CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/01222
Dated, the 30th January, 2009.
Appellant : Shri Santosh Sarkar
Respondents : Insurance Regulatory and Development Authority
This second-appeal corresponding to appellant’s RTI-application dated
05.06.2008, came up for hearing on 22.01.2009 when both parties were present.
2. CPIO furnished a reply to the appellant through a communication dated
07.07.2008 and the appellant’s first-appeal was decided by the Appellate
Authority on 12.08.2008.
3. On perusing the replies submitted by the respondents to the appellant’s
queries, I find no infirmity in the replies. Nothing which the appellant has
produced, or submitted before the Commission, would derogate from that
position.
4. In view of the above, the appeal lacks merit. Closed.
5. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-30012009-49.doc
Page 1 of 1