Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5461/IC(A)/2010
F. No.CIC/MA/A/2010/000187
Dated, the 19th May, 2010
Name of the Appellant: Smt. Veena Makharia
Name of the Public Authority: I.C.A.I.
Decision: i
1.
Both the parties were heard on 19/5/2010.
2. In the course of hearing, the details of information asked for and the
CPIO’s response were discussed.
3. As agreed between the parties, the CPIO would suitably respond again to
clarify the points raised by the appellant during the hearing. The response
should be furnished within 15 working days from the date of receipt of this
decision.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy 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. Smt. Veena Makharia, B-12, V.M. Road, JVPD Scheme, Vile Parle (W),
Mumbai – 400 049.
2. Ms. Seema Gerotra, CPIO, The Institute of Chartered Accountants of
India, ICAI Bhawan, Indraprastha Marg, New Delhi – 110 002.
3. Sh. N.P. Singh, Appellate Authority, The Institute of Chartered
Accountants of India, ICAI Bhawan, Indraprastha Marg, New Delhi – 110
002.
2