore, there is nothing more him
to provide. The Complainant is also satisfied with the information received from
the Cantonment Board.
3. The case is adjourned. Notice may please be sent to both the
Complainant and the CPIO, HQ 1 Corps about the next date of hearing.
4. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
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.
(Vijay Bhalla)
Assistant Registrar
No.CIC/WB/C/2008/00852-SM
No.CIC/WB/C/2008/00852-SM