Central Information Commission Judgements

Shri. Vidhu Jindal vs National Productivity Council on 15 April, 2009

Central Information Commission
Shri. Vidhu Jindal vs National Productivity Council on 15 April, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in


                                                            Decision No.3864/IC(A)/2009
                                                            F. No.CIC/MA/A/2009/000183
                                                             Dated, the 15th April, 2009

Name of the Appellant:                  Shri. Vidhu Jindal

Name of the Public Authority:           National Productivity Council
         i
Facts

:

1. The case was heard in absence of the appellant on 15/4/2009.

2. The CPIO stated that the appellant has grievances regarding fixation of
pay. He submitted evidence of having redressed the grievances of the appellant.

Decision:

3. As the appellant’s grievances have been redressed and that he has not
responded to the notice for hearing, it is presumed that he is no more interested
in pursuing the matter.

4. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri. Vidhu Jindal, Tech. Asstt., National Productivity Council, 5-6
Institutional Area, Lodhi Road, New Delhi – 110 003.

2. Shri. Pradeep Lowe, CPIO, National Productivity Council, Utpadakta
Bhavan, 5-6 Institutional Area, Lodi Road, New Delhi – 110 003.

2