Central Information Commission Judgements

Smt. B. Krishnaveni vs Central Excise, Coimbatore on 25 November, 2008

Central Information Commission
Smt. B. Krishnaveni vs Central Excise, Coimbatore on 25 November, 2008
                   CENTRAL INFORMATION COMMISSION
                                          *****

F.No. CIC/AT/A/2008/00657
Dated, the 25th November, 2008

Appellant : Smt. B. Krishnaveni
Respondents : Central Excise, Coimbatore

This matter was heard on 6.11.2008. Respondents were present through Shri
M. Chandrabose, Dy. Commissioner (Customs) while the appellant was absent in
response to Commission’s notice dated 29.08.2008.

   

2.  After examining the records and upon hearing the respondent, it is noticed that
the reply given by CPIO through his communication dated 02.08.2007 to the appellant
corresponding to her RTI-application dated 07.07.2007 was precise and accurate and
thus warrants no interference.

3. Appeal is accordingly dismissed.

4. Copy of this order be sent to the parties.

(A.N. TIWARI)
Information Commissioner
Authenticated by

(D.C. SINGH)
Assistant Registrar

Page 1 of 1