Central Information Commission Judgements

Shri V.V.N.V. Prasad vs Indian Immunologicals Limited on 24 April, 2009

Central Information Commission
Shri V.V.N.V. Prasad vs Indian Immunologicals Limited on 24 April, 2009
                                    dsUnzh; lwpuk vk;ksx
                           Central Information Commission
                                           *****

Dated: 24.4.2009
ORDER in Case No. CIC/AT/C/2008/00446

Appellant Shri V.V.N.V. Prasad
Vs.

Respondents Indian Immunologicals Limited

Hearing held on 16.4.2009

The order of the Commission is as follows:

“In pursuance of Commission’s hearing notice dated 26.2.2009, the complaint filed by
Shri V.V.N.V. Prasad against Indian Immunologicals Limited was heard on 16.4.2009. Both
parties were present.

Complainant stated that all information which he had sought through his RTI
application dated 29.2.2008 has been fully received by him, although ‘not under Right to
Information Act’.

Now that all information has been disclosed. The complaint is closed.”

Sd/-

(A. N. Tiwari)
Information Commissioner
16.4.2009
Authenticated by

Sd/-

(D.C. Singh)
Assistant Registrar

1