Central Information Commission Judgements

Than Singh vs Indian Army on 16 March, 2010

Central Information Commission
Than Singh vs Indian Army on 16 March, 2010
       CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                      File No.CIC/SM/C/2009/000607/LS
                          Than Singh Vs Indian Army

                                                                       Dated : 16.3.2010

       This is in continuation of this Commission's Proceedings dated
28.1.2010 & 22.2.2010. As scheduled the matter is called for hearing
today dated 16.3.2010. Appellant not present. The public authority is
represented by Lt Col S.R. Gaur. It is his submission that the documents
requested for by the appellant were provided to him vide their letter dated
25.8.2009 and he produces documentary evidence in support thereof.

2.     We are satisfied that the requisite documents have been supplied to
the appellant. The appeal, therefore, has no merit and is dismissed.

                                                                              Sd/-
                                                                    (M.L. Sharma)
                                                 Central Information Commissioner

       Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed under
the Act, to the CPIO of this Commission.


(K.L. Das)
Assistant Registrar

Address of parties :-
1.

Brig Ved Prakash
G-6, D-1 Wing, Sena Bhawan,
Gate No. 4, IHQ of MoD (Army),
New Delhi-110011

2. Shri Than Singh
H. No. WZ-96, FF, Janak Park,
Hari Nagar, New Delhi-110064