Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 4863/IC(A)/2009
F. No.CIC/MA/C/2009/000302
Dated, the 18th December, 2009
Name of the Appellant : Shri Subhas Chand Mittal
Name of the Public Authority : Ministry of Corporate Affairs
Facts
:
1. The complainant has alleged that the CPIO has not replied to the RTI
application. Hence, this complaint before the Commission.
Decision:
2. The CPIO is directed to furnish the information asked for free of cost on the
basis of available records within 15 days from the date of issue of this decision,
failing which penalty proceeding under section 20 (1) of the Act would be initiated.
3. The appellant is advised to re-submit a copy of the RTI application to the
concerned CPIO at the earliest for ready reference.
4. The complaint is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri Subhash Chand Mittal, 03, Sarai Nasrulla, Khurja – 203 131
2. The Public Information Officer, Ministry of Corporate Affairs, Room No.509,
“A” Wing, 5th floor, Shastri Bhawan, New Delhi – 110 011.