Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4125/IC(A)/2009
F. No. CIC/MA/A/2009/00391
Dated, the 2nd July, 2009
Name of the Appellant : Shri Suneet Guliani
Name of the Public Authority : Company Law Board
1
Facts
:
1. Both the parties were heard on 02.07.2009.
2. The appellant has grievances regarding non-payment of Fix Deposits by a
private Company, which is identified in his application. In this context, he has
asked for certain information which relate to action taken by the respondent for
redressal of grievances of the depositors.
3. The CPIO has furnished a point-wise response. During the hearing, while
the CPIO stated that the appellant’s grievances have been redressed, the
appellant expressed his dis-satisfaction. The appellant pleaded that his complaint
dated June 22, 2009 to the respondent should be examined, to which the CPIO
agreed and assured that the matter would be referred to the Investors’ Protection
Cell, which is the competent authority to redress the grievances of the investors.
If you don’t ask, you don’t get – Mahatma Gandhi
1
Decision:
4. The CPIO would ensure that the appellant’s representation dated June 22,
2009 is examined by the Investors’ Protection Cell at the earliest and a suitable
reply is furnished to the appellant within one month from the date of issue of this
decision. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties: 2
1. Shri Suneet Guliaani, B-16, (1st Floor), Anand Vihar, Delhi-110092.
2. Shri Raj Pal Singh, Bench Officer & CPIO, Company Law Board, 5th Floor,
‘A’ Wing Shastri Bhawan, New Delhi-110001.
All men by nature desire to know – Aristotle
2