Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Central Information Commission

Mrsanjeev Sharma vs Ministry Of Defence on 19 November, 2015

               CENTRAL INFORMATION COMMISSION
               2nd Floor, 'B' Wing, August Kranti Bhawan, 
                 Bhikaji Cama Place, New Delhi ­110067
                           Tel : +91­11­26717355



                                         Appeal Nos. CIC/CC/A/2014/001053 etc.
    

Appellant:             Shri Sanjeev Sharma, 
                       2149, Jalvayu Vihar,
                       Sector­67, Mohali.



Respondents:    1.     Central Public Information Officer,
                              Air Headquarters, Vayu Bhawan,
                              New Delhi

                       2.     Central Public Information Officer,
                              HQ, Western Air Command, IAF, 
                              Subroto Park, 
                              New Delhi. 

                       3.     Central Public Information Officer, 
                              Air Officer Commanding,
                              No. 12 Wing, AF,
                              Air Force Station,
                              Chandigarh.

                       4.     Central Public Information Officer,
                              HQ Central Air Command, IAF,
                              Allahabad.

                       5.     Central Public Information Officer,
                              HQ Eastern Air Command, IAF,
                              Shillong.

                       6.     Central Public Information Officer,


                                    1
 HQ Maintenance Command, IAF,
Nagpur.




     2
                                   7.      Central Public Information Officer,
                                          HQ South Western Air Command,
                                          IAF, Vayu Sakthi Nagar,
                                           Lekawada, Gandhi Nagar, Gujarat.

                                 8.       Central Public Information Officer,
                                          HQ South Air Command, IAF, 
                                          Thiruvananthapuram.

                                  9.       Central Public Information Officer,
                                          HQ Training Command, IAF,
                                          Bangalore.

Dates of Hearing:                 15.07.2015 to 17.07.2015, 20.7.2015, 21.07.2015, 
                                  23.07.2015, 24.07.2015, 27.07.2015, 29.07.2015 to 
                                  31.07.2015 and 03.08.2015 to 05.08.2015.


Date of Decision:        19.11.2015



                                             ORDER

1. The appellant is a retired officer of the Indian Air Force (IAF). He has filed a  number of applications under the Right to Information Act, 2005 (the Act). These are  addressed to Air Headquarters and various Commands of the IAF.  

2.    The appellant, in the course of the hearing, said that he had filed various RTI  applications   before   the   Central   Public   Information   Officers   (CPIOs)   of   the   Air  Headquarters and Commands of the IAF. The appellant stated that he retired from the  IAF in May 2013 and started filing RTI applications from October in the same year. The  information   sought   in   the   RTI   requests   covered,   inter   alia,   complaints   regarding  misconduct,   appellant's   victimisation,   financial   misappropriation   and   administrative  irregularities, as well as operational issues of the IAF. 

3. A  number   of   appeals   were   heard  on   15.07.2015  and  on   subsequent   dates   till  05.08.2015.  On 15.07.2015, when the hearing commenced, the number of appeals filed  by the appellant, as  registered with the registry of this  Commission, was 3588.  The  appellant indicated during the hearings that he is still filing RTI applications and will  continue to file them. 

3

4. One   aspect   that   emerged   in   the   hearings   was   that   the   appellant   and   the  respondents were agreed that the nature and scope of the various RTI applications was  more or less similar and were highlighting the same issues. The appellant emphasized  that he had been regularly filing RTI applications without break to ensure that his voice  was heard for action on his complaints. The appellant was steadfast in underlining that  much wrong has been done to him by the respondents and that they should pay attention  and do justice to him.

5. 649 cases mentioned in annexure A to this order were heard during the period of  15.07.2015 to 05.08.2015.  2939 cases mentioned in annexure B to this order are those  which have been filed by the appellant against the same CPIOs; and are repetitive of the  points and issues raised in the cases in annexure A.  All these cases, i.e., in annexure A  and annexure B, have been taken up together in this order to conserve time taking into  account that the number of RTI applications filed by the appellant is inordinately large  and   taking   up   the   entire   lot   of   cases   one   after   the   other   would   have   involved   a  disproportionately large amount of time. 

Hearing  

6. The appellant and respondents stated that similarities in the RTI applications  made the cases, whether in annexure A or annexure B, amenable to be grouped together  and that they could all be considered at the same time for a decision. The hearings made  clear that the cases had arisen out of the same set of circumstances. The respondents  indicated that early disposal of these cases would mitigate the appellant's need to file  RTI applications on the same subject­matter. 

7. The appellant said that the reason why he has filed so many RTI applications is  that   his   grievances   were   not   being   addressed   by   his   employer   and   he   felt   that   if  applications   would  continue  to  be  filed,  the  respondents   will   feel   pressured  and   be  compelled to take notice and respond. In this context, the appellant said that he did get  some response from the respondents. However, according to the appellant, the general  direction of the argument taken by the respondent was that the information sought was  voluminous and without reason. The appellant said that the respondent kept emphasizing  that the resources of the IAF would be disproportionately diverted.  

8. The appellant said that he was continuously being informed by the respondents  that   filing   of   huge   number   of   RTI   applications   was   adversely   impacting   their  administrative capacities and unnecessarily tying down the respondents.  The respondents  said   that   it   was   a   fact   that   the   working   efficiency   of   the   respondents   was   being  compromised. 

9. According to the appellant, he was informed that the senior levels in the IAF  administrative hierarchy had directed that no action be initiated on any of the applications  4 submitted by the appellant as they were vexatious and, accordingly, the RTI applications  were rejected under section 7 (9) of the Act. The appellant said that in many cases he was  not given any response with respect to his first appeals. 

10. In the appeals, the appellant has prayed for providing him the information sought  in his various RTI applications.  He has also prayed for imposing penalty and initiating  disciplinary action against the CPIOs as per the provisions of section 20 of the Act. 

 

11. During the hearings, the appellant said that he was victimised by the respondents.  This aspect was underlined during the course of the hearings. In one of the appeals ­ case  no.   CIC/RM/A/2014/   002693,   the   appellant   has   stated   that  "During   my   24   years   of  service in Indian Air Force, I had been fighting against corruption, financial irregularities  by Senior Officers & to seek justice.  As a result, I was harassed & humiliated to such an  extent that I had to write a suicide note. I was saved by the psychiatrists at Command  Hospital,   Chandimandir.   I   had   submitted   one   personal   application   to   Air   Officer  Commanding, 12 Wing, AF on 04 Nov 10.   I should have got reply for that personal  application three years ago, but I have still not got any reply.  After my retirement, this  application is again a part of my efforts to get reply for my application, in particular & to  expose  corruption  in  Indian  Air   Force,   in  general.     I   have  written  hundreds   of   RTI  applications to obtain such replies for my personal applications which should have been  given to me long back..." 

 

12. In one of the appeals - case no.CIC/CC/A/2014/ 001548, the appellant has also  stated that "...I have preferred more than one thousand appeals to Air Vice Marshal MK  Malik..., First Appellate Authority, but so far, he has not responded to even a single  appeal.  By doing so, he has worked against the directives of CIC & shown his contempt  for RTI Act, 2005." The appellant said that he had moved several grievance applications  before the respondent, which were not disposed of as per the Air Force Act and the Air  Force Rules.

 

13. During the hearing, the appellant outlined the organisational system of the IAF.  The appellant said that after doing his engineering, he joined the IAF in 1988 where he  served till his retirement in 2013.   He further said that he was motivated to combat  corruption in the IAF as he has been privy to irregularities and misuse of power in the  organization while he was in service. He said that he witnessed "blatant misuse of power  in the IAF" while highlighting "the alarming exploitation of public money" by the IAF.  He said that one of the motivating factors for filing a large number of RTI applications  was to combat corruption and injustice in the IAF. 

14. The respondents stated that when the appellant filed RTI applications, action was  taken to respond as per the law. The respondents further stated that the RTI applications  were replicating each other and that there was no need to respond to them separately. 

5

15. The   respondents   stated   that   after   responding   to   137   RTI   applications,   they  stopped responding as their capacity to respond under the Act had been exhausted. The  respondents said that an extraordinarily large number of RTI applications had been filed  by the appellant. The respondents further said that the problem is that the appellant,  without any end in sight, keeps filing the RTI applications. They said that they have  done whatever is possible to deal with the RTI applications of the appellant, and are now  finding the situation beyond them to handle. 

Summary of the Appellant's submissions

16. The submissions and observations of the appellant may be summarized as under:

(i) that when he began submitting applications exposing irregularities/corruption in  the IAF, the appellant said that he became the whistle­blower of the IAF;
(ii) the appellant said that the above, i.e., the role in sub­para (i)  led to harassment  of the appellant; 
(iii) that   there   were   certain   incidents   that   moved   the   appellant   to   file   RTI  applications.   The   appellant   said   that   during   his   service   period   he   was  threatened by officers, and that his complaints in this regard were dismissed  without fair hearing. The appellant said that the details of the incidents have  been mentioned in his RTI applications. It is in this context that the appellant  said that he was threatened and asked to cover up the cases of corruption and  misuse of power by higher officers. The appellant said that he had also put up  various  applications  intimating about  irregularities,  malpractices,  corruption  and misuse of power by some senior IAF officers.  He wanted to know the  details about how his complaints were handled and disposed of by the IAF; 
(iv) that   he   had   submitted   Redressal   of   Grievance   applications   against   various  authorities involved in the  mishandling of his case; however, his applications  were rejected or remained unanswered;
(v) that   thereafter   he   started   sending   reminders   and   submitting   applications   for  seeking   interviews   with   various   higher   authorities   but   such   reminders   and  applications remained unanswered;
(vi) that he did not get justice so he requested for premature retirement from service  in the IAF;  this request was initially rejected but finally he was released from  the service;
(vii) that he has submitted more than 6,000 RTI applications on a number of similar  points to the Air Force authorities; 
(viii) that the CPIOs did not respond despite reminders;   hence, he had to submit  reminders and then submit large number of RTI applications to know the status  of the applications; 
6
(ix) that he has also filed a large number of first appeals with the IAF;
(x) that apart from the IAF, he has also filed numerous RTI applications with other  institutions   like   Punjab   and   Haryana   High   Court,   Supreme   Court   and   the  Central Vigilance Commission. He said that he had filed 800 RTI applications  with the High Court of Punjab & Haryana alone;
(xi) that initially, the CPIO, WAC provided information to his 137 RTI applications  but later on the respondents began to deny the information sought by invoking  section 7(9) of the Act. Thereafter, the higher officers of the IAF instructed the  CPIOs not to respond and not to accept any of the RTI applications;
(xii) that some of the CPIOs of the IAF denied the information sought pertaining to  Non Public Fund (NPF) ventures stating that such entities were not 'public  authority'   in   terms   of   section   2(h)   of   the   Act.   Some   CPIOs   denied   the  information   by   quoting   section   7(9)   of   the   Act   and  some   under   both   the  sections, i.e., 2(h) and 7(9) of the Act; 
(xiii) that the  NPF entities are also public authorities as they are controlled by the Air  Force officers;
(xiv) that many of the RTI applications belong to the same type of representations and,  broadly categorized, were regarding:­
(a) misbehaviour by certain officers of the IAF;
(b) corruption and misuse of money by some officers of  the IAF;
(c) income and expenditure of messes in the IAF; 
(d) expenditure and operation of the AOC/CO contingency fund and Non­Public  Funds;
(e) seeking interview with senior officers of the IAF;
(f) seeking permission to approach Armed Forces Tribunal;
(g) functioning of some institutes/organizations/  ventures of the IAF; and
(h) cutting of trees, killing of wildlife birds without    obtaining permission of the  concerned departments;
(xv) that some senior officers host lavish personal gatherings out of the contingency  fund of the IAF;  
(xvi) that for exposing irregularities and corruption, he would continue to keep on  filing more RTI applications till the time corruption ends in the IAF; (xvii) that a reason for the accumulation of a large number of RTI applications before a  particular CPIO is that there are only eight CPIOs in the Air Force, i.e., one for  the Air Headquarters and one each for seven Commands; and 7 (xviii) that   another   reason   is   that   the   CPIO   to   whom   the   RTI   applications   were  addressed has failed to transfer the applications under section 6(3) of the Act to  the concerned CPIO holding the information. 

Summary of the Respondents' submissions

17. The submissions and observations of the respondents may be summarized as  under:

(i) that the appellant had proceeded on premature retirement from the IAF from  31.05.2013; 

(ii) that   the   appellant,   while   attending   a   workshop,     made  certain   offensive  comments about the spouse of one of his colleagues. When an attempt was  made by the husband to resolve the issue, the appellant perceived this to be a  threat to his life and made a complaint. The matter was investigated by the  concerned authorities in the IAF and the allegations made by the appellant  were found to be false; 

(iii) that the appellant submitted applications seeking interview with various superior  authorities and made allegations of corruption against some of them; all such  applications were duly considered at the appropriate level and were disposed of  as being devoid of merit; 

(iv) that the appellant submitted numerous applications against the functioning of the  station administration, Chandigarh but these were also found to be devoid of  merit; 

(v)  that the appellant made a number of Redressal of Grievance applications and  also   preferred   Redressal   of   Grievance   applications   against   the   Chief  Engineering Officer and the AOC;

(vi) that the appellant has submitted a total of 4915 RTI applications and 4032 first  appeals in the IAF related to disposal  of various  applications  filed by  him  whilst he was in service;

(vii) that initially the information sought by the appellant was provided by the CPIO,  WAC.   This   was   in   respect   of   137   RTI   applications.   Also,   some   of   the  appellant's   RTI   applications   were   transferred   to   the   CPIO,   Maintenance  Command and other public authorities for disposal;     

(viii) that a letter was received by the first appellate authority at HQ WAC from the  Air Officer Commanding, Chandigarh intimating that, between 03.10.2013 to  09.01.2014, a total of 571 applications had been filed by the appellant and that  8 the handling of such volume of RTI applications was imposing heavy strain on  the scarce resources of the public authority;

(ix) that   the   recommendation   of   the   Command   Judge   Advocate,   HQ   WAC   for  rejecting all the applications submitted by the appellant in terms of section 7  (9) of the Act was rightly approved by AOC­in­Chief, HQ WAC;

(x) that the appellant has sought inane but voluminous information in   respect of  various conferences held at IAF and Non Public Fund ventures administered by  Air HQ, various Command HQ and Stations of the IAF (like Air Force Wives  Welfare Association, Canteen Stores Department (CSD unit run canteen), Air  Force   Sports   Complex,   AOC/CO   contingency   funds,   Central   Welfare   Fund  etc.); 

(xi) that all the above said NPF ventures are maintained and run from the funds  voluntarily contributed by the members and no public money  per se  is being  used for that purpose. Further, all the employees working there are being paid  from the funds generated by the said NPF entities and no public money is  utilized for this purpose;

(xii) that the main purpose of these NPFs is to provide entertainment, recreation and  to look after the welfare of its members. The funds are voluntarily contributed  by the members and also by way of utilizing the said contribution for further  generating the funds by running various ventures (e.g. by running dairy farm,  poultry farm, RO water plant, tuition classes, boutique, beauty parlour etc). All  these NPF entities run on 'no profit no loss' basis. The surplus fund of an NPF  is also utilized to support some other NPF entities which may be facing the  scarcity of funds. The NPF entities are functioning autonomously. These funds  are also utilized for providing financial assistance to the children and widows  of air warriors, scholarships, zero interest loans etc; 

(xiii) that the said NPF entities are not public authorities under the Act; 

(xiv) that   the   information   sought   is   not   readily   available  and   compilation  of   such  information, if attempted, would disproportionately divert the resources of the  organization; 

(xv) that the primary job of the IAF is to defend the skies of the nation and that they  do   not   have   the   manpower   to   begin   to   scrutinize   and   process   such   large  numbers   of   RTI   applications.   Further,   dealing   with   the   appellant's   RTI  applications   individually,   would   not   only   affect   the   operational  commitments/efficiency of the IAF but would also be prejudicial to the interest  of other genuine RTI applicants;

9

(xvi)  that the appellant has sought vast information pertaining to many facets of the  IAF, and that if the entire collated information falls into wrong hands, such a  data bank can be detrimental to IAF/national security;

(xvii)  that filing of RTI applications in bulk by the appellant is for   vexatious purposes  and vengeful against the IAF. The respondents said that the appellant, with  many of his RTI applications, paid the requisite fee of rupees ten through blank  Indian Postal Orders of one rupee, two rupees and five rupees. The respondent  said that this needlessly overburdened the RTI cells of the IAF in the record­ keeping of postal orders of very small denominations;

(xviii)  that   with   an   intention   to   harass,   the   appellant   has   sent   another   114   RTI  applications to WAC after the process of hearing of these appeals has started in  this Commission; and (xix) that the IAF is also responsible for providing aid to the civil administration in  times of natural calamities like floods in Uttarakhand,  which requires that the  IAF   be   kept   free   from   being   tied   down   in   non­operational   issues,   where  avoidable, such as in the present instance. 

Information sought by Appellant

18. Broadly,   the   information   sought   by   the   appellant   may   be   divided   into   the  following categories:­

(a) regarding various applications concerning the appellant, which were filed when  he was in service. These applications can further be divided into the following sub­ categories:­

(i) redressal of grievance applications and other representations   and subsequent  reminders;

(ii) applications against various higher authorities alleging corruption and misuse of  their power and position and subsequent reminders;

(iii) applications   seeking   interviews   with   higher   authorities   and   his   subsequent  reminders;

(iv) applications seeking permissions for filing FIR and court case in the AFT and  subsequent reminders;

(v) applications seeking protection of life from some officers in the IAF and taking  action against them and subsequent reminders; 

(vi) applications seeking information regarding his appraisal reports and subsequent  reminders;

10

(vii) applications requesting withdrawal of VSM from certain officers of the IAF and  subsequent reminders;

(viii) applications questioning the professional competence of an officer in the IAF  and subsequent reminders;

(ix) applications requesting for taking disciplinary action against  officers of the IAF;

(x) applications   requesting   for   holding   Court   of   Inquiry   about   an   incident   on  07.11.2008 between the appellant and an officer of the IAF and subsequent  reminders; and

(xi) applications   intimating   about   anti­IAF   activity   at   a   particular   station     and  subsequent reminders.

(b) regarding non public fund ventures run by IAF.  These applications can further  be divided into various sub­categories of information pertaining to: 

          (i)     Officers Mess;

          (ii)    Senior Non­commissioned Officers (SNCO) Mess;

(iii) AF Wives Welfare Associations;

(iv) Canteen Stores Department (CSD);

(v) President Service Institute;

         (vi)  AOC/Cos Contingency Fund;

(vii) AF Gas agency;

(viii) AF Schools;

  (ix)    AF Sports Complex, Race Course;

          (x)     AF Museum;

          (xi)    AF Naval Housing Board;

          (xii)   AF Auditorium;

(xiii) Centre for Air Power Studies ;

(xiv) AF Group Insurance Society;

(xv) AF Benevolent Association;

(xvi) AF Association; and (xvii) AF Central Welfare Fund.

(c) regarding other miscellaneous applications.

11

Further observations by Respondent

19.  The respondent said that the information sought by the appellant, as available in  respect of the applications concerning the appellant, had already been provided to him  by the CPIO, WAC and that no other information was available.

20.  The respondent also said:

(1)  that the role of the public information officers  appointed under the Act does not  extend to providing for the redressal of the grievances;
(2)  that much of the information sought is not computerized and it would be very  difficult to handle such huge number of RTI applications;
(3)  that in the interest of maximizing transparency, the respondents are willing to  enable   inspection   by   the   appellant   of   all   the   available   documents   pertaining   to   his  various Redressal of Grievance applications at  Sulur, Nagpur and Chandigarh as all the  relevant documents are available there. Further, after inspection, if the appellant wants a  copy of any document, his request would be processed as per the provisions of the Act; 
(4)  that the appellant should not be permitted to misuse the Act as a large number of  RTI applications filed by him are also affecting the other RTI applicants by blocking the  RTI channels; and   (5) that a direction be issued by this Commission that the appellant should not  strain the respondents by putting vexatious and frivolous RTI applications.

Discussion

21. On going through the contents of the appeals and the documents   submitted by  the   parties,   and   consideration   of   the   arguments   presented   during   the   hearings,   it   is  apparent   that   a   large   number   of   RTI   applications   is   on   account   of   allegations   of  corruption  and  harassment.   The   respondents   initially  responded   to  a   number   of   RTI  applications of the appellant but later on stopped responding to the RTI applications. The  number of responses given to the RTI applications was 137.

 

22. The appellant repeatedly said that injustice has been done to him and that he is  sending these RTI applications to seek information so as to subsequently approach the  courts of law. Further, he is asking information about NPF ventures because he wants to  expose   corruption.   The   appellant   further   submitted   that   due   to   the   embarrassment  caused to him by the station authorities, he had to send representations to Chief of the  Air Staff, but this was not given any consideration which, according to the appellant,  demonstrated the arrogant mindset of the authorities. 

12

23. The respondents said that the RTI applications were vexatious, frivolous and  repetitive. The respondents stressed that the purpose of the appellant is to harass and pin  down the respondents in knotty situations.  

24. The   appellant   opposed   the   stand   taken   by   the   respondents   that   the   RTI  applications are frivolous and vexatious and with an intention to harass the organisation.  He said that he has been filing numerous RTI applications with other institutions also.  The appellant said that the sole purpose of moving the RTI applications is to expose  corruption and the misuse of public funds in the IAF.

25. The respondents said that the appellant has been a senior officer in the IAF and  has sufficient knowledge about the functioning of the organisation. The respondents said  that   this   is   a   situation   which   can   be   termed   as   "very   odd"   where   thousands   of  applications   have   been   filed   by   one   person   who   has   held   a   senior   position   in   an  organization   like   the   IAF.   The   respondents   said   that   it   needs   serious   consideration  whether the apparatus set up under the Act is capable of handling such a large number of  requests by a single person.

26. Further, the respondents referred to the following observations of the Supreme  Court   in   the   matter   of   Central   Board   of   Secondary   Education   &   Anr.   vs   Aditya  Bandopadhyay & Ors ­ Civil Appeal No. 6454 of 2011 ­ "...The nation does not want a  scenario  where  75%  of   the   staff   of   public   authorities   spends   75%  of   their   time   in  collecting and furnishing information to applicants instead of discharging their regular  duties. The threat of penalties under the RTI Act and the pressure of the authorities  under the RTI Act should not lead to employees of a public authorities prioritising  'information furnishing', at the cost of their normal and regular duties."

27. The   appellant   time   and   again   said   that   his   right   to   file   RTI   applications   is  unbridled and he has every right to file any number of RTI requests as he wants without  any limit.

 

28. When the respondents were asked about the information which they were willing  to provide to the appellant in response to his RTI applications, they stated that they would  provide the available information which was connected with the appellant. When the  respondents were asked whether the NPF ventures are public authorities, they said that  they are open about providing information to the appellant about the NPF ventures if  connected to the appellant. 

29. The respondents explained that the main purpose of these NPF ventures is to  provide  entertainment,   recreation  and  to  look   after   the   welfare   of  its   members   and  nothing else as most of the defence establishments are in remote areas or at far off  places   from   the   main   towns.   To   provide   these   facilities,   the   funds   are   voluntarily  13 contributed by the members by subscriptions/membership and also by way of utilizing  the said contribution for further generating the funds by running various ventures. The  respondents   submitted   that   it   is   also   pertinent   to   mention   here   that   all   these   NPF  ventures run on 'no profit no loss' basis. The mere fact that some of these office bearers  are also the officers and airmen of the Air Force does not make the said NPF venture a  public authority. 

30. The respondents said that in the matters concerning divulging information about  the   manpower  planning   of  the  Air   Force,  it   is   necessary   to  exercise   discretion   and  caution. Any hasty disclosure of seemingly innocuous statistical information, as sought  by the appellant, can lead to consequences which may not be appropriately foreseen at a  given point of time. 

Suggestions by Respondents

31. The respondents submitted that one operational mechanism to handle such a large  number of RTI applications, as in the present case, could be to follow some sampling  system wherein from amongst a large number of RTI applications of specific genre, a  random identification of one such application can be made and be processed as per the  provisions of the Act.

32. The respondents submitted that in the interest of transparency and considering the  spirit of the RTI Act, they would enable the facility of inspection of all the available  documents by the appellant at Sulur, Nagpur and Chandigarh pertaining to his various  Redressal of Grievance applications as the relevant records are available there. Further,  after inspection, if the appellant wants to have a copy of any document, then his request  would be processed as per the provisions of the Act.

33. The respondents said that a purpose of the Act is to enable the public to get  information   about   the   functioning   of   public   authorities,   which   helps   promote  transparency and accountability. It was stated that it is expected that a citizen would ask  for information with good intention, and not make a RTI request casually which results in  harassment of a public authority. The respondent said that RTI requests should not result  in the disproportionate diversion of the resources of a public authority. 

34. It was stated that in the present case a single person has filed RTI applications in  hundreds and much more, going into thousands, which the respondent cannot handle. The  respondent   said   that   it   was   an   obviously   odd   situation   for   the   IAF   to  manage.   The  respondents   said   that   they   have   addressed   137   applications   but   later   gave   up   as  responding   to   all   the   applications   was   affecting   the   normal   functioning   of   the  organisation whose job is to defend the nation against external aggression. 

14

35. The   respondent   also   said   that   if   the   entire   information   requested   for   by   the  appellant is collated then inferences can be drawn by any entity hostile to the security  interests of the country. The respondent said that even the facts about the membership  and functioning of a mess and its financial organization are likely to provide information  about the exact number of persons stationed at that place.

Conclusions

36. From the discussions during the hearings and after consideration of the facts and  the circumstances of these cases, the following conclusions emerged:­

(i) the appellant has filed an unusually large number of RTI applications;

(ii) the RTI applications have been touched by the same set of circumstances which,  according to the appellant, pertain to the manner in which the IAF establishment  has handled the issues relating to the appellant's tenure in the IAF and the day­ to­day functioning of the IAF;

(iii) the   appellant   envisages   himself   in   the   role   of   a   whistle­blower   and   wants   to  become, as the appellant described it, the whistle­blower of the IAF;

(iv) the appellant wants information in order to approach the competent court of law  including AFT against certain officers of the IAF;

(v) there was a variance in the view point of the appellant and the respondents in  respect of the aims and objectives of the Act, i.e., the extent to which the statute  could be used for the redressal of specific grievances.   The respondents held  the view that the IAF has set up the mechanisms for the redressal of personal  grievances and that the RTI Act was not the forum for addressing the matters  highlighted by the appellant.  The appellant felt that the role of the Act is more  embracing than what the respondent makes it out to be; 

(vi) the respondents stated that the issue whether an SNCO mess or other messes are  'public authorities' under the Act does not have to be assessed as the IAF would  provide the information connected to the use of the mess by the appellant; 

(vii) the expression 'vexatious' has not been defined in the Act or the RTI Rules. An  RTI application may be 'vexatious' in a given set of circumstances, but the  same may not be termed as 'vexatious' in another set of circumstances even if it  is the same application; 

(viii) whether these cases may be termed as 'vexatious' or not, there is no provision in  this regard in the current scheme of things;

15  

 (ix) whether an RTI application is 'vexatious' would be a matter for discussion on the  basis of objective criteria;

(x) whether the RTI applications in this case are vexatious or not, the respondents  said that this is a question for this Commission to reach a conclusion; but in any  case the respondents appeared to be open­minded about providing information  connected with the appellant;  

(xi) there is a need to consider the feasibility of having some legal filter based on  objective criteria to sift out those applications that may appear to be needlessly  repetitive   and   of   a   nature   giving   cause   to  allegations   of   harassment   by   the  respondent; and 

(xii) what follows from the above is that while the issue of having a legal filter can be  assessed further by the Commission separately from this particular case, the  appellant should be provided information relating to his personal matters and,  further,   that   the   appellant   should   be   informed   about   the   status   of   his  representations   in   respect   of   any   enquiry   on   allegations   of   corruption   and  irregularities. 

Decision 

37. The respondents are directed to provide to the appellant the available information  relating to: 

(a) matters pertinent to the appellant's tenure and work in the IAF taking into  account  also his Redressal of Grievance applications;
(b) the action taken on the RTI applications relating to the appellant's medical  treatment;
(c) the   status   of   any   enquiry   conducted   on   the   basis   of   the   appellant's  representations   alleging   corruption   and   irregularities;   and   information  about any findings pertinent to the appellant;
(d) the   appellant's   representation   regarding   an   incident   involving     another  officer of the IAF as mentioned in  the Redressal of Grievance application  dated   02­05­2011,   in   which   context,   the   appellant   must   be   enabled   to  inspect   the   respondent's   file   relating   to   the   inquiry   conducted   in   the  matter;
16
(e) the policy and norms regarding the functioning of the messes and the  accounts including audit reports in such entities where the appellant was a  member; 
(f) the policy and norms regarding any additional furnishing of aircrafts in  context of the RTI applications under consideration and any audit reports; 
(g) the   flora   and   fauna   destroyed   or   damaged   in   context   of   the   RTI  applications under consideration; and
(h) the names of the CPIOs appointed since the appellant started filing RTI  applications in the IAF.

38.       A copy of this order be placed before the Chief Information Commissioner for  examining sub­paras (ix) and (xi) of para 36 above, with the objective of putting in place  a system for handling RTI applications that appear to be vexatious in nature and scope. 

39. This order will dispose of 3588 appeals filed by the appellant as mentioned in the  annexures to this order. Copy of this decision be given free of cost to the parties.

(Vijai Sharma) Chief Information Commissioner Authenticated true copy (Dhirendra Kumar) Deputy Secretary & Deputy Registrar 17 Annexure A 1 CIC/RM/A/2014/004471 2 CIC/RM/A/2014/004255 3 CIC/RM/A/2014/004026 4 CIC/RM/A/2014/004023 5 CIC/RM/A/2014/004024 6 CIC/RM/A/2014/004251 7 CIC/RM/A/2014/004252 8 CIC/RM/A/2014/004247 9 CIC/RM/A/2014/004250 10 CIC/RM/A/2014/004249 11 CIC/RM/A/2014/004248 12 CIC/CC/A/2014/001912 13 CIC/CC/A/2014/001927 14 CIC/CC/A/2014/001928 15 CIC/CC/A/2014/001931 16 CIC/CC/A/2014/001935 17 CIC/CC/A/2014/001719 18 CIC/CC/A/2014/001752 19 CIC/CC/A/2014/001512 20 CIC/CC/A/2014/001759 21 CIC/CC/A/2014/000941 22 CIC/CC/A/2014/001916 23 CIC/CC/A/2014/001925 24 CIC/CC/A/2014/001796 25 CIC/CC/A/2014/000935 26 CIC/CC/A/2014/000934 27 CIC/CC/A/2014/000933 28 CIC/CC/A/2014/001511 29 CIC/CC/A/2014/002302 30 CIC/CC/A/2014/001918 31 CIC/CC/A/2014/001531 32 CIC/CC/A/2014/001530 33 CIC/CC/A/2014/001792 34 CIC/CC/A/2014/000956 35 CIC/CC/A/2014/001469 36 CIC/CC/A/2014/001932 37 CIC/CC/A/2014/001801 38 CIC/CC/A/2014/001528 39 CIC/CC/A/2014/001527 40 CIC/CC/A/2014/002300 41 CIC/CC/A/2014/002301 42 CIC/CC/A/2014/002298 43 CIC/CC/A/2014/002299 44 CIC/CC/A/2014/002295 45 CIC/CC/A/2014/001806 18 46 CIC/CC/A/2014/001053 47 CIC/CC/A/2014/001050 48 CIC/CC/A/2014/001240 49 CIC/CC/A/2014/001244 50 CIC/CC/A/2014/000092 51 CIC/CC/A/2014/001877 52 CIC/CC/A/2014/001238 53 CIC/CC/A/2014/000872 54 CIC/CC/A/2014/001251 55 CIC/CC/A/2014/001509 56 CIC/CC/A/2014/000936 57 CIC/CC/A/2014/000102 58 CIC/CC/A/2014/001144 59 CIC/CC/A/2014/000086 60 CIC/CC/A/2014/000094 61 CIC/CC/A/2014/001507 62 CIC/CC/A/2014/001003 63 CIC/CC/A/2014/000090 64 CIC/CC/A/2014/000871 65 CIC/CC/A/2014/001234 66 CIC/CC/A/2014/001223 67 CIC/CC/A/2014/001225 68 CIC/CC/A/2014/001221 69 CIC/CC/A/2014/001228 70 CIC/CC/A/2014/000870 71 CIC/CC/A/2014/000101 72 CIC/CC/A/2014/001882 73 CIC/CC/A/2014/001593 74 CIC/CC/A/2014/001592 75 CIC/CC/A/2014/001880 76 CIC/CC/A/2014/000103 77 CIC/CC/A/2014/001873 78 CIC/CC/A/2014/002158 79 CIC/CC/A/2014/002159 80 CIC/CC/A/2014/002160 81 CIC/CC/A/2014/000106 82 CIC/CC/A/2014/001249 83 CIC/CC/A/2014/001226 84 CIC/CC/A/2014/000099 85 CIC/CC/A/2014/000098 86 CIC/CC/A/2014/000097 87 CIC/CC/A/2014/001143 88 CIC/CC/A/2014/000096 89 CIC/CC/A/2014/001864 90 CIC/CC/A/2014/000091 91 CIC/CC/A/2014/000105 19 92 CIC/CC/A/2014/001878 93 CIC/CC/A/2014/001884 94 CIC/CC/A/2014/001247 95 CIC/CC/A/2014/001252 96 CIC/CC/A/2014/001590 97 CIC/CC/A/2014/001246 98 CIC/CC/A/2014/001051 99 CIC/CC/A/2014/000100 100 CIC/CC/A/2014/001879 101 CIC/CC/A/2014/004502 102 CIC/CC/A/2014/000107 103 CIC/CC/A/2014/000104 104 CIC/CC/A/2014/000087 105 CIC/CC/A/2014/000088 106 CIC/CC/A/2014/001853 107 CIC/CC/A/2014/001858 108 CIC/CC/A/2014/001855 109 CIC/CC/A/2014/001866 110 CIC/CC/A/2014/001865 111 CIC/CC/A/2014/000108 112 CIC/CC/A/2014/000093 113 CIC/CC/A/2014/001876 114 CIC/CC/A/2014/000095 115 CIC/CC/A/2014/000089 116 CIC/CC/A/2014/001860 117 CIC/CC/A/2014/001591 118 CIC/RM/A/2014/004457 119 CIC/RM/A/2014/004487 120 CIC/RM/A/2014/004492 121 CIC/RM/A/2014/004488 122 CIC/RM/A/2014/004384 123 CIC/RM/A/2014/004385 124 CIC/RM/A/2014/003503 125 CIC/RM/A/2014/003502 126 CIC/RM/A/2014/003501 127 CIC/RM/A/2014/003500 128 CIC/RM/A/2014/003504 129 CIC/RM/A/2014/004498 130 CIC/RM/A/2014/004497 131 CIC/RM/A/2014/003505 132 CIC/RM/A/2014/003506 133 CIC/RM/A/2014/004494 134 CIC/RM/A/2014/004491 135 CIC/RM/A/2014/004504 136 CIC/RM/A/2014/004489 137 CIC/RM/A/2014/004490 20 138 CIC/RM/A/2014/004495 139 CIC/RM/A/2014/004496 140 CIC/RM/A/2014/004458 141 CIC/RM/A/2014/004501 142 CIC/RM/A/2014/004503 143 CIC/RM/A/2014/003499 144 CIC/CC/A/2014/001419 145 CIC/CC/A/2014/001478 146 CIC/CC/A/2014/001476 147 CIC/CC/A/2014/001477 148 CIC/CC/A/2014/001323 149 CIC/CC/A/2014/001130 150 CIC/CC/A/2014/001243 151 CIC/CC/A/2014/001237 152 CIC/CC/A/2014/001164 153 CIC/CC/A/2014/001165 154 CIC/CC/A/2014/001167 155 CIC/CC/A/2014/001241 156 CIC/CC/A/2014/001168 157 CIC/CC/A/2014/002139 158 CIC/CC/A/2014/001239 159 CIC/CC/A/2014/001128 160 CIC/CC/A/2014/001129 161 CIC/CC/A/2014/001250 162 CIC/CC/A/2014/001235 163 CIC/CC/A/2014/001885 164 CIC/CC/A/2014/001308 165 CIC/CC/A/2014/002402 166 CIC/CC/A/2014/001797 167 CIC/CC/A/2014/001857 168 CIC/CC/A/2014/001875 169 CIC/CC/A/2014/002025 170 CIC/CC/A/2014/001936 171 CIC/CC/A/2014/001937 172 CIC/CC/A/2014/001938 173 CIC/CC/A/2014/001800 174 CIC/CC/A/2014/001854 175 CIC/CC/A/2014/002028 176 CIC/CC/A/2014/001852 177 CIC/CC/A/2014/002029 178 CIC/CC/A/2014/001942 179 CIC/CC/A/2014/001795 180 CIC/CC/A/2014/001943 181 CIC/CC/A/2014/001939 182 CIC/CC/A/2014/001940 183 CIC/CC/A/2014/001941 184 CIC/CC/A/2014/002403 21 185 CIC/CC/A/2014/001856 186 CIC/CC/A/2014/002022 187 CIC/CC/A/2014/002070 188 CIC/CC/A/2014/001551 189 CIC/CC/A/2014/001751 190 CIC/CC/A/2014/001605 191 CIC/CC/A/2014/001262 192 CIC/CC/A/2014/001351 193 CIC/CC/A/2014/001377 194 CIC/CC/A/2014/001715 195 CIC/CC/A/2014/001054 196 CIC/CC/A/2014/001401 197 CIC/CC/A/2014/001375 198 CIC/CC/A/2014/001714 199 CIC/CC/A/2014/001712 200 CIC/CC/A/2014/001470 201 CIC/CC/A/2014/001550 202 CIC/CC/A/2014/001549 203 CIC/CC/A/2014/001354 204 CIC/CC/A/2014/001764 205 CIC/CC/A/2014/002048 206 CIC/CC/A/2014/002047 207 CIC/CC/A/2014/001363 208 CIC/CC/A/2014/001608 209 CIC/CC/A/2014/001732 210 CIC/CC/A/2014/001610 211 CIC/CC/A/2014/001383 212 CIC/CC/A/2014/002050 213 CIC/CC/A/2014/002049 214 CIC/CC/A/2014/001358 215 CIC/CC/A/2014/001396 216 CIC/CC/A/2014/001356 217 CIC/CC/A/2014/001376 218 CIC/CC/A/2014/001332 219 CIC/CC/A/2014/001319 220 CIC/CC/A/2014/001496 221 CIC/CC/A/2014/001060 222 CIC/CC/A/2014/001708 223 CIC/CC/A/2014/001057 224 CIC/CC/A/2014/001059 225 CIC/CC/A/2014/001058 226 CIC/CC/A/2015/000725 227 CIC/RM/A/2014/002909 228 CIC/RM/A/2014/004071 229 CIC/RM/A/2014/004075 230 CIC/RM/A/2014/002910 22 231 CIC/RM/A/2014/004097 232 CIC/RM/A/2014/003992 233 CIC/RM/A/2014/002911 234 CIC/RM/A/2014/004099 235 CIC/RM/A/2014/004100 236 CIC/RM/A/2014/004101 237 CIC/CC/A/2015/000783 238 CIC/CC/A/2015/000859 239 CIC/CC/A/2015/000782 240 CIC/CC/A/2015/000855 241 CIC/CC/A/2015/000870 242 CIC/CC/A/2015/000868 243 CIC/CC/A/2015/000864 244 CIC/CC/A/2014/001406 245 CIC/CC/A/2014/001392 246 CIC/CC/A/2014/001336 247 CIC/CC/A/2014/001334 248 CIC/CC/A/2014/001359 249 CIC/CC/A/2014/001500 250 CIC/CC/A/2014/001506 251 CIC/CC/A/2014/001503 252 CIC/CC/A/2014/001502 253 CIC/CC/A/2014/001501 254 CIC/CC/A/2014/001056 255 CIC/CC/A/2014/001321 256 CIC/CC/A/2014/001309 257 CIC/CC/A/2014/001307 258 CIC/CC/A/2014/001305 259 CIC/CC/A/2014/001394 260 CIC/CC/A/2014/001393 261 CIC/CC/A/2014/002090 262 CIC/CC/A/2014/002091 263 CIC/CC/A/2014/001387 264 CIC/CC/A/2014/001438 265 CIC/CC/A/2014/001365 266 CIC/CC/A/2014/002051 267 CIC/CC/A/2014/002059 268 CIC/CC/A/2014/002279 269 CIC/CC/A/2014/001061 270 CIC/CC/A/2014/001391 271 CIC/CC/A/2014/001437 272 CIC/CC/A/2014/001390 273 CIC/CC/A/2014/004020 274 CIC/CC/A/2014/001870 275 CIC/CC/A/2014/001398 276 CIC/CC/A/2014/001327 23 277 CIC/CC/A/2014/001329 278 CIC/CC/A/2014/001343 279 CIC/CC/A/2014/001579 280 CIC/CC/A/2014/002054 281 CIC/CC/A/2014/002052 282 CIC/CC/A/2014/001395 283 CIC/CC/A/2014/001397 284 CIC/CC/A/2014/001399 285 CIC/CC/A/2014/001362 286 CIC/RM/A/2014/004021 287 CIC/CC/A/2014/001138 288 CIC/CC/A/2014/002123 289 CIC/CC/A/2014/002121 290 CIC/CC/A/2014/002120 291 CIC/CC/A/2014/002118 292 CIC/CC/A/2014/002276 293 CIC/CC/A/2014/001691 294 CIC/CC/A/2014/001975 295 CIC/CC/A/2014/002087 296 CIC/CC/A/2014/001055 297 CIC/CC/A/2014/001370 298 CIC/CC/A/2014/001325 299 CIC/CC/A/2014/001357 300 CIC/CC/A/2014/001261 301 CIC/CC/A/2014/001154 302 CIC/CC/A/2014/001152 303 CIC/CC/A/2014/001505 304 CIC/CC/A/2014/001499 305 CIC/CC/A/2014/001539 306 CIC/CC/A/2014/001871 307 CIC/CC/A/2014/002053 308 CIC/CC/A/2014/001134 309 CIC/CC/A/2014/001125 310 CIC/CC/A/2014/001126 311 CIC/CC/A/2014/001407 312 CIC/CC/A/2014/001409 313 CIC/CC/A/2014/001604 314 CIC/CC/A/2014/001135 315 CIC/CC/A/2014/001137 316 CIC/CC/A/2014/002085 317 CIC/CC/A/2014/002273 318 CIC/CC/A/2014/001315 319 CIC/CC/A/2014/002083 320 CIC/CC/A/2014/002082 321 CIC/CC/A/2014/002081 322 CIC/CC/A/2014/002116 24 323 CIC/RM/A/2014/003777 324 CIC/RM/A/2014/003049 325 CIC/RM/A/2014/003050 326 CIC/RM/A/2014/003051 327 CIC/RM/A/2014/003779 328 CIC/RM/A/2014/003780 329 CIC/RM/A/2014/003052 330 CIC/RM/A/2014/003053 331 CIC/RM/A/2014/003054 332 CIC/RM/A/2014/003015 333 CIC/RM/A/2014/003016 334 CIC/RM/A/2014/003018 335 CIC/RM/A/2014/004054 336 CIC/RM/A/2014/004047 337 CIC/RM/A/2014/004733 338 CIC/RM/A/2014/003778 339 CIC/RM/A/2014/002611 340 CIC/RM/A/2014/003988 341 CIC/RM/A/2014/003987 342 CIC/RM/A/2014/002892 343 CIC/RM/A/2014/003989 344 CIC/RM/A/2014/004732 345 CIC/CC/A/2014/002088 346 CIC/CC/A/2014/001546 347 CIC/CC/A/2014/001473 348 CIC/CC/A/2014/001542 349 CIC/CC/A/2014/001304 350 CIC/CC/A/2014/002089 351 CIC/CC/A/2014/002092 352 CIC/CC/A/2014/002093 353 CIC/CC/A/2014/001388 354 CIC/CC/A/2014/002058 355 CIC/CC/A/2014/001389 356 CIC/CC/A/2014/001418 357 CIC/CC/A/2014/001553 358 CIC/CC/A/2014/001543 359 CIC/CC/A/2014/002055 360 CIC/CC/A/2014/001552 361 CIC/CC/A/2014/001613 362 CIC/CC/A/2014/001468 363 CIC/CC/A/2014/001493 364 CIC/CC/A/2014/001541 365 CIC/CC/A/2014/002086 366 CIC/CC/A/2014/002084 367 CIC/CC/A/2014/001612 368 CIC/CC/A/2014/001611 25 369 CIC/CC/A/2014/001492 370 CIC/CC/A/2014/002056 371 CIC/CC/A/2014/001366 372 CIC/CC/A/2014/001491 373 CIC/RM/A/2014/004734 374 CIC/RM/A/2014/003781 375 CIC/RM/A/2014/003782 376 CIC/RM/A/2014/003783 377 CIC/RM/A/2014/003042 378 CIC/RM/A/2014/003046 379 CIC/RM/A/2014/003048 380 CIC/RM/A/2014/003011 381 CIC/RM/A/2014/003012 382 CIC/RM/A/2014/003013 383 CIC/RM/A/2014/003014 384 CIC/CC/A/2015/000852 385 CIC/CC/A/2014/001120 386 CIC/CC/A/2014/001002 387 CIC/CC/A/2014/001355 388 CIC/CC/A/2014/001359 389 CIC/CC/A/2015/001693 390 CIC/RM/A/2014/002856 391 CIC/RM/A/2014/002857 392 CIC/RM/A/2014/002854 393 CIC/RM/A/2014/002907 394 CIC/RM/A/2014/002890 395 CIC/RM/A/2014/002905 396 CIC/RM/A/2014/002906 397 CIC/RM/A/2014/002902 398 CIC/RM/A/2014/002887 399 CIC/RM/A/2014/002886 400 CIC/RM/A/2014/002901 401 CIC/RM/A/2014/002879 402 CIC/RM/A/2014/002903 403 CIC/RM/A/2014/002904 404 CIC/RM/A/2014/003900 405 CIC/RM/A/2014/003902 406 CIC/RM/A/2014/003901 407 CIC/RM/A/2014/002894 408 CIC/RM/A/2014/002893 409 CIC/RM/A/2014/002891 410 CIC/RM/A/2014/002899 411 CIC/RM/A/2014/002875 412 CIC/RM/A/2014/002888 413 CIC/RM/A/2014/002878 414 CIC/RM/A/2014/002880 26 415 CIC/RM/A/2014/002912 416 CIC/CC/A/2014/002074 417 CIC/CC/A/2014/001361 418 CIC/CC/A/2014/001464 419 CIC/CC/A/2014/002073 420 CIC/CC/A/2014/001373 421 CIC/CC/A/2014/001372 422 CIC/CC/A/2014/001371 423 CIC/CC/A/2015/000867 424 CIC/RM/A/2014/003030 425 CIC/RM/A/2014/003032 426 CIC/RM/A/2014/003033 427 CIC/RM/A/2014/003034 428 CIC/RM/A/2014/003021 429 CIC/RM/A/2014/003028 430 CIC/RM/A/2014/003019 431 CIC/CC/A/2014/001763 432 CIC/CC/A/2014/002077 433 CIC/CC/A/2014/001762 434 CIC/CC/A/2014/001121 435 CIC/CC/A/2014/001378 436 CIC/CC/A/2014/001403 437 CIC/CC/A/2014/001119 438 CIC/CC/A/2014/001379 439 CIC/CC/A/2014/001404 440 CIC/CC/A/2014/001757 441 CIC/CC/A/2014/001405 442 CIC/CC/A/2014/001352 443 CIC/CC/A/2014/001341 444 CIC/CC/A/2015/000869 445 CIC/CC/A/2014/002275 446 CIC/CC/A/2014/002278 447 CIC/CC/A/2014/002281 448 CIC/CC/A/2014/001789 449 CIC/CC/A/2014/001790 450 CIC/CC/A/2014/001711 451 CIC/CC/A/2014/001709 452 CIC/CC/A/2014/001713 453 CIC/CC/A/2015/000853 454 CIC/RM/A/2014/003952 455 CIC/RM/A/2014/003951 456 CIC/RM/A/2014/003948 457 CIC/RM/A/2014/003949 458 CIC/RM/A/2014/003991 459 CIC/RM/A/2014/003990 460 CIC/RM/A/2014/002855 27 461 CIC/RM/A/2014/002883 462 CIC/RM/A/2014/002882 463 CIC/RM/A/2014/002881 464 CIC/RM/A/2014/002885 465 CIC/RM/A/2014/002884 466 CIC/RM/A/2014/002900 467 CIC/RM/A/2014/004019 468 CIC/CC/A/2014/001724 469 CIC/CC/A/2014/001793 470 CIC/CC/A/2014/001786 471 CIC/CC/A/2014/002280 472 CIC/CC/A/2014/001717 473 CIC/CC/A/2014/001737 474 CIC/CC/A/2014/001920 475 CIC/CC/A/2014/001788 476 CIC/CC/A/2015/000581 477 CIC/CC/A/2015/000582 478 CIC/CC/A/2015/000420 479 CIC/CC/A/2015/000421 480 CIC/CC/A/2015/000418 481 CIC/CC/A/2015/000419 482 CIC/CC/A/2015/000422 483 CIC/CC/A/2015/001090 484 CIC/RM/A/2014/002889 485 CIC/RM/A/2014/002877 486 CIC/RM/A/2014/002895 487 CIC/RM/A/2014/002876 488 CIC/CC/A/2015/000727 489 CIC/CC/A/2014/002096 490 CIC/CC/A/2014/002067 491 CIC/CC/A/2014/002075 492 CIC/CC/A/2014/002076 493 CIC/CC/A/2014/002062 494 CIC/CC/A/2014/001718 495 CIC/CC/A/2014/002282 496 CIC/CC/A/2014/001382 497 CIC/CC/A/2014/002271 498 CIC/CC/A/2014/001782 499 CIC/CC/A/2014/001781 500 CIC/CC/A/2014/001780 501 CIC/CC/A/2014/001783 502 CIC/CC/A/2014/001785 503 CIC/CC/A/2014/001725 504 CIC/CC/A/2014/001617 505 CIC/CC/A/2014/001615 506 CIC/CC/A/2014/001607 507 CIC/CC/A/2014/001603 28 508 CIC/CC/A/2014/001577 509 CIC/CC/A/2014/001490 510 CIC/CC/A/2014/001578 511 CIC/CC/A/2014/002284 512 CIC/CC/A/2014/001310 513 CIC/CC/A/2014/001558 514 CIC/CC/A/2014/002057 515 CIC/CC/A/2014/001787 516 CIC/CC/A/2014/002094 517 CIC/CC/A/2014/002095 518 CIC/CC/A/2014/002097 519 CIC/CC/A/2014/002098 520 CIC/CC/A/2014/002069 521 CIC/CC/A/2014/001380 522 CIC/CC/A/2014/001609 523 CIC/CC/A/2014/001733 524 CIC/CC/A/2014/001575 525 CIC/CC/A/2014/001544 526 CIC/CC/A/2014/001545 527 CIC/CC/A/2014/001756 528 CIC/CC/A/2014/001755 529 CIC/CC/A/2014/001360 530 CIC/CC/A/2014/001554 531 CIC/CC/A/2014/001720 532 CIC/CC/A/2014/001722 533 CIC/CC/A/2014/001761 534 CIC/CC/A/2014/001728 535 CIC/CC/A/2014/001727 536 CIC/CC/A/2014/001723 537 CIC/CC/A/2014/001618 538 CIC/CC/A/2014/001616 539 CIC/CC/A/2014/001648 540 CIC/CC/A/2014/001614 541 CIC/CC/A/2015/000886 542 CIC/CC/A/2015/000887 543 CIC/CC/A/2015/000888 544 CIC/CC/A/2014/001548 545 CIC/CC/A/2014/001253 546 CIC/CC/A/2014/002066 547 CIC/CC/A/2014/002071 548 CIC/CC/A/2014/002078 549 CIC/CC/A/2014/002065 550 CIC/CC/A/2014/002063 551 CIC/CC/A/2014/001345 552 CIC/CC/A/2014/001508 553 CIC/CC/A/2014/001504 29 554 CIC/CC/A/2014/001118 555 CIC/CC/A/2014/001229 556 CIC/CC/A/2014/001301 557 CIC/CC/A/2014/001302 558 CIC/CC/A/2014/001306 559 CIC/CC/A/2014/001338 560 CIC/CC/A/2014/001340 561 CIC/CC/A/2014/001350 562 CIC/CC/A/2014/001347 563 CIC/CC/A/2014/001576 564 CIC/CC/A/2014/001122 565 CIC/CC/A/2014/001333 566 CIC/CC/A/2014/001338 567 CIC/CC/A/2014/001386 568 CIC/CC/A/2014/001385 569 CIC/CC/A/2014/001384 570 CIC/CC/A/2014/001368 571 CIC/CC/A/2014/001367 572 CIC/CC/A/2014/001298 573 CIC/CC/A/2014/001299 574 CIC/CC/A/2014/001297 575 CIC/CC/A/2014/001300 576 CIC/CC/A/2014/002142 577 CIC/CC/A/2014/002143 578 CIC/CC/A/2014/001303 579 CIC/CC/A/2014/002080 580 CIC/CC/A/2014/001841 581 CIC/CC/A/2014/001734 582 CIC/CC/A/2014/002153 583 CIC/CC/A/2014/002154 584 CIC/CC/A/2014/001842 585 CIC/CC/A/2014/001844 586 CIC/CC/A/2014/001127 587 CIC/CC/A/2014/001730 588 CIC/CC/A/2014/001123 589 CIC/CC/A/2014/001555 590 CIC/CC/A/2014/001369 591 CIC/CC/A/2014/001497 592 CIC/CC/A/2014/002156 593 CIC/CC/A/2014/001729 594 CIC/CC/A/2014/001124 595 CIC/CC/A/2014/001721 596 CIC/CC/A/2014/001606 597 CIC/CC/A/2014/001346 598 CIC/CC/A/2014/001495 599 CIC/CC/A/2014/001494 600 CIC/CC/A/2014/001547 30 601 CIC/CC/A/2014/001242 602 CIC/CC/A/2014/001236 603 CIC/CC/A/2014/001349 604 CIC/CC/A/2014/001348 605 CIC/CC/A/2014/001917 606 CIC/CC/A/2014/001263 607 CIC/CC/A/2014/001498 608 CIC/CC/A/2014/001843 609 CIC/CC/A/2014/002099 610 CIC/CC/A/2014/001374 611 CIC/CC/A/2014/001735 612 CIC/CC/A/2014/001738 613 CIC/CC/A/2014/002157 614 CIC/CC/A/2014/001689 615 CIC/CC/A/2014/002079 616 CIC/CC/A/2014/001331 617 CIC/CC/A/2014/001342 618 CIC/CC/A/2014/001556 619 CIC/CC/A/2014/001557 620 CIC/CC/A/2014/001513 621 CIC/CC/A/2014/001510 622 CIC/CC/A/2014/001736 623 CIC/CC/A/2014/001353 624 CIC/CC/A/2014/001536 625 CIC/CC/A/2014/001540 626 CIC/CC/A/2014/001537 627 CIC/CC/A/2014/001538 628 CIC/CC/A/2014/002145 629 CIC/CC/A/2014/002144 630 CIC/CC/A/2014/002072 631 CIC/RM/A/2014/003633 632 CIC/RM/A/2014/003656 633 CIC/RM/A/2014/003636 634 CIC/RM/A/2014/003654 635 CIC/RM/A/2014/003641 636 CIC/RM/A/2014/003638 637 CIC/RM/A/2014/003635 638 CIC/RM/A/2014/003630 639 CIC/RM/A/2014/004049 640 CIC/RM/A/2014/002694 641 CIC/RM/A/2014/004051 642 CIC/RM/A/2014/004050 643 CIC/RM/A/2014/002693 644 CIC/CC/A/2015/000873 645 CIC/CC/A/2014/001420 646 CIC/CC/A/2014/001248 647 CIC/CC/A/2014/001417 31 648 CIC/CC/A/2014/001472 649 CIC/CC/A/2014/001471 32 Annexure B SL. NO. FILE NO.

1 CIC/CC/A/2015/002387 2 CIC/CC/A/2015/000606 3 CIC/CC/A/2015/000604 4 CIC/CC/A/2015/000603 5 CIC/CC/A/2015/003480 6 CIC/CC/A/2015/003481 7 CIC/CC/A/2015/003507 8 CIC/RM/A/2014/001323 9 CIC/RM/A/2014/001319 10 CIC/RM/A/2014/001318 11 CIC/RM/A/2014/001329 12 CIC/CC/A/2015/002678 13 CIC/CC/A/2015/001110 14 CIC/CC/A/2015/003066 15 CIC/CC/A/2015/003065 16 CIC/CC/A/2015/003293 17 CIC/CC/A/2015/000158 18 CIC/CC/A/2015/000168 19 CIC/CC/A/2015/000252 20 CIC/CC/A/2015/000119 21 CIC/CC/A/2015/000120 22 CIC/CC/A/2015/003092 23 CIC/RM/A/2014/002870 24 CIC/RM/A/2014/002869 25 CIC/RM/A/2014/002868 26 CIC/RM/A/2014/002867 27 CIC/RM/A/2014/002866 28 CIC/RM/A/2014/002865 29 CIC/RM/A/2014/002864 30 CIC/RM/A/2014/002863 31 CIC/RM/A/2014/002862 32 CIC/RM/A/2014/002861 33 CIC/RM/A/2014/002871 34 CIC/RM/A/2014/002872 35 CIC/RM/A/2014/002873 36 CIC/RM/A/2014/002874 37 CIC/RM/A/2014/001875 38 CIC/RM/A/2014/003252 39 CIC/RM/A/2014/003235 40 CIC/RM/A/2014/001334 41 CIC/CC/A/2015/000950 42 CIC/CC/A/2015/000949 43 CIC/CC/A/2015/000948 44 CIC/CC/A/2015/000944 45 CIC/CC/A/2015/000943 33 46 CIC/CC/A/2015/000942 47 CIC/CC/A/2015/000946 48 CIC/CC/A/2015/002450 49 CIC/CC/A/2015/002445 50 CIC/CC/A/2015/002446 51 CIC/CC/A/2015/002447 52 CIC/CC/A/2015/002684 53 CIC/CC/A/2015/002671 54 CIC/CC/A/2015/002679 55 CIC/CC/A/2015/003627 56 CIC/CC/A/2015/003616 57 CIC/CC/A/2015/003613 58 CIC/CC/A/2015/002677 59 CIC/RM/A/2014/003172 60 CIC/RM/A/2014/002142 61 CIC/RM/A/2014/002758 62 CIC/RM/A/2014/002772 63 CIC/RM/A/2014/002771 64 CIC/RM/A/2014/002126 65 CIC/RM/A/2014/002161 66 CIC/RM/A/2014/002153 67 CIC/RM/A/2014/002149 68 CIC/RM/A/2014/002143 69 CIC/RM/A/2014/002162 70 CIC/RM/A/2014/002607 71 CIC/CC/A/2015/003098 72 CIC/CC/A/2015/003094 73 CIC/CC/A/2015/003095 74 CIC/CC/A/2015/001273 75 CIC/CC/A/2015/001112 76 CIC/CC/A/2015/001111 77 CIC/CC/A/2015/000654 78 CIC/CC/A/2015/003093 79 CIC/RM/A/2014/002761 80 CIC/CC/A/2015/000131 81 CIC/RM/A/2014/002756 82 CIC/RM/A/2014/002755 83 CIC/RM/A/2014/002613 84 CIC/RM/A/2014/002610 85 CIC/RM/A/2014/002609 86 CIC/RM/A/2014/002608 87 CIC/RM/A/2014/002606 88 CIC/RM/A/2014/002970 89 CIC/RM/A/2014/002621 90 CIC/RM/A/2014/002619 91 CIC/RM/A/2014/002618 92 CIC/RM/A/2014/002616 34 93 CIC/RM/A/2014/002615 94 CIC/RM/A/2014/002749 95 CIC/RM/A/2014/002333 96 CIC/RM/A/2014/002331 97 CIC/RM/A/2014/002330 98 CIC/RM/A/2014/002328 99 CIC/RM/A/2014/002326 100 CIC/RM/A/2014/002759 101 CIC/RM/A/2014/002766 102 CIC/RM/A/2014/001650 103 CIC/RM/A/2014/002917 104 CIC/RM/A/2014/001327 105 CIC/RM/A/2014/001653 106 CIC/RM/A/2014/002745 107 CIC/RM/A/2014/001646 108 CIC/RM/A/2014/001644 109 CIC/RM/A/2014/001649 110 CIC/RM/A/2014/001648 111 CIC/RM/A/2014/002612 112 CIC/CC/A/2015/000155 113 CIC/CC/A/2015/003614 114 CIC/CC/A/2015/003615 115 CIC/CC/A/2015/002393 116 CIC/CC/A/2015/002392 117 CIC/CC/A/2015/000605 118 CIC/CC/A/2015/000084 119 CIC/CC/A/2015/000322 120 CIC/CC/A/2015/002675 121 CIC/CC/A/2015/002449 122 CIC/RM/A/2014/002918 123 CIC/RM/A/2014/002935 124 CIC/RM/A/2014/002776 125 CIC/RM/A/2014/002775 126 CIC/RM/A/2014/002768 127 CIC/RM/A/2014/002592 128 CIC/RM/A/2014/002590 129 CIC/RM/A/2014/002589 130 CIC/RM/A/2014/002588 131 CIC/RM/A/2014/002093 132 CIC/RM/A/2014/002090 133 CIC/RM/A/2014/002123 134 CIC/RM/A/2014/001657 135 CIC/RM/A/2014/001656 136 CIC/RM/A/2014/001655 137 CIC/CC/A/2015/002681 138 CIC/CC/A/2015/002670 139 CIC/CC/A/2015/000952 35 140 CIC/RM/A/2014/002980 141 CIC/RM/A/2014/002353 142 CIC/RM/A/2014/002352 143 CIC/RM/A/2014/002346 144 CIC/RM/A/2014/002351 145 CIC/RM/A/2014/002350 146 CIC/RM/A/2014/002349 147 CIC/RM/A/2014/002348 148 CIC/RM/A/2014/002347 149 CIC/RM/A/2014/002345 150 CIC/RM/A/2014/002344 151 CIC/RM/A/2014/002343 152 CIC/RM/A/2014/002342 153 CIC/RM/A/2014/002341 154 CIC/RM/A/2014/002340 155 CIC/RM/A/2014/002339 156 CIC/RM/A/2014/002338 157 CIC/RM/A/2014/001642 158 CIC/RM/A/2014/001641 159 CIC/RM/A/2014/002963 160 CIC/RM/A/2014/003171 161 CIC/RM/A/2014/002620 162 CIC/RM/A/2014/002622 163 CIC/RM/A/2014/001654 164 CIC/RM/A/2014/003776 165 CIC/RM/A/2014/003047 166 CIC/RM/A/2014/003022 167 CIC/RM/A/2014/003037 168 CIC/RM/A/2014/004189 169 CIC/RM/A/2014/002858 170 CIC/RM/A/2014/002859 171 CIC/RM/A/2014/002860 172 CIC/RM/A/2014/001652 173 CIC/CC/A/2015/003479 174 CIC/RM/A/2014/001084 175 CIC/RM/A/2014/001083 176 CIC/RM/A/2014/000455 177 CIC/RM/A/2014/001085 178 CIC/RM/A/2014/001755 179 CIC/RM/A/2014/001767 180 CIC/RM/A/2014/002614 181 CIC/RM/A/2014/002962 182 CIC/RM/A/2014/002960 183 CIC/RM/A/2014/002967 184 CIC/RM/A/2014/002964 185 CIC/RM/A/2014/002971 186 CIC/RM/A/2014/002969 36 187 CIC/RM/A/2014/002968 188 CIC/RM/A/2014/002973 189 CIC/RM/A/2014/002783 190 CIC/RM/A/2014/002127 191 CIC/RM/A/2014/002125 192 CIC/RM/A/2014/002972 193 CIC/RM/A/2014/002595 194 CIC/RM/A/2014/003774 195 CIC/RM/A/2014/002630 196 CIC/RM/A/2014/003173 197 CIC/CC/A/2015/001270 198 CIC/RM/A/2014/002156 199 CIC/RM/A/2014/002778 200 CIC/RM/A/2014/002777 201 CIC/RM/A/2014/002770 202 CIC/RM/A/2014/002781 203 CIC/RM/A/2014/002764 204 CIC/RM/A/2014/002763 205 CIC/RM/A/2014/002760 206 CIC/RM/A/2014/002160 207 CIC/RM/A/2014/002159 208 CIC/RM/A/2014/002155 209 CIC/RM/A/2014/002154 210 CIC/RM/A/2014/002152 211 CIC/RM/A/2014/002150 212 CIC/RM/A/2014/002148 213 CIC/RM/A/2014/002147 214 CIC/RM/A/2014/002146 215 CIC/RM/A/2014/002158 216 CIC/RM/A/2014/002780 217 CIC/RM/A/2014/002779 218 CIC/RM/A/2014/002774 219 CIC/RM/A/2014/002773 220 CIC/CC/A/2015/003099 221 CIC/CC/A/2015/001175 222 CIC/RM/A/2014/002979 223 CIC/RM/A/2014/002978 224 CIC/RM/A/2014/002977 225 CIC/RM/A/2014/002976 226 CIC/RM/A/2014/002991 227 CIC/RM/A/2014/002988 228 CIC/RM/A/2014/002987 229 CIC/RM/A/2014/002986 230 CIC/RM/A/2014/002985 231 CIC/RM/A/2014/002984 232 CIC/RM/A/2014/002983 233 CIC/RM/A/2014/002982 37 234 CIC/RM/A/2014/002981 235 CIC/RM/A/2014/002997 236 CIC/RM/A/2014/002996 237 CIC/RM/A/2014/002995 238 CIC/RM/A/2014/002994 239 CIC/RM/A/2014/002993 240 CIC/RM/A/2014/002992 241 CIC/RM/A/2014/002990 242 CIC/RM/A/2014/002989 243 CIC/RM/A/2014/001634 244 CIC/RM/A/2014/001632 245 CIC/RM/A/2014/001631 246 CIC/RM/A/2014/001630 247 CIC/RM/A/2014/003004 248 CIC/RM/A/2014/003003 249 CIC/RM/A/2014/003002 250 CIC/RM/A/2014/003001 251 CIC/RM/A/2014/003000 252 CIC/RM/A/2014/002999 253 CIC/RM/A/2014/002998 254 CIC/RM/A/2014/002280 255 CIC/RM/A/2014/002279 256 CIC/RM/A/2014/002278 257 CIC/RM/A/2014/002277 258 CIC/RM/A/2014/002276 259 CIC/RM/A/2014/002275 260 CIC/RM/A/2014/002272 261 CIC/RM/A/2014/002262 262 CIC/RM/A/2014/002260 263 CIC/RM/A/2014/002259 264 CIC/RM/A/2014/002257 265 CIC/RM/A/2014/002256 266 CIC/RM/A/2014/002282 267 CIC/RM/A/2014/002255 268 CIC/RM/A/2014/001637 269 CIC/RM/A/2014/001635 270 CIC/RM/A/2014/002336 271 CIC/CC/A/2015/000847 272 CIC/RM/A/2014/002729 273 CIC/RM/A/2014/002732 274 CIC/RM/A/2014/003036 275 CIC/RM/A/2014/003043 276 CIC/RM/A/2014/003040 277 CIC/RM/A/2014/003039 278 CIC/RM/A/2014/003038 279 CIC/RM/A/2014/002784 280 CIC/RM/A/2014/002741 38 281 CIC/RM/A/2014/002108 282 CIC/RM/A/2014/002787 283 CIC/RM/A/2014/003007 284 CIC/RM/A/2014/002739 285 CIC/RM/A/2014/003061 286 CIC/RM/A/2014/003027 287 CIC/RM/A/2014/002931 288 CIC/RM/A/2014/002932 289 CIC/RM/A/2014/002934 290 CIC/RM/A/2014/002933 291 CIC/RM/A/2014/002959 292 CIC/RM/A/2014/002629 293 CIC/RM/A/2014/002733 294 CIC/RM/A/2014/002743 295 CIC/RM/A/2014/002731 296 CIC/RM/A/2014/003017 297 CIC/RM/A/2014/003008 298 CIC/RM/A/2014/003029 299 CIC/RM/A/2014/003041 300 CIC/RM/A/2014/002740 301 CIC/RM/A/2014/002122 302 CIC/RM/A/2014/002163 303 CIC/RM/A/2014/002144 304 CIC/RM/A/2014/002782 305 CIC/RM/A/2014/002738 306 CIC/RM/A/2014/002734 307 CIC/RM/A/2014/003044 308 CIC/CC/A/2015/002672 309 CIC/CC/A/2015/002674 310 CIC/CC/A/2015/000607 311 CIC/CC/A/2015/000953 312 CIC/CC/A/2015/000951 313 CIC/CC/A/2015/002673 314 CIC/CC/A/2015/003097 315 CIC/CC/A/2015/001117 316 CIC/CC/A/2015/000583 317 CIC/CC/A/2015/003717 318 CIC/CC/A/2015/003902 319 CIC/CC/A/2015/003960 320 CIC/CC/A/2015/003961 321 CIC/CC/A/2015/003959 322 CIC/RM/A/2014/002737 323 CIC/RM/A/2014/002736 324 CIC/RM/A/2014/002145 325 CIC/RM/A/2014/003432 326 CIC/RM/A/2014/003431 327 CIC/RM/A/2014/003430 39 328 CIC/RM/A/2014/003150 329 CIC/RM/A/2014/003149 330 CIC/RM/A/2014/003148 331 CIC/RM/A/2014/003152 332 CIC/RM/A/2014/003164 333 CIC/RM/A/2014/003163 334 CIC/RM/A/2014/003162 335 CIC/RM/A/2014/003161 336 CIC/RM/A/2014/003160 337 CIC/RM/A/2014/003159 338 CIC/RM/A/2014/003168 339 CIC/RM/A/2014/003166 340 CIC/RM/A/2014/003167 341 CIC/RM/A/2014/003121 342 CIC/RM/A/2014/003127 343 CIC/RM/A/2014/003126 344 CIC/RM/A/2014/003420 345 CIC/RM/A/2014/003434 346 CIC/RM/A/2014/003415 347 CIC/RM/A/2014/003424 348 CIC/RM/A/2014/003422 349 CIC/RM/A/2014/003421 350 CIC/RM/A/2014/003419 351 CIC/RM/A/2014/003418 352 CIC/RM/A/2014/003417 353 CIC/RM/A/2014/003416 354 CIC/RM/A/2014/003147 355 CIC/RM/A/2014/003436 356 CIC/RM/A/2014/003120 357 CIC/RM/A/2014/003165 358 CIC/RM/A/2014/003130 359 CIC/RM/A/2014/003129 360 CIC/RM/A/2014/003128 361 CIC/RM/A/2014/003429 362 CIC/RM/A/2014/003428 363 CIC/RM/A/2014/003426 364 CIC/RM/A/2014/003425 365 CIC/RM/A/2014/003985 366 CIC/RM/A/2014/003442 367 CIC/RM/A/2014/003441 368 CIC/RM/A/2014/003440 369 CIC/RM/A/2014/003439 370 CIC/RM/A/2014/003437 371 CIC/RM/A/2014/003435 372 CIC/RM/A/2014/002961 373 CIC/RM/A/2014/001639 374 CIC/RM/A/2014/002958 40 375 CIC/RM/A/2014/002754 376 CIC/RM/A/2014/002786 377 CIC/RM/A/2014/002785 378 CIC/RM/A/2014/003035 379 CIC/RM/A/2014/003031 380 CIC/RM/A/2014/002117 381 CIC/RM/A/2014/002118 382 CIC/RM/A/2014/002119 383 CIC/RM/A/2014/002769 384 CIC/RM/A/2014/002767 385 CIC/RM/A/2014/002765 386 CIC/RM/A/2014/002762 387 CIC/RM/A/2014/002121 388 CIC/RM/A/2014/002124 389 CIC/RM/A/2014/002586 390 CIC/RM/A/2014/002585 391 CIC/RM/A/2014/002584 392 CIC/RM/A/2014/002583 393 CIC/RM/A/2014/002581 394 CIC/RM/A/2014/002580 395 CIC/RM/A/2014/002788 396 CIC/RM/A/2014/002793 397 CIC/RM/A/2014/003024 398 CIC/RM/A/2014/002605 399 CIC/RM/A/2014/002601 400 CIC/RM/A/2014/003010 401 CIC/RM/A/2014/002604 402 CIC/RM/A/2014/002603 403 CIC/RM/A/2014/002602 404 CIC/RM/A/2014/002329 405 CIC/RM/A/2014/001876 406 CIC/RM/A/2014/002091 407 CIC/RM/A/2014/001679 408 CIC/RM/A/2014/001678 409 CIC/RM/A/2014/002092 410 CIC/RM/A/2014/002599 411 CIC/RM/A/2014/002600 412 CIC/RM/A/2014/002598 413 CIC/RM/A/2014/002597 414 CIC/RM/A/2014/002596 415 CIC/RM/A/2014/002594 416 CIC/RM/A/2014/002593 417 CIC/RM/A/2014/002089 418 CIC/CC/A/2015/000171 419 CIC/CC/A/2015/003101 420 CIC/CC/A/2015/003100 421 CIC/CC/A/2015/003096 41 422 CIC/RM/A/2014/003119 423 CIC/RM/A/2014/003118 424 CIC/RM/A/2014/003117 425 CIC/RM/A/2014/003115 426 CIC/RM/A/2014/003114 427 CIC/RM/A/2014/003113 428 CIC/RM/A/2014/003112 429 CIC/RM/A/2014/003111 430 CIC/RM/A/2014/003110 431 CIC/RM/A/2014/003109 432 CIC/RM/A/2014/003108 433 CIC/RM/A/2014/003107 434 CIC/RM/A/2014/003100 435 CIC/RM/A/2014/003099 436 CIC/RM/A/2014/003106 437 CIC/RM/A/2014/003116 438 CIC/RM/A/2014/003105 439 CIC/RM/A/2014/003103 440 CIC/RM/A/2014/003102 441 CIC/RM/A/2014/003101 442 CIC/RM/A/2014/003125 443 CIC/RM/A/2014/003124 444 CIC/RM/A/2014/003123 445 CIC/RM/A/2014/003122 446 CIC/RM/A/2014/003208 447 CIC/RM/A/2014/003158 448 CIC/RM/A/2014/003157 449 CIC/RM/A/2014/003154 450 CIC/RM/A/2014/003153 451 CIC/RM/A/2014/003143 452 CIC/RM/A/2014/002805 453 CIC/RM/A/2014/003144 454 CIC/RM/A/2014/002947 455 CIC/RM/A/2014/002954 456 CIC/RM/A/2014/002950 457 CIC/RM/A/2014/002807 458 CIC/CC/A/2015/000378 459 CIC/CC/A/2015/004186 460 CIC/CC/A/2015/004268 461 CIC/CC/A/2015/004357 462 CIC/CC/A/2015/003966 463 CIC/CC/A/2015/004076 464 CIC/CC/A/2015/004306 465 CIC/CC/A/2015/004183 466 CIC/CC/A/2015/004188 467 CIC/CC/A/2015/001800 468 CIC/CC/A/2015/004182 42 469 CIC/CC/A/2015/004178 470 CIC/CC/A/2015/004224 471 CIC/CC/A/2015/004240 472 CIC/RM/A/2014/002281 473 CIC/RM/A/2014/002254 474 CIC/RM/A/2014/002253 475 CIC/RM/A/2014/002251 476 CIC/RM/A/2014/002286 477 CIC/RM/A/2014/002285 478 CIC/RM/A/2014/002284 479 CIC/RM/A/2014/003069 480 CIC/RM/A/2014/003068 481 CIC/RM/A/2014/003067 482 CIC/RM/A/2014/003066 483 CIC/RM/A/2014/003065 484 CIC/RM/A/2014/003064 485 CIC/RM/A/2014/003063 486 CIC/RM/A/2014/003062 487 CIC/RM/A/2014/003060 488 CIC/RM/A/2014/003058 489 CIC/RM/A/2014/003057 490 CIC/RM/A/2014/003056 491 CIC/RM/A/2014/003251 492 CIC/RM/A/2014/003250 493 CIC/RM/A/2014/003249 494 CIC/RM/A/2014/003248 495 CIC/RM/A/2014/003246 496 CIC/RM/A/2014/003245 497 CIC/RM/A/2014/003244 498 CIC/RM/A/2014/003243 499 CIC/RM/A/2014/003242 500 CIC/RM/A/2014/003240 501 CIC/RM/A/2014/003239 502 CIC/RM/A/2014/003238 503 CIC/RM/A/2014/003237 504 CIC/RM/A/2014/003236 505 CIC/RM/A/2014/003072 506 CIC/RM/A/2014/003071 507 CIC/RM/A/2014/003070 508 CIC/CC/A/2015/001740 509 CIC/CC/A/2015/001737 510 CIC/CC/A/2015/001736 511 CIC/CC/A/2015/000382 512 CIC/CC/A/2015/000628 513 CIC/CC/A/2015/000629 514 CIC/CC/A/2015/000630 515 CIC/CC/A/2015/001798 43 516 CIC/CC/A/2015/001792 517 CIC/CC/A/2015/001742 518 CIC/CC/A/2015/001771 519 CIC/CC/A/2015/001772 520 CIC/CC/A/2015/001756 521 CIC/CC/A/2015/001758 522 CIC/RM/A/2014/002327 523 CIC/RM/A/2014/002325 524 CIC/RM/A/2014/002923 525 CIC/RM/A/2014/002922 526 CIC/RM/A/2014/002921 527 CIC/RM/A/2014/002924 528 CIC/RM/A/2014/002925 529 CIC/RM/A/2014/002151 530 CIC/RM/A/2014/002919 531 CIC/RM/A/2014/002800 532 CIC/RM/A/2014/002802 533 CIC/RM/A/2014/002120 534 CIC/RM/A/2014/002744 535 CIC/RM/A/2014/002798 536 CIC/RM/A/2014/002797 537 CIC/RM/A/2014/002795 538 CIC/RM/A/2014/002927 539 CIC/RM/A/2014/002926 540 CIC/RM/A/2014/002916 541 CIC/RM/A/2014/002915 542 CIC/RM/A/2014/002914 543 CIC/RM/A/2014/002913 544 CIC/RM/A/2014/002790 545 CIC/RM/A/2014/003020 546 CIC/RM/A/2014/002791 547 CIC/RM/A/2014/002789 548 CIC/RM/A/2014/002929 549 CIC/RM/A/2014/002930 550 CIC/RM/A/2014/002928 551 CIC/RM/A/2014/002920 552 CIC/RM/A/2014/002730 553 CIC/RM/A/2014/003023 554 CIC/RM/A/2014/002628 555 CIC/RM/A/2014/002631 556 CIC/RM/A/2014/002966 557 CIC/RM/A/2014/002965 558 CIC/RM/A/2014/002747 559 CIC/RM/A/2014/002975 560 CIC/RM/A/2014/002974 561 CIC/RM/A/2014/002750 562 CIC/RM/A/2014/003025 44 563 CIC/CC/A/2015/000947 564 CIC/CC/A/2015/000945 565 CIC/CC/A/2015/003716 566 CIC/CC/A/2015/003715 567 CIC/CC/A/2015/003747 568 CIC/CC/A/2015/003242 569 CIC/CC/A/2015/001282 570 CIC/CC/A/2015/000584 571 CIC/CC/A/2015/002676 572 CIC/RM/A/2014/002841 573 CIC/RM/A/2014/002838 574 CIC/RM/A/2014/002837 575 CIC/RM/A/2014/003088 576 CIC/RM/A/2014/003087 577 CIC/RM/A/2014/003086 578 CIC/RM/A/2014/003084 579 CIC/RM/A/2014/002955 580 CIC/RM/A/2014/002953 581 CIC/RM/A/2014/002952 582 CIC/RM/A/2014/002951 583 CIC/RM/A/2014/002949 584 CIC/RM/A/2014/002948 585 CIC/RM/A/2014/002946 586 CIC/RM/A/2014/002945 587 CIC/RM/A/2014/002944 588 CIC/RM/A/2014/002943 589 CIC/RM/A/2014/002942 590 CIC/RM/A/2014/002941 591 CIC/RM/A/2014/002940 592 CIC/RM/A/2014/002847 593 CIC/RM/A/2014/002846 594 CIC/RM/A/2014/002845 595 CIC/RM/A/2014/002844 596 CIC/RM/A/2014/002832 597 CIC/RM/A/2014/002831 598 CIC/RM/A/2014/002830 599 CIC/RM/A/2014/002829 600 CIC/RM/A/2014/002828 601 CIC/RM/A/2014/002827 602 CIC/RM/A/2014/002826 603 CIC/RM/A/2014/002825 604 CIC/RM/A/2014/002938 605 CIC/RM/A/2014/002939 606 CIC/RM/A/2014/002937 607 CIC/RM/A/2014/002824 608 CIC/RM/A/2014/002822 609 CIC/RM/A/2014/002821 45 610 CIC/RM/A/2014/002820 611 CIC/RM/A/2014/002819 612 CIC/RM/A/2014/002818 613 CIC/RM/A/2014/002816 614 CIC/RM/A/2014/002815 615 CIC/RM/A/2014/002812 616 CIC/RM/A/2014/002809 617 CIC/RM/A/2014/002936 618 CIC/RM/A/2014/002836 619 CIC/RM/A/2014/002835 620 CIC/RM/A/2014/002834 621 CIC/RM/A/2014/002833 622 CIC/RM/A/2014/003447 623 CIC/RM/A/2014/003446 624 CIC/RM/A/2014/003445 625 CIC/RM/A/2014/003443 626 CIC/RM/A/2014/003184 627 CIC/RM/A/2014/003183 628 CIC/RM/A/2014/003182 629 CIC/RM/A/2014/003181 630 CIC/RM/A/2014/003180 631 CIC/RM/A/2014/003179 632 CIC/RM/A/2014/003178 633 CIC/RM/A/2014/003986 634 CIC/RM/A/2014/003136 635 CIC/RM/A/2014/003135 636 CIC/RM/A/2014/003133 637 CIC/RM/A/2014/003134 638 CIC/RM/A/2014/004064 639 CIC/RM/A/2014/004069 640 CIC/RM/A/2014/002908 641 CIC/RM/A/2014/004057 642 CIC/RM/A/2014/004058 643 CIC/RM/A/2014/002957 644 CIC/RM/A/2014/004067 645 CIC/RM/A/2014/004045 646 CIC/RM/A/2014/002839 647 CIC/RM/A/2014/002840 648 CIC/RM/A/2014/002843 649 CIC/RM/A/2014/002842 650 CIC/RM/A/2014/002956 651 CIC/RM/A/2014/003146 652 CIC/RM/A/2014/003145 653 CIC/RM/A/2014/003141 654 CIC/RM/A/2014/003156 655 CIC/RM/A/2014/003155 656 CIC/RM/A/2014/003137 46 657 CIC/RM/A/2014/003132 658 CIC/RM/A/2014/003131 659 CIC/CC/A/2015/000186 660 CIC/CC/A/2015/0002422 661 CIC/CC/A/2015/001274 662 CIC/CC/A/2015/002424 663 CIC/CC/A/2015/0002423 664 CIC/CC/A/2015/000087 665 CIC/CC/A/2015/000446 666 CIC/RM/A/2014/004061 667 CIC/RM/A/2014/004065 668 CIC/RM/A/2014/002896 669 CIC/RM/A/2014/002897 670 CIC/RM/A/2014/002898 671 CIC/RM/A/2014/003983 672 CIC/RM/A/2014/003140 673 CIC/RM/A/2014/003139 674 CIC/RM/A/2014/003138 675 CIC/RM/A/2014/003151 676 CIC/RM/A/2014/003260 677 CIC/RM/A/2014/003259 678 CIC/RM/A/2014/003258 679 CIC/RM/A/2014/003257 680 CIC/RM/A/2014/003256 681 CIC/RM/A/2014/003255 682 CIC/RM/A/2014/003254 683 CIC/RM/A/2014/003207 684 CIC/RM/A/2014/003206 685 CIC/RM/A/2014/003205 686 CIC/RM/A/2014/003204 687 CIC/RM/A/2014/003203 688 CIC/RM/A/2014/003202 689 CIC/RM/A/2014/003201 690 CIC/RM/A/2014/003142 691 CIC/RM/A/2014/003287 692 CIC/RM/A/2014/003281 693 CIC/RM/A/2014/003280 694 CIC/RM/A/2014/003279 695 CIC/RM/A/2014/003277 696 CIC/RM/A/2014/003276 697 CIC/RM/A/2014/003185 698 CIC/RM/A/2014/002804 699 CIC/RM/A/2014/003268 700 CIC/RM/A/2014/003267 701 CIC/RM/A/2014/003266 702 CIC/RM/A/2014/003265 703 CIC/RM/A/2014/003264 47 704 CIC/RM/A/2014/003263 705 CIC/RM/A/2014/003262 706 CIC/RM/A/2014/003261 707 CIC/RM/A/2014/003200 708 CIC/RM/A/2014/003199 709 CIC/RM/A/2014/003198 710 CIC/RM/A/2014/003197 711 CIC/RM/A/2014/003196 712 CIC/RM/A/2014/003195 713 CIC/RM/A/2014/003290 714 CIC/RM/A/2014/003289 715 CIC/RM/A/2014/003288 716 CIC/RM/A/2014/003177 717 CIC/RM/A/2014/003176 718 CIC/RM/A/2014/003174 719 CIC/RM/A/2014/003450 720 CIC/RM/A/2014/003449 721 CIC/RM/A/2014/003448 722 CIC/RM/A/2014/002470 723 CIC/RM/A/2014/001825 724 CIC/RM/A/2014/001834 725 CIC/RM/A/2014/001894 726 CIC/RM/A/2014/001877 727 CIC/RM/A/2014/001882 728 CIC/RM/A/2014/001883 729 CIC/RM/A/2014/001885 730 CIC/RM/A/2014/001879 731 CIC/RM/A/2014/001880 732 CIC/RM/A/2014/001888 733 CIC/RM/A/2014/001824 734 CIC/RM/A/2014/001895 735 CIC/RM/A/2014/001896 736 CIC/RM/A/2014/001881 737 CIC/RM/A/2014/002081 738 CIC/RM/A/2014/002283 739 CIC/RM/A/2014/001328 740 CIC/RM/A/2014/001891 741 CIC/RM/A/2014/002080 742 CIC/RM/A/2014/002078 743 CIC/RM/A/2014/001892 744 CIC/RM/A/2014/002079 745 CIC/RM/A/2014/002076 746 CIC/RM/A/2014/001823 747 CIC/RM/A/2014/001833 748 CIC/CC/A/2015/001431 749 CIC/CC/A/2015/001430 750 CIC/CC/A/2015/001426 48 751 CIC/CC/A/2015/001428 752 CIC/CC/A/2015/001429 753 CIC/CC/A/2015/000081 754 CIC/CC/A/2015/000082 755 CIC/CC/A/2015/001289 756 CIC/CC/A/2015/001292 757 CIC/CC/A/2015/002475 758 CIC/CC/A/2015/002471 759 CIC/CC/A/2015/000763 760 CIC/CC/A/2015/000764 761 CIC/CC/A/2015/000708 762 CIC/CC/A/2015/000707 763 CIC/CC/A/2015/000706 764 CIC/CC/A/2015/000705 765 CIC/CC/A/2015/001159 766 CIC/CC/A/2015/001160 767 CIC/CC/A/2015/001161 768 CIC/RM/A/2014/004383 769 CIC/RM/A/2014/004499 770 CIC/RM/A/2014/003381 771 CIC/RM/A/2014/003380 772 CIC/RM/A/2014/003379 773 CIC/RM/A/2014/003378 774 CIC/RM/A/2014/003377 775 CIC/RM/A/2014/003376 776 CIC/RM/A/2014/003375 777 CIC/RM/A/2014/003374 778 CIC/RM/A/2014/003373 779 CIC/RM/A/2014/003372 780 CIC/RM/A/2014/003371 781 CIC/RM/A/2014/003370 782 CIC/RM/A/2014/003369 783 CIC/RM/A/2014/003397 784 CIC/RM/A/2014/003396 785 CIC/RM/A/2014/003395 786 CIC/RM/A/2014/003394 787 CIC/RM/A/2014/003393 788 CIC/RM/A/2014/003392 789 CIC/RM/A/2014/003391 790 CIC/RM/A/2014/003390 791 CIC/RM/A/2014/003389 792 CIC/RM/A/2014/003388 793 CIC/RM/A/2014/003387 794 CIC/RM/A/2014/003386 795 CIC/RM/A/2014/003385 796 CIC/RM/A/2014/004253 797 CIC/RM/A/2014/004254 49 798 CIC/RM/A/2014/002503 799 CIC/RM/A/2014/002502 800 CIC/RM/A/2014/002501 801 CIC/RM/A/2014/002500 802 CIC/RM/A/2014/003367 803 CIC/RM/A/2014/003366 804 CIC/RM/A/2014/003365 805 CIC/RM/A/2014/002497 806 CIC/RM/A/2014/002496 807 CIC/RM/A/2014/002495 808 CIC/RM/A/2014/002494 809 CIC/RM/A/2014/002493 810 CIC/RM/A/2014/002492 811 CIC/RM/A/2014/002491 812 CIC/RM/A/2014/002490 813 CIC/RM/A/2014/002489 814 CIC/RM/A/2014/002488 815 CIC/RM/A/2014/002487 816 CIC/RM/A/2014/002486 817 CIC/CC/A/2015/001163 818 CIC/CC/A/2015/001180 819 CIC/CC/A/2015/001179 820 CIC/CC/A/2015/001178 821 CIC/CC/A/2015/001177 822 CIC/CC/A/2015/003723 823 CIC/CC/A/2015/003846 824 CIC/CC/A/2015/003845 825 CIC/CC/A/2015/003915 826 CIC/CC/A/2015/003925 827 CIC/CC/A/2015/003926 828 CIC/CC/A/2015/003928 829 CIC/CC/A/2015/003929 830 CIC/CC/A/2015/002653 831 CIC/CC/A/2015/003171 832 CIC/CC/A/2015/003176 833 CIC/CC/A/2015/002665 834 CIC/CC/A/2015/002664 835 CIC/CC/A/2015/002663 836 CIC/CC/A/2015/000704 837 CIC/CC/A/2015/002427 838 CIC/CC/A/2015/003492 839 CIC/CC/A/2015/003493 840 CIC/CC/A/2015/004028 841 CIC/CC/A/2015/004029 842 CIC/CC/A/2015/003838 843 CIC/CC/A/2015/003247 844 CIC/CC/A/2015/003400 50 845 CIC/RM/A/2014/001339 846 CIC/RM/A/2014/001460 847 CIC/CC/A/2015/002654 848 CIC/CC/A/2014/002166 849 CIC/CC/A/2015/000957 850 CIC/CC/A/2015/003275 851 CIC/CC/A/2015/003274 852 CIC/CC/A/2015/003272 853 CIC/RM/A/2014/002792 854 CIC/RM/A/2014/003286 855 CIC/RM/A/2014/003285 856 CIC/RM/A/2014/003284 857 CIC/RM/A/2014/003283 858 CIC/RM/A/2014/003282 859 CIC/RM/A/2014/003275 860 CIC/RM/A/2014/003384 861 CIC/RM/A/2014/003383 862 CIC/RM/A/2014/003382 863 CIC/RM/A/2014/003337 864 CIC/RM/A/2014/003336 865 CIC/RM/A/2014/003335 866 CIC/RM/A/2014/003334 867 CIC/RM/A/2014/003333 868 CIC/RM/A/2014/003332 869 CIC/RM/A/2014/003331 870 CIC/RM/A/2014/003330 871 CIC/RM/A/2014/003292 872 CIC/RM/A/2014/003291 873 CIC/RM/A/2014/002851 874 CIC/RM/A/2014/002850 875 CIC/RM/A/2014/002849 876 CIC/RM/A/2014/002848 877 CIC/RM/A/2014/003089 878 CIC/RM/A/2014/003085 879 CIC/RM/A/2014/003082 880 CIC/RM/A/2014/003081 881 CIC/RM/A/2014/003080 882 CIC/RM/A/2014/003079 883 CIC/RM/A/2014/003078 884 CIC/RM/A/2014/003077 885 CIC/RM/A/2014/003076 886 CIC/RM/A/2014/003075 887 CIC/RM/A/2014/003368 888 CIC/RM/A/2014/003338 889 CIC/RM/A/2014/004386 890 CIC/RM/A/2014/002823 891 CIC/RM/A/2014/002817 51 892 CIC/RM/A/2014/002814 893 CIC/RM/A/2014/002813 894 CIC/RM/A/2014/002810 895 CIC/RM/A/2014/002808 896 CIC/RM/A/2014/002806 897 CIC/RM/A/2014/002803 898 CIC/RM/A/2014/002801 899 CIC/RM/A/2014/002799 900 CIC/RM/A/2014/002796 901 CIC/RM/A/2014/002794 902 CIC/RM/A/2014/002853 903 CIC/RM/A/2014/002852 904 CIC/CC/A/2015/003632 905 CIC/CC/A/2015/003633 906 CIC/CC/A/2015/003625 907 CIC/CC/A/2015/003628 908 CIC/CC/A/2015/003255 909 CIC/CC/A/2015/003292 910 CIC/CC/A/2015/002610 911 CIC/CC/A/2015/003162 912 CIC/CC/A/2015/003163 913 CIC/CC/A/2015/003164 914 CIC/CC/A/2015/003629 915 CIC/CC/A/2015/003913 916 CIC/CC/A/2015/003914 917 CIC/CC/A/2015/003396 918 CIC/CC/A/2015/003395 919 CIC/CC/A/2015/003394 920 CIC/CC/A/2015/002614 921 CIC/CC/A/2015/002612 922 CIC/CC/A/2015/002611 923 CIC/CC/A/2015/002757 924 CIC/CC/A/2015/002763 925 CIC/CC/A/2015/003630 926 CIC/CC/A/2015/002754 927 CIC/CC/A/2015/003175 928 CIC/CC/A/2015/003174 929 CIC/CC/A/2015/003170 930 CIC/CC/A/2015/003173 931 CIC/CC/A/2015/003634 932 CIC/CC/A/2015/003378 933 CIC/CC/A/2015/003379 934 CIC/CC/A/2015/003381 935 CIC/CC/A/2015/003397 936 CIC/CC/A/2015/003398 937 CIC/CC/A/2015/002661 938 CIC/CC/A/2015/003622 52 939 CIC/CC/A/2015/003626 940 CIC/CC/A/2015/003624 941 CIC/CC/A/2015/003623 942 CIC/CC/A/2015/003619 943 CIC/CC/A/2015/003248 944 CIC/CC/A/2014/001748 945 CIC/CC/A/2014/001750 946 CIC/CC/A/2014/001749 947 CIC/CC/A/2014/001716 948 CIC/CC/A/2015/003618 949 CIC/CC/A/2015/000253 950 CIC/CC/A/2015/002626 951 CIC/CC/A/2015/003256 952 CIC/CC/A/2015/003253 953 CIC/CC/A/2015/000959 954 CIC/CC/A/2015/000223 955 CIC/CC/A/2015/000254 956 CIC/CC/A/2015/000157 957 CIC/CC/A/2015/00210 958 CIC/CC/A/2015/00207 959 CIC/CC/A/2015/00205 960 CIC/CC/A/2015/00204 961 CIC/CC/A/2015/00199 962 CIC/CC/A/2015/000160 963 CIC/CC/A/2015/000163 964 CIC/CC/A/2015/000162 965 CIC/CC/A/2015/000078 966 CIC/CC/A/2015/000079 967 CIC/CC/A/2015/000169 968 CIC/CC/A/2015/000161 969 CIC/CC/A/2015/000164 970 CIC/CC/A/2015/000166 971 CIC/CC/A/2015/000178 972 CIC/CC/A/2015/000172 973 CIC/CC/A/2015/000075 974 CIC/CC/A/2015/000077 975 CIC/CC/A/2015/000250 976 CIC/CC/A/2015/000251 977 CIC/CC/A/2015/000249 978 CIC/CC/A/2015/000234 979 CIC/CC/A/2015/000233 980 CIC/CC/A/2015/000232 981 CIC/CC/A/2015/004031 982 CIC/CC/A/2015/000476 983 CIC/CC/A/2015/000472 984 CIC/CC/A/2015/001789 985 CIC/CC/A/2015/000485 53 986 CIC/CC/A/2015/000394 987 CIC/CC/A/2015/000393 988 CIC/CC/A/2015/004032 989 CIC/CC/A/2015/004033 990 CIC/CC/A/2015/003958 991 CIC/CC/A/2015/004034 992 CIC/CC/A/2015/003957 993 CIC/CC/A/2015/003708 994 CIC/CC/A/2015/000558 995 CIC/CC/A/2015/000555 996 CIC/CC/A/2015/000559 997 CIC/CC/A/2015/000445 998 CIC/CC/A/2015/000611 999 CIC/CC/A/2015/000507 1000 CIC/CC/A/2015/000522 1001 CIC/CC/A/2015/000437 1002 CIC/CC/A/2015/000496 1003 CIC/CC/A/2015/000475 1004 CIC/CC/A/2015/003906 1005 CIC/CC/A/2015/000510 1006 CIC/CC/A/2015/003787 1007 CIC/CC/A/2015/003786 1008 CIC/CC/A/2015/003785 1009 CIC/CC/A/2015/003782 1010 CIC/CC/A/2015/003781 1011 CIC/CC/A/2015/003724 1012 CIC/CC/A/2015/003907 1013 CIC/CC/A/2015/003844 1014 CIC/CC/A/2015/003778 1015 CIC/CC/A/2015/000407 1016 CIC/CC/A/2015/000636 1017 CIC/CC/A/2015/000635 1018 CIC/CC/A/2015/000634 1019 CIC/CC/A/2015/000633 1020 CIC/CC/A/2015/000523 1021 CIC/CC/A/2015/000901 1022 CIC/CC/A/2015/000548 1023 CIC/CC/A/2015/000519 1024 CIC/CC/A/2015/000423 1025 CIC/CC/A/2015/000616 1026 CIC/CC/A/2015/000536 1027 CIC/CC/A/2015/000617 1028 CIC/CC/A/2015/000509 1029 CIC/CC/A/2015/000508 1030 CIC/CC/A/2015/000516 1031 CIC/CC/A/2015/000528 1032 CIC/CC/A/2015/000544 54 1033 CIC/CC/A/2015/000545 1034 CIC/CC/A/2015/000546 1035 CIC/CC/A/2015/001768 1036 CIC/CC/A/2015/000538 1037 CIC/CC/A/2015/000539 1038 CIC/CC/A/2015/000540 1039 CIC/CC/A/2015/000543 1040 CIC/CC/A/2015/000542 1041 CIC/CC/A/2015/000541 1042 CIC/CC/A/2015/000408 1043 CIC/CC/A/2015/000505 1044 CIC/CC/A/2015/000502 1045 CIC/CC/A/2015/000461 1046 CIC/CC/A/2015/000495 1047 CIC/CC/A/2015/000494 1048 CIC/CC/A/2015/000493 1049 CIC/CC/A/2015/000501 1050 CIC/CC/A/2015/000487 1051 CIC/CC/A/2015/000578 1052 CIC/CC/A/2015/000400 1053 CIC/CC/A/2015/000399 1054 CIC/CC/A/2015/000621 1055 CIC/CC/A/2015/000615 1056 CIC/CC/A/2015/000511 1057 CIC/CC/A/2015/000517 1058 CIC/CC/A/2015/000395 1059 CIC/CC/A/2015/000500 1060 CIC/CC/A/2015/000391 1061 CIC/CC/A/2015/000396 1062 CIC/CC/A/2015/001801 1063 CIC/CC/A/2015/001787 1064 CIC/CC/A/2015/000915 1065 CIC/CC/A/2015/000914 1066 CIC/CC/A/2015/000913 1067 CIC/CC/A/2015/000912 1068 CIC/CC/A/2015/000911 1069 CIC/CC/A/2015/000919 1070 CIC/CC/A/2015/000917 1071 CIC/CC/A/2015/000916 1072 CIC/CC/A/2015/000618 1073 CIC/CC/A/2015/000612 1074 CIC/CC/A/2015/000384 1075 CIC/CC/A/2015/000401 1076 CIC/CC/A/2015/000402 1077 CIC/CC/A/2015/000403 1078 CIC/CC/A/2015/001738 1079 CIC/CC/A/2015/003689 55 1080 CIC/CC/A/2015/001142 1081 CIC/CC/A/2015/001139 1082 CIC/CC/A/2015/001143 1083 CIC/CC/A/2015/001140 1084 CIC/CC/A/2015/001145 1085 CIC/CC/A/2015/001144 1086 CIC/CC/A/2015/000620 1087 CIC/CC/A/2015/003816 1088 CIC/CC/A/2015/003817 1089 CIC/CC/A/2015/003690 1090 CIC/CC/A/2015/003799 1091 CIC/CC/A/2015/003797 1092 CIC/CC/A/2015/003795 1093 CIC/CC/A/2015/001305 1094 CIC/CC/A/2015/003692 1095 CIC/CC/A/2015/000076 1096 CIC/CC/A/2015/001526 1097 CIC/CC/A/2015/001415 1098 CIC/CC/A/2015/001413 1099 CIC/CC/A/2015/001306 1100 CIC/CC/A/2015/001412 1101 CIC/CC/A/2015/001414 1102 CIC/CC/A/2015/001417 1103 CIC/CC/A/2015/001416 1104 CIC/CC/A/2015/001023 1105 CIC/CC/A/2015/001025 1106 CIC/CC/A/2015/001029 1107 CIC/CC/A/2015/001028 1108 CIC/CC/A/2015/001022 1109 CIC/CC/A/2015/001026 1110 CIC/CC/A/2015/001021 1111 CIC/CC/A/2015/001096 1112 CIC/CC/A/2015/001097 1113 CIC/CC/A/2015/001135 1114 CIC/CC/A/2015/001124 1115 CIC/CC/A/2015/001152 1116 CIC/CC/A/2015/001129 1117 CIC/CC/A/2015/001130 1118 CIC/CC/A/2015/001419 1119 CIC/CC/A/2015/002127 1120 CIC/CC/A/2015/002128 1121 CIC/CC/A/2015/001418 1122 CIC/CC/A/2015/002130 1123 CIC/CC/A/2015/003203 1124 CIC/CC/A/2015/003200 1125 CIC/CC/A/2015/003204 1126 CIC/CC/A/2015/002784 56 1127 CIC/CC/A/2015/003207 1128 CIC/CC/A/2015/003202 1129 CIC/CC/A/2015/003198 1130 CIC/CC/A/2015/003206 1131 CIC/CC/A/2015/002616 1132 CIC/CC/A/2015/002785 1133 CIC/CC/A/2015/002615 1134 CIC/CC/A/2015/002786 1135 CIC/CC/A/2015/002617 1136 CIC/CC/A/2015/003836 1137 CIC/CC/A/2015/003835 1138 CIC/CC/A/2015/003489 1139 CIC/CC/A/2015/003831 1140 CIC/CC/A/2015/003832 1141 CIC/CC/A/2015/003833 1142 CIC/CC/A/2015/003694 1143 CIC/CC/A/2015/003759 1144 CIC/CC/A/2015/003762 1145 CIC/CC/A/2015/003763 1146 CIC/CC/A/2015/002455 1147 CIC/CC/A/2015/003695 1148 CIC/CC/A/2015/002395 1149 CIC/CC/A/2015/002394 1150 CIC/CC/A/2015/004018 1151 CIC/CC/A/2015/004026 1152 CIC/CC/A/2015/004025 1153 CIC/CC/A/2015/004019 1154 CIC/CC/A/2015/004027 1155 CIC/CC/A/2015/004020 1156 CIC/CC/A/2015/002389 1157 CIC/CC/A/2015/002388 1158 CIC/CC/A/2015/002391 1159 CIC/CC/A/2015/003760 1160 CIC/CC/A/2015/003674 1161 CIC/CC/A/2015/003116 1162 CIC/CC/A/2015/003118 1163 CIC/CC/A/2015/003119 1164 CIC/CC/A/2015/003120 1165 CIC/CC/A/2015/002384 1166 CIC/CC/A/2015/002711 1167 CIC/CC/A/2015/002697 1168 CIC/CC/A/2015/002713 1169 CIC/CC/A/2015/003060 1170 CIC/CC/A/2015/002702 1171 CIC/CC/A/2015/002719 1172 CIC/CC/A/2015/002414 1173 CIC/CC/A/2015/002534 57 1174 CIC/CC/A/2015/002535 1175 CIC/CC/A/2015/002533 1176 CIC/CC/A/2015/002538 1177 CIC/CC/A/2015/002532 1178 CIC/CC/A/2015/002465 1179 CIC/CC/A/2015/002537 1180 CIC/CC/A/2015/003069 1181 CIC/CC/A/2015/002464 1182 CIC/CC/A/2015/002536 1183 CIC/CC/A/2015/003057 1184 CIC/CC/A/2015/003058 1185 CIC/CC/A/2015/003131 1186 CIC/CC/A/2015/002539 1187 CIC/CC/A/2015/002529 1188 CIC/CC/A/2015/002540 1189 CIC/CC/A/2015/003130 1190 CIC/CC/A/2015/003129 1191 CIC/CC/A/2015/000723 1192 CIC/CC/A/2015/000728 1193 CIC/CC/A/2015/001695 1194 CIC/CC/A/2015/001696 1195 CIC/CC/A/2015/001748 1196 CIC/CC/A/2015/000777 1197 CIC/CC/A/2015/000769 1198 CIC/CC/A/2015/000768 1199 CIC/CC/A/2015/000833 1200 CIC/CC/A/2015/000773 1201 CIC/CC/A/2015/002435 1202 CIC/CC/A/2015/002434 1203 CIC/CC/A/2015/003070 1204 CIC/CC/A/2015/002721 1205 CIC/CC/A/2015/003106 1206 CIC/CC/A/2014/002498 1207 CIC/CC/A/2014/002699 1208 CIC/CC/A/2014/002675 1209 CIC/CC/A/2014/002672 1210 CIC/CC/A/2014/002499 1211 CIC/CC/A/2014/002679 1212 CIC/CC/A/2014/002540 1213 CIC/CC/A/2014/002501 1214 CIC/CC/A/2014/002671 1215 CIC/CC/A/2014/002468 1216 CIC/CC/A/2014/002390 1217 CIC/CC/A/2014/002415 1218 CIC/CC/A/2014/002389 1219 CIC/CC/A/2014/002413 1220 CIC/CC/A/2014/002514 58 1221 CIC/CC/A/2014/002513 1222 CIC/CC/A/2014/002515 1223 CIC/CC/A/2014/002512 1224 CIC/CC/A/2014/002417 1225 CIC/CC/A/2014/002665 1226 CIC/CC/A/2014/002667 1227 CIC/CC/A/2014/002497 1228 CIC/CC/A/2014/002496 1229 CIC/CC/A/2014/002506 1230 CIC/CC/A/2014/002478 1231 CIC/CC/A/2014/002479 1232 CIC/CC/A/2014/002505 1233 CIC/CC/A/2014/002553 1234 CIC/CC/A/2014/002401 1235 CIC/CC/A/2014/002374 1236 CIC/CC/A/2014/002387 1237 CIC/CC/A/2014/002373 1238 CIC/CC/A/2014/002372 1239 CIC/CC/A/2014/002371 1240 CIC/CC/A/2014/002370 1241 CIC/CC/A/2014/002411 1242 CIC/CC/A/2014/002410 1243 CIC/CC/A/2014/002509 1244 CIC/CC/A/2014/002508 1245 CIC/CC/A/2014/002549 1246 CIC/CC/A/2014/002539 1247 CIC/CC/A/2014/002482 1248 CIC/CC/A/2014/002375 1249 CIC/CC/A/2014/002488 1250 CIC/CC/A/2014/002487 1251 CIC/CC/A/2014/002414 1252 CIC/CC/A/2014/002489 1253 CIC/CC/A/2014/002490 1254 CIC/CC/A/2014/002491 1255 CIC/CC/A/2014/002541 1256 CIC/CC/A/2014/002481 1257 CIC/CC/A/2014/002396 1258 CIC/CC/A/2014/002440 1259 CIC/CC/A/2015/000152 1260 CIC/CC/A/2015/000149 1261 CIC/CC/A/2015/000151 1262 CIC/CC/A/2015/000838 1263 CIC/CC/A/2015/000330 1264 CIC/CC/A/2015/000329 1265 CIC/CC/A/2015/000856 1266 CIC/CC/A/2015/000497 1267 CIC/CC/A/2015/000566 59 1268 CIC/CC/A/2015/000575 1269 CIC/CC/A/2015/000565 1270 CIC/CC/A/2015/000567 1271 CIC/CC/A/2015/000568 1272 CIC/CC/A/2015/000571 1273 CIC/CC/A/2015/000524 1274 CIC/CC/A/2015/000440 1275 CIC/CC/A/2015/000442 1276 CIC/CC/A/2015/000488 1277 CIC/CC/A/2015/000589 1278 CIC/CC/A/2015/000443 1279 CIC/CC/A/2015/000498 1280 CIC/CC/A/2015/000447 1281 CIC/CC/A/2015/000529 1282 CIC/CC/A/2015/000410 1283 CIC/CC/A/2015/000452 1284 CIC/CC/A/2015/000503 1285 CIC/CC/A/2015/000504 1286 CIC/CC/A/2015/000506 1287 CIC/CC/A/2015/000579 1288 CIC/CC/A/2015/000525 1289 CIC/CC/A/2015/000526 1290 CIC/CC/A/2015/000527 1291 CIC/CC/A/2015/000370 1292 CIC/CC/A/2015/000631 1293 CIC/CC/A/2015/000426 1294 CIC/CC/A/2015/000580 1295 CIC/CC/A/2015/000417 1296 CIC/CC/A/2015/000586 1297 CIC/CC/A/2015/000904 1298 CIC/CC/A/2015/000515 1299 CIC/CC/A/2015/000499 1300 CIC/CC/A/2015/000486 1301 CIC/CC/A/2015/000392 1302 CIC/CC/A/2015/001764 1303 CIC/CC/A/2015/000471 1304 CIC/CC/A/2015/000469 1305 CIC/CC/A/2015/000470 1306 CIC/CC/A/2015/000468 1307 CIC/CC/A/2015/000557 1308 CIC/CC/A/2015/000450 1309 CIC/CC/A/2015/000449 1310 CIC/CC/A/2015/000521 1311 CIC/CC/A/2015/000462 1312 CIC/CC/A/2015/000576 1313 CIC/CC/A/2015/000424 1314 CIC/CC/A/2015/000415 60 1315 CIC/CC/A/2015/000520 1316 CIC/CC/A/2015/000518 1317 CIC/CC/A/2015/000588 1318 CIC/CC/A/2015/000425 1319 CIC/CC/A/2015/001766 1320 CIC/CC/A/2015/000514 1321 CIC/CC/A/2015/000513 1322 CIC/CC/A/2015/000512 1323 CIC/CC/A/2015/001741 1324 CIC/CC/A/2015/001765 1325 CIC/CC/A/2015/001788 1326 CIC/CC/A/2015/001739 1327 CIC/CC/A/2015/000412 1328 CIC/CC/A/2015/000414 1329 CIC/CC/A/2015/000351 1330 CIC/CC/A/2015/000456 1331 CIC/CC/A/2015/000451 1332 CIC/CC/A/2015/000453 1333 CIC/CC/A/2015/000574 1334 CIC/CC/A/2015/000569 1335 CIC/CC/A/2015/000492 1336 CIC/CC/A/2015/000572 1337 CIC/CC/A/2015/000416 1338 CIC/CC/A/2015/001061 1339 CIC/CC/A/2015/001093 1340 CIC/CC/A/2015/001477 1341 CIC/CC/A/2015/001478 1342 CIC/CC/A/2015/001091 1343 CIC/CC/A/2015/001080 1344 CIC/CC/A/2015/001081 1345 CIC/CC/A/2015/001082 1346 CIC/CC/A/2015/001094 1347 CIC/CC/A/2015/001125 1348 CIC/CC/A/2015/001146 1349 CIC/CC/A/2015/001016 1350 CIC/CC/A/2015/001014 1351 CIC/CC/A/2015/002142 1352 CIC/CC/A/2015/002144 1353 CIC/CC/A/2015/002141 1354 CIC/CC/A/2015/001209 1355 CIC/CC/A/2015/001032 1356 CIC/CC/A/2015/001031 1357 CIC/CC/A/2015/001030 1358 CIC/CC/A/2015/001098 1359 CIC/CC/A/2015/001136 1360 CIC/CC/A/2015/001089 1361 CIC/CC/A/2015/001210 61 1362 CIC/CC/A/2015/001134 1363 CIC/CC/A/2015/001034 1364 CIC/CC/A/2015/001212 1365 CIC/CC/A/2015/001213 1366 CIC/CC/A/2015/001211 1367 CIC/CC/A/2015/001020 1368 CIC/CC/A/2015/001019 1369 CIC/CC/A/2015/001132 1370 CIC/CC/A/2015/001220 1371 CIC/CC/A/2015/001221 1372 CIC/CC/A/2015/002131 1373 CIC/CC/A/2015/001218 1374 CIC/CC/A/2015/001219 1375 CIC/CC/A/2015/001197 1376 CIC/CC/A/2015/003328 1377 CIC/CC/A/2015/003323 1378 CIC/CC/A/2015/003326 1379 CIC/CC/A/2015/003327 1380 CIC/CC/A/2015/003325 1381 CIC/CC/A/2015/003324 1382 CIC/CC/A/2015/002613 1383 CIC/CC/A/2015/002466 1384 CIC/CC/A/2015/002486 1385 CIC/CC/A/2015/002468 1386 CIC/CC/A/2015/002647 1387 CIC/CC/A/2015/003310 1388 CIC/CC/A/2015/003304 1389 CIC/CC/A/2015/003305 1390 CIC/CC/A/2015/003113 1391 CIC/CC/A/2015/003114 1392 CIC/CC/A/2015/003115 1393 CIC/CC/A/2015/002396 1394 CIC/CC/A/2015/002380 1395 CIC/CC/A/2015/002390 1396 CIC/CC/A/2015/003311 1397 CIC/CC/A/2015/003312 1398 CIC/CC/A/2015/003313 1399 CIC/CC/A/2015/003314 1400 CIC/CC/A/2015/002699 1401 CIC/CC/A/2015/003299 1402 CIC/CC/A/2015/003298 1403 CIC/CC/A/2015/003297 1404 CIC/CC/A/2015/003296 1405 CIC/CC/A/2015/003295 1406 CIC/CC/A/2015/003294 1407 CIC/CC/A/2015/003303 1408 CIC/CC/A/2015/003306 62 1409 CIC/CC/A/2015/002696 1410 CIC/CC/A/2015/002651 1411 CIC/CC/A/2015/002381 1412 CIC/CC/A/2015/002382 1413 CIC/CC/A/2015/002648 1414 CIC/CC/A/2015/002647 1415 CIC/CC/A/2015/003315 1416 CIC/CC/A/2015/003320 1417 CIC/CC/A/2015/003318 1418 CIC/CC/A/2015/000822 1419 CIC/CC/A/2015/000821 1420 CIC/CC/A/2015/000820 1421 CIC/CC/A/2015/000780 1422 CIC/CC/A/2015/000823 1423 CIC/CC/A/2015/000826 1424 CIC/CC/A/2015/000824 1425 CIC/CC/A/2015/000825 1426 CIC/CC/A/2015/000841 1427 CIC/CC/A/2015/000819 1428 CIC/CC/A/2015/000817 1429 CIC/CC/A/2015/000815 1430 CIC/CC/A/2015/000818 1431 CIC/CC/A/2015/001749 1432 CIC/CC/A/2015/003059 1433 CIC/CC/A/2015/000731 1434 CIC/CC/A/2015/000778 1435 CIC/CC/A/2015/000758 1436 CIC/CC/A/2015/000732 1437 CIC/CC/A/2015/000779 1438 CIC/CC/A/2015/000775 1439 CIC/CC/A/2015/000760 1440 CIC/CC/A/2015/000762 1441 CIC/CC/A/2015/000730 1442 CIC/CC/A/2015/000653 1443 CIC/CC/A/2015/000454 1444 CIC/CC/A/2015/002731 1445 CIC/CC/A/2015/002554 1446 CIC/CC/A/2014/002469 1447 CIC/CC/A/2015/003330 1448 CIC/CC/A/2015/001280 1449 CIC/CC/A/2015/002738 1450 CIC/CC/A/2015/000550 1451 CIC/CC/A/2015/000552 1452 CIC/CC/A/2015/000553 1453 CIC/CC/A/2015/000535 1454 CIC/CC/A/2015/001149 1455 CIC/CC/A/2015/001150 63 1456 CIC/CC/A/2015/001148 1457 CIC/CC/A/2015/003126 1458 CIC/CC/A/2015/003123 1459 CIC/CC/A/2015/003122 1460 CIC/CC/A/2015/003121 1461 CIC/CC/A/2015/002496 1462 CIC/CC/A/2015/002498 1463 CIC/CC/A/2015/002497 1464 CIC/CC/A/2015/001473 1465 CIC/CC/A/2015/001474 1466 CIC/CC/A/2015/001475 1467 CIC/CC/A/2015/001476 1468 CIC/CC/A/2015/001086 1469 CIC/CC/A/2015/000320 1470 CIC/CC/A/2015/000319 1471 CIC/CC/A/2015/002541 1472 CIC/CC/A/2015/002543 1473 CIC/CC/A/2015/002484 1474 CIC/CC/A/2015/002416 1475 CIC/CC/A/2015/000227 1476 CIC/CC/A/2015/001294 1477 CIC/CC/A/2015/001291 1478 CIC/CC/A/2015/000231 1479 CIC/CC/A/2015/000225 1480 CIC/CC/A/2015/000226 1481 CIC/CC/A/2015/000228 1482 CIC/CC/A/2015/001692 1483 CIC/CC/A/2015/001694 1484 CIC/CC/A/2015/000702 1485 CIC/CC/A/2015/000703 1486 CIC/CC/A/2015/000940 1487 CIC/CC/A/2015/000939 1488 CIC/CC/A/2015/000941 1489 CIC/CC/A/2015/000711 1490 CIC/CC/A/2015/000709 1491 CIC/CC/A/2015/0002416 1492 CIC/CC/A/2015/002430 1493 CIC/CC/A/2015/002420 1494 CIC/CC/A/2015/002421 1495 CIC/CC/A/2015/002418 1496 CIC/CC/A/2015/002433 1497 CIC/CC/A/2015/000086 1498 CIC/CC/A/2015/001293 1499 CIC/CC/A/2015/001295 1500 CIC/CC/A/2015/001754 1501 CIC/CC/A/2015/001752 1502 CIC/CC/A/2015/002477 64 1503 CIC/CC/A/2015/000849 1504 CIC/CC/A/2015/000844 1505 CIC/CC/A/2015/001760 1506 CIC/CC/A/2015/003842 1507 CIC/CC/A/2015/003512 1508 CIC/CC/A/2015/003510 1509 CIC/CC/A/2015/003509 1510 CIC/CC/A/2015/001676 1511 CIC/CC/A/2015/002448 1512 CIC/CC/A/2015/003124 1513 CIC/CC/A/2015/003509 1514 CIC/CC/A/2015/003834 1515 CIC/CC/A/2015/003494 1516 CIC/CC/A/2015/003496 1517 CIC/CC/A/2015/003497 1518 CIC/CC/A/2015/003499 1519 CIC/CC/A/2015/003506 1520 CIC/CC/A/2015/002419 1521 CIC/CC/A/2015/002385 1522 CIC/CC/A/2015/001060 1523 CIC/CC/A/2015/001059 1524 CIC/CC/A/2015/002386 1525 CIC/CC/A/2015/003063 1526 CIC/CC/A/2015/003062 1527 CIC/CC/A/2015/003061 1528 CIC/CC/A/2015/002530 1529 CIC/CC/A/2015/002531 1530 CIC/CC/A/2015/002542 1531 CIC/CC/A/2015/003389 1532 CIC/CC/A/2015/002485 1533 CIC/CC/A/2015/001385 1534 CIC/CC/A/2015/001390 1535 CIC/CC/A/2015/001389 1536 CIC/CC/A/2015/001147 1537 CIC/CC/A/2015/001424 1538 CIC/CC/A/2015/003407 1539 CIC/CC/A/2015/003408 1540 CIC/CC/A/2015/003410 1541 CIC/CC/A/2015/003411 1542 CIC/CC/A/2015/001170 1543 CIC/CC/A/2015/001169 1544 CIC/CC/A/2015/001472 1545 CIC/CC/A/2015/002027 1546 CIC/CC/A/2015/001988 1547 CIC/CC/A/2015/001990 1548 CIC/CC/A/2015/001966 1549 CIC/CC/A/2015/001968 65 1550 CIC/CC/A/2015/001973 1551 CIC/CC/A/2015/002476 1552 CIC/CC/A/2015/001162 1553 CIC/CC/A/2015/001224 1554 CIC/CC/A/2015/001234 1555 CIC/CC/A/2015/001233 1556 CIC/CC/A/2015/001227 1557 CIC/CC/A/2015/001226 1558 CIC/CC/A/2015/001225 1559 CIC/CC/A/2015/001272 1560 CIC/CC/A/2015/002090 1561 CIC/CC/A/2015/002088 1562 CIC/CC/A/2015/001231 1563 CIC/CC/A/2015/001230 1564 CIC/CC/A/2015/001229 1565 CIC/CC/A/2015/001260 1566 CIC/CC/A/2015/001254 1567 CIC/CC/A/2015/001971 1568 CIC/CC/A/2015/001970 1569 CIC/CC/A/2015/001969 1570 CIC/CC/A/2015/001978 1571 CIC/CC/A/2015/001976 1572 CIC/CC/A/2015/001975 1573 CIC/CC/A/2015/001974 1574 CIC/CC/A/2015/001268 1575 CIC/CC/A/2015/001972 1576 CIC/CC/A/2015/003384 1577 CIC/CC/A/2015/003211 1578 CIC/CC/A/2015/003636 1579 CIC/CC/A/2015/001368 1580 CIC/CC/A/2015/001366 1581 CIC/CC/A/2015/003289 1582 CIC/CC/A/2015/003290 1583 CIC/CC/A/2015/003291 1584 CIC/CC/A/2015/003208 1585 CIC/CC/A/2015/002035 1586 CIC/CC/A/2015/003232 1587 CIC/CC/A/2015/003233 1588 CIC/CC/A/2015/003228 1589 CIC/CC/A/2015/003229 1590 CIC/CC/A/2015/002033 1591 CIC/CC/A/2015/002032 1592 CIC/CC/A/2015/002034 1593 CIC/CC/A/2015/002030 1594 CIC/CC/A/2015/003244 1595 CIC/CC/A/2015/003243 1596 CIC/CC/A/2015/002031 66 1597 CIC/CC/A/2015/001164 1598 CIC/CC/A/2015/003482 1599 CIC/CC/A/2015/003484 1600 CIC/CC/A/2015/003486 1601 CIC/CC/A/2015/003837 1602 CIC/CC/A/2015/001232 1603 CIC/CC/A/2015/001267 1604 CIC/CC/A/2015/002062 1605 CIC/CC/A/2015/003840 1606 CIC/CC/A/2015/001977 1607 CIC/CC/A/2015/001365 1608 CIC/CC/A/2015/001223 1609 CIC/CC/A/2015/001228 1610 CIC/CC/A/2015/003270 1611 CIC/CC/A/2015/003266 1612 CIC/CC/A/2015/003265 1613 CIC/CC/A/2015/003268 1614 CIC/CC/A/2015/002039 1615 CIC/CC/A/2015/002040 1616 CIC/CC/A/2015/002041 1617 CIC/CC/A/2015/002043 1618 CIC/CC/A/2015/002042 1619 CIC/CC/A/2015/003264 1620 CIC/CC/A/2015/003231 1621 CIC/CC/A/2015/003230 1622 CIC/CC/A/2015/000085 1623 CIC/CC/A/2015/001105 1624 CIC/CC/A/2015/001107 1625 CIC/CC/A/2015/001109 1626 CIC/CC/A/2015/000090 1627 CIC/CC/A/2015/001118 1628 CIC/CC/A/2015/000089 1629 CIC/CC/A/2015/001119 1630 CIC/CC/A/2015/001120 1631 CIC/CC/A/2015/001121 1632 CIC/CC/A/2015/001796 1633 CIC/CC/A/2015/001794 1634 CIC/CC/A/2015/001769 1635 CIC/CC/A/2015/001793 1636 CIC/CC/A/2015/001795 1637 CIC/CC/A/2015/001799 1638 CIC/CC/A/2015/001483 1639 CIC/CC/A/2015/000902 1640 CIC/CC/A/2015/000905 1641 CIC/CC/A/2015/000908 1642 CIC/CC/A/2015/000907 1643 CIC/CC/A/2015/000906 67 1644 CIC/CC/A/2015/000247 1645 CIC/CC/A/2015/000460 1646 CIC/CC/A/2015/001027 1647 CIC/CC/A/2015/000458 1648 CIC/CC/A/2015/000457 1649 CIC/CC/A/2015/000248 1650 CIC/CC/A/2015/001099 1651 CIC/CC/A/2014/001859 1652 CIC/CC/A/2014/002027 1653 CIC/CC/A/2014/001072 1654 CIC/CC/A/2014/000890 1655 CIC/CC/A/2014/002715 1656 CIC/CC/A/2014/002716 1657 CIC/CC/A/2014/001726 1658 CIC/CC/A/2014/000942 1659 CIC/CC/A/2014/002711 1660 CIC/CC/A/2014/002714 1661 CIC/CC/A/2014/001739 1662 CIC/CC/A/2014/002707 1663 CIC/CC/A/2014/002708 1664 CIC/CC/A/2014/002706 1665 CIC/CC/A/2014/002712 1666 CIC/CC/A/2014/002713 1667 CIC/CC/A/2015/000903 1668 CIC/CC/A/2014/002406 1669 CIC/CC/A/2015/002038 1670 CIC/CC/A/2014/002029 1671 CIC/CC/A/2015/002037 1672 CIC/CC/A/2015/001275 1673 CIC/CC/A/2015/00875 1674 CIC/CC/A/2015/001471 1675 CIC/CC/A/2014/00714 1676 CIC/CC/A/2014/000701 1677 CIC/CC/A/2014/000700 1678 CIC/CC/A/2014/000092 1679 CIC/CC/A/2014/000094 1680 CIC/CC/A/2014/002478 1681 CIC/CC/A/2014/002479 1682 CIC/CC/A/2014/002480 1683 CIC/CC/A/2014/002481 1684 CIC/CC/A/2014/001770 1685 CIC/CC/A/2015/0093 1686 CIC/CC/A/2014/000303 1687 CIC/CC/A/2015/000896 1688 CIC/CC/A/2015/000894 1689 CIC/CC/A/2014/002398 1690 CIC/CC/A/2014/002441 68 1691 CIC/CC/A/2015/000920 1692 CIC/CC/A/2015/000871 1693 CIC/CC/A/2015/000909 1694 CIC/CC/A/2015/000831 1695 CIC/CC/A/2014/0002446 1696 CIC/CC/A/2014/002445 1697 CIC/CC/A/2014/002444 1698 CIC/CC/A/2015/00439 1699 CIC/CC/A/2015/003300 1700 CIC/CC/A/2015/000438 1701 CIC/CC/A/2015/001133 1702 CIC/CC/A/2015/001131 1703 CIC/CC/A/2015/003332 1704 CIC/CC/A/2015/001126 1705 CIC/CC/A/2015/000459 1706 CIC/CC/A/2015/003331 1707 CIC/CC/A/2015/003386 1708 CIC/CC/A/2015/003387 1709 CIC/CC/A/2015/003635 1710 CIC/CC/A/2015/003385 1711 CIC/CC/A/2015/003288 1712 CIC/CC/A/2015/003287 1713 CIC/CC/A/2015/003521 1714 CIC/CC/A/2015/003841 1715 CIC/CC/A/2015/003955 1716 CIC/CC/A/2015/004021 1717 CIC/CC/A/2015/004023 1718 CIC/CC/A/2015/004024 1719 CIC/CC/A/2015/001677 1720 CIC/CC/A/2015/002451 1721 CIC/CC/A/2015/002452 1722 CIC/CC/A/2015/002453 1723 CIC/CC/A/2015/002454 1724 CIC/CC/A/2015/002456 1725 CIC/CC/A/2015/002457 1726 CIC/CC/A/2015/002458 1727 CIC/CC/A/2015/002649 1728 CIC/CC/A/2015/002650 1729 CIC/CC/A/2015/003954 1730 CIC/CC/A/2015/003882 1731 CIC/CC/A/2015/002908 1732 CIC/CC/A/2015/002909 1733 CIC/CC/A/2015/002910 1734 CIC/CC/A/2015/002904 1735 CIC/CC/A/2015/003107 1736 CIC/CC/A/2015/002902 1737 CIC/CC/A/2015/003105 69 1738 CIC/CC/A/2015/003104 1739 CIC/CC/A/2015/003103 1740 CIC/CC/A/2015/003102 1741 CIC/CC/A/2015/004179 1742 CIC/CC/A/2015/004266 1743 CIC/CC/A/2015/004265 1744 CIC/CC/A/2015/002903 1745 CIC/CC/A/2015/003794 1746 CIC/CC/A/2015/003789 1747 CIC/CC/A/2015/003826 1748 CIC/CC/A/2015/003825 1749 CIC/CC/A/2015/003811 1750 CIC/CC/A/2015/003808 1751 CIC/CC/A/2015/003807 1752 CIC/CC/A/2015/003804 1753 CIC/CC/A/2015/003802 1754 CIC/CC/A/2015/003796 1755 CIC/CC/A/2015/003792 1756 CIC/CC/A/2015/000918 1757 CIC/CC/A/2015/000537 1758 CIC/CC/A/2015/004181 1759 CIC/CC/A/2015/004237 1760 CIC/CC/A/2015/004180 1761 CIC/CC/A/2015/004215 1762 CIC/CC/A/2015/004238 1763 CIC/CC/A/2015/004239 1764 CIC/CC/A/2015/004248 1765 CIC/CC/A/2015/001411 1766 CIC/CC/A/2015/001540 1767 CIC/CC/A/2015/004264 1768 CIC/CC/A/2015/004219 1769 CIC/CC/A/2015/004216 1770 CIC/CC/A/2015/004291 1771 CIC/CC/A/2015/004221 1772 CIC/CC/A/2015/004218 1773 CIC/CC/A/2015/004246 1774 CIC/CC/A/2015/004217 1775 CIC/CC/A/2015/004272 1776 CIC/CC/A/2015/004270 1777 CIC/CC/A/2015/000441 1778 CIC/CC/A/2015/001141 1779 CIC/CC/A/2015/000473 1780 CIC/CC/A/2015/000474 1781 CIC/CC/A/2015/00477 1782 CIC/CC/A/2015/000491 1783 CIC/CC/A/2015/000483 1784 CIC/CC/A/2015/000463 70 1785 CIC/CC/A/2015/001786 1786 CIC/CC/A/2015/001797 1787 CIC/CC/A/2015/001746 1788 CIC/CC/A/2015/001745 1789 CIC/CC/A/2015/001744 1790 CIC/CC/A/2015/000467 1791 CIC/CC/A/2015/000444 1792 CIC/CC/A/2015/000436 1793 CIC/CC/A/2015/000626 1794 CIC/RM/A/2014/003104 1795 CIC/CC/A/2015/000627 1796 CIC/CC/A/2015/000632 1797 CIC/CC/A/2015/001790 1798 CIC/CC/A/2015/001791 1799 CIC/CC/A/2015/001761 1800 CIC/CC/A/2015/000380 1801 CIC/CC/A/2015/000381 1802 CIC/CC/A/2015/000383 1803 CIC/CC/A/2015/000375 1804 CIC/CC/A/2015/000377 1805 CIC/CC/A/2015/000389 1806 CIC/CC/A/2015/000390 1807 CIC/CC/A/2015/000386 1808 CIC/CC/A/2015/003899 1809 CIC/CC/A/2015/004093 1810 CIC/CC/A/2015/004094 1811 CIC/CC/A/2015/004096 1812 CIC/CC/A/2015/001762 1813 CIC/CC/A/2015/001763 1814 CIC/CC/A/2015/003445 1815 CIC/CC/A/2015/004083 1816 CIC/CC/A/2015/004084 1817 CIC/CC/A/2015/004089 1818 CIC/CC/A/2015/004090 1819 CIC/CC/A/2015/004091 1820 CIC/CC/A/2015/004092 1821 CIC/CC/A/2015/004095 1822 CIC/CC/A/2015/004085 1823 CIC/CC/A/2015/004086 1824 CIC/CC/A/2015/004087 1825 CIC/CC/A/2015/004088 1826 CIC/CC/A/2015/003893 1827 CIC/RM/A/2014/002359 1828 CIC/RM/A/2014/002335 1829 CIC/RM/A/2014/002363 1830 CIC/RM/A/2014/002362 1831 CIC/RM/A/2014/002361 71 1832 CIC/CC/A/2015/003739 1833 CIC/CC/A/2015/003725 1834 CIC/CC/A/2015/003727 1835 CIC/CC/A/2015/003728 1836 CIC/CC/A/2014/002030 1837 CIC/CC/A/2014/002031 1838 CIC/CC/A/2014/002032 1839 CIC/CC/A/2014/002024 1840 CIC/CC/A/2015/000831 1841 CIC/CC/A/2015/003740 1842 CIC/CC/A/2015/003742 1843 CIC/RM/A/2014/002195 1844 CIC/RM/A/2014/002194 1845 CIC/RM/A/2014/002193 1846 CIC/RM/A/2014/002192 1847 CIC/RM/A/2014/002191 1848 CIC/RM/A/2014/002190 1849 CIC/RM/A/2014/002189 1850 CIC/RM/A/2014/002188 1851 CIC/RM/A/2014/002357 1852 CIC/RM/A/2014/002356 1853 CIC/RM/A/2014/002355 1854 CIC/RM/A/2014/002337 1855 CIC/RM/A/2014/002207 1856 CIC/RM/A/2014/002206 1857 CIC/RM/A/2014/002205 1858 CIC/RM/A/2014/002204 1859 CIC/RM/A/2014/002203 1860 CIC/RM/A/2014/002202 1861 CIC/RM/A/2014/002201 1862 CIC/RM/A/2014/002200 1863 CIC/RM/A/2014/002199 1864 CIC/RM/A/2014/002198 1865 CIC/RM/A/2014/002197 1866 CIC/RM/A/2014/002196 1867 CIC/RM/A/2014/002208 1868 CIC/RM/A/2014/002214 1869 CIC/RM/A/2014/002213 1870 CIC/RM/A/2014/02212 1871 CIC/RM/A/2014/002211 1872 CIC/RM/A/2014/002210 1873 CIC/RM/A/2014/002207 1874 CIC/RM/A/2014/002269 1875 CIC/RM/A/2014/002268 1876 CIC/RM/A/2014/002267 1877 CIC/RM/A/2014/002266 1878 CIC/RM/A/2014/002265 72 1879 CIC/RM/A/2014/002264 1880 CIC/RM/A/2014/002263 1881 CIC/RM/A/2014/002209 1882 CIC/CC/A/2015/003927 1883 CIC/CC/A/2015/003919 1884 CIC/CC/A/2015/003918 1885 CIC/CC/A/2015/001743 1886 CIC/CC/A/2015/001696 1887 CIC/CC/A/2015/001757 1888 CIC/CC/A/2015/001759 1889 CIC/CC/A/2015/00030 1890 CIC/RM/A/2014/002224 1891 CIC/RM/A/2014/002223 1892 CIC/RM/A/2014/002222 1893 CIC/RM/A/2014/02219 1894 CIC/RM/A/2014/002218 1895 CIC/RM/A/2014/002217 1896 CIC/RM/A/2014/002216 1897 CIC/RM/A/2014/002215 1898 CIC/RM/A/2014/003218 1899 CIC/RM/A/2014/003217 1900 CIC/RM/A/2014/003216 1901 CIC/RM/A/2014/003215 1902 CIC/RM/A/2014/003214 1903 CIC/RM/A/2014/003213 1904 CIC/RM/A/2014/003212 1905 CIC/RM/A/2014/002440 1906 CIC/RM/A/2014/002439 1907 CIC/RM/A/2014/002438 1908 CIC/RM/A/2014/002444 1909 CIC/RM/A/2014/002443 1910 CIC/RM/A/2014/002442 1911 CIC/RM/A/2014/002441 1912 CIC/CC/A2015/003912 1913 CIC/CC/A/2015/003911 1914 CIC/RM/A/2014/003247 1915 CIC/RM/A/2014/003241 1916 CIC/RM/A/2014/003233 1917 CIC/RM/A/2014/003231 1918 CIC/RM/A/2014/003230 1919 CIC/RM/A/2014/003229 1920 CIC/RM/A/2014/003227 1921 CIC/RM/A/2014/003226 1922 CIC/RM/A/2014/003225 1923 CIC/RM/A/2014/003224 1924 CIC/RM/A/2014/003223 1925 CIC/RM/A/2014/003221 73 1926 CIC/RM/A/2014/003220 1927 CIC/CC/A/2015/001259 1928 CIC/CC/A/2015/01255 1929 CIC/CC/A/2015/001253 1930 CIC/CC/A/2015/001388 1931 CIC/CC/A/2015/001387 1932 CIC/CC/A/2015/004156 1933 CIC/CC/A/2015/004157 1934 CIC/CC/A/2015/004267 1935 CIC/CC/A/2015/001114 1936 CIC/CC/A/2015/001113 1937 CIC/CC/A/2015/001979 1938 CIC/CC/A/2015/002550 1939 CIC/CC/A/2015/002558 1940 CIC/CC/A/2015/001217 1941 CIC/CC/A/2015/001216 1942 CIC/CC/A/2015/001215 1943 CIC/CC/A/2015/001214 1944 CIC/CC/A/2015/001264 1945 CIC/CC/A/2015/001263 1946 CIC/CC/A/2015/001262 1947 CIC/CC/A/2015/000114 1948 CIC/CC/A/2015/003784 1949 CIC/CC/A/2015/002571 1950 CIC/CC/A/2015/002570 1951 CIC/CC/A/2015/003764 1952 CIC/CC/A/2015/002569 1953 CIC/CC/A/2015/002565 1954 CIC/CC/A/2015/002567 1955 CIC/CC/A/2015/002566 1956 CIC/CC/A/2015/002549 1957 CIC/CC/A/2015/003748 1958 CIC/CC/A/2015/001115 1959 CIC/CC/A/2015/003729 1960 CIC/CC/A/2015/003744 1961 CIC/CC/A/2015/003819 1962 CIC/CC/A/2015/003820 1963 CIC/CC/A/2015/003756 1964 CIC/CC/A/2015/003755 1965 CIC/CC/A/2014/002503 1966 CIC/CC/A/2015/002741 1967 CIC/CC/A/2015/002143 1968 CIC/CC/A/2015/000573 1969 CIC/CC/A/2015/000080 1970 CIC/CC/A/2015/000074 1971 CIC/CC/A/2015/002136 1972 CIC/CC/A/2015/002137 74 1973 CIC/CC/A/2015/002138 1974 CIC/CC/A/2015/002139 1975 CIC/CC/A/2015/001138 1976 CIC/CC/A/2015/000465 1977 CIC/CC/A/2015/000466 1978 CIC/CC/A/2015/003523 1979 CIC/CC/A/2015/003524 1980 CIC/CC/A/2015/003526 1981 CIC/CC/A/2015/002652 1982 CIC/CC/A/2015/002755 1983 CIC/CC/A/2015/002751 1984 CIC/CC/A/2015/002618 1985 CIC/CC/A/2015/002776 1986 CIC/CC/A/2015/002787 1987 CIC/CC/A/2015/002756 1988 CIC/CC/A/2015/002759 1989 CIC/CC/A/2015/003055 1990 CIC/CC/A/2015/003068 1991 CIC/CC/A/2015/003056 1992 CIC/CC/A/2015/003286 1993 CIC/CC/A/2015/003280 1994 CIC/CC/A/2015/003279 1995 CIC/CC/A/2015/003278 1996 CIC/CC/A/2015/003319 1997 CIC/CC/A/2015/003285 1998 CIC/CC/A/2015/003284 1999 CIC/CC/A/2015/003283 2000 CIC/CC/A/2015/003281 2001 CIC/CC/A/2015/003067 2002 CIC/CC/A/2015/003259 2003 CIC/CC/A/2015/003258 2004 CIC/CC/A/2015/003257 2005 CIC/CC/A/2015/003991 2006 CIC/CC/A/2015/003993 2007 CIC/CC/A/2015/003985 2008 CIC/CC/A/2015/003989 2009 CIC/CC/A/2015/003987 2010 CIC/CC/A/2015/003987 2011 CIC/CC/A/2015/003984 2012 CIC/CC/A/2015/003983 2013 CIC/CC/A/2015/003982 2014 CIC/CC/A/2015/002750 2015 CIC/CC/A/2015/002680 2016 CIC/CC/A/2015/002682 2017 CIC/CC/A/2015/002683 2018 CIC/CC/A/2015/002688 2019 CIC/CC/A/2015/002791 75 2020 CIC/CC/A/2015/002790 2021 CIC/CC/A/2015/002789 2022 CIC/CC/A/2015/002788 2023 CIC/CC/A/2015/002621 2024 CIC/CC/A/2015/003302 2025 CIC/CC/A/2015/002659 2026 CIC/CC/A/2015/002658 2027 CIC/CC/A/2015/002655 2028 CIC/CC/A/2015/002656 2029 CIC/CC/A/2015/001281 2030 CIC/CC/A/2015/000585 2031 CIC/CC/A/2015/000587 2032 CIC/CC/A/2015/001423 2033 CIC/CC/A/2015/002140 2034 CIC/CC/A/2015/000577 2035 CIC/CC/A/2015/000610 2036 CIC/CC/A/2015/000609 2037 CIC/CC/A/2015/00608 2038 CIC/CC/A/2015/002703 2039 CIC/CC/A/2015/002709 2040 CIC/CC/A/2015/000193 2041 CIC/CC/A/2015/002726 2042 CIC/CC/A/2015/001386 2043 CIC/CC/A/2015/001747 2044 CIC/CC/A/2015/001464 2045 CIC/CC/A/2015/001482 2046 CIC/CC/A/2015/001466 2047 CIC/CC/A/2015/001480 2048 CIC/CC/A/2015/001116 2049 CIC/CC/A/2015/002559 2050 CIC/CC/A/2015/002555 2051 CIC/CC/A/2015/002556 2052 CIC/CC/A/2015/002557 2053 CIC/CC/A/2015/002552 2054 CIC/CC/A/2015/002551 2055 CIC/CC/A/2015/002568 2056 CIC/CC/A/2015/00761 2057 CIC/CC/A/2015/000200 2058 CIC/CC/A/2015/000180 2059 CIC/CC/A/2015/000179 2060 CIC/CC/A/2015/000177 2061 CIC/CC/A/2015/000174 2062 CIC/CC/A/2015/000192 2063 CIC/CC/A/2015/000198 2064 CIC/CC/A/2015/000197 2065 CIC/CC/A/2015/000196 2066 CIC/CC/A/2015/000195 76 2067 CIC/CC/A/2015/003377 2068 CIC/CC/A/2015/003215 2069 CIC/CC/A/2015/003900 2070 CIC/CC/A/2015/003905 2071 CIC/CC/A/2015/003904 2072 CIC/CC/A/2015/003901 2073 CIC/CC/A/2015/003746 2074 CIC/CC/A/2015/003745 2075 CIC/CC/A/2015/002576 2076 CIC/CC/A/2015/002572 2077 CIC/CC/A/2015/002573 2078 CIC/CC/A/2015/003245 2079 CIC/CC/A/2015/00448 2080 CIC/CC/A/2015/00111 2081 CIC/CC/A/2015/00387 2082 CIC/CC/A/2015/000332 2083 CIC/CC/A/2015/003319 2084 CIC/CC/A/2015/000734 2085 CIC/CC/A/2015/000735 2086 CIC/CC/A/2015/00626 2087 CIC/CC/A/2015/000623 2088 CIC/CC/A/2015/000624 2089 CIC/CC/A/2015/000625 2090 CIC/CC/A/2015/000464 2091 CIC/CC/A/2015/002417 2092 CIC/CC/A/2015/002691 2093 CIC/CC/A/2015/002710 2094 CIC/CC/A/2015/002712 2095 CIC/CC/A/2015/002746 2096 CIC/CC/A/2015/002730 2097 CIC/CC/A/2015/000554 2098 CIC/CC/A/2015/002562 2099 CIC/CC/A/2015/002564 2100 CIC/CC/A/2015/002563 2101 CIC/CC/A/2015/002561 2102 CIC/CC/A/2015/002783 2103 CIC/CC/A/2015/003788 2104 CIC/CC/A/2015/003328 2105 CIC/CC/A/2015/001308 2106 CIC/CC/A/2015/004251 2107 CIC/CC/A/2015/004249 2108 CIC/CC/A/2015/004247 2109 CIC/CC/A/2015/000203 2110 CIC/CC/A/2015/000201 2111 CIC/CC/A/2015/000206 2112 CIC/CC/A/2015/002135 2113 CIC/CC/A/2015/001309 77 2114 CIC/CC/A/2015/0013010 2115 CIC/CC/A/2015/001137 2116 CIC/CC/A/2015/002087 2117 CIC/CC/A/2015/002132 2118 CIC/CC/A/2015/002133 2119 CIC/CC/A/2015/002134 2120 CIC/CC/A/2015/000490 2121 CIC/CC/A/2015/000489 2122 CIC/CC/A/2015/000156 2123 CIC/CC/A/2015/000189 2124 CIC/CC/A/2015/000478 2125 CIC/CC/A/2015/000479 2126 CIC/CC/A/2015/000373 2127 CIC/CC/A/2015/000372 2128 CIC/CC/A/2015/000376 2129 CIC/CC/A/2015/001102 2130 CIC/CC/A/2015/004035 2131 CIC/CC/A/2015/004036 2132 CIC/CC/A/2015/003956 2133 CIC/CC/A/2015/003813 2134 CIC/CC/A/2015/003824 2135 CIC/CC/A/2015/003823 2136 CIC/CC/A/2015/003822 2137 CIC/CC/A/2015/003818 2138 CIC/CC/A/2015/003821 2139 CIC/CC/A/2015/003815 2140 CIC/CC/A/2015/004022 2141 CIC/CC/A/2015/002459 2142 CIC/CC/A/2015/002460 2143 CIC/CC/A/2015/002461 2144 CIC/CC/A/2015/002462 2145 CIC/CC/A/2015/002463 2146 CIC/CC/A/2015/002441 2147 CIC/CC/A/2015/002442 2148 CIC/CC/A/2015/002443 2149 CIC/CC/A/2015/002444 2150 CIC/CC/A/2015/003527 2151 CIC/CC/A/2015/003528 2152 CIC/CC/A/2015/03529 2153 CIC/CC/A/2015/003530 2154 CIC/CC/A/2015/002624 2155 CIC/CC/A/2015/002623 2156 CIC/CC/A/2015/003990 2157 CIC/CC/A/2015/003981 2158 CIC/CC/A/2015/003986 2159 CIC/CC/A/2015/003992 2160 CIC/CC/A/2015/003277 78 2161 CIC/CC/A/2015/003276 2162 CIC/CC/A/2015/003322 2163 CIC/CC/A/2015/002685 2164 CIC/CC/A/2015/002669 2165 CIC/CC/A/2015/002553 2166 CIC/CC/A/2015/002752 2167 CIC/CC/A/2015/002619 2168 CIC/CC/A/2015/002766 2169 CIC/CC/A/2015/002708 2170 CIC/CC/A/2015/002736 2171 CIC/CC/A/2015/002782 2172 CIC/CC/A/2015/003254 2173 CIC/CC/A/2015/003249 2174 CIC/CC/A/2015/003064 2175 CIC/CC/A/2015/003518 2176 CIC/CC/A/2015/003517 2177 CIC/CC/A/2015/003520 2178 CIC/CC/A/2015/003519 2179 CIC/CC/A/2015/003522 2180 CIC/CC/A/2015/00480 2181 CIC/CC/A/2015/000481 2182 CIC/CC/A/2015/000482 2183 CIC/CC/A/2015/0002694 2184 CIC/CC/A/2015/002728 2185 CIC/CC/A/2015/002692 2186 CIC/CC/A/2015/002690 2187 CIC/CC/A/2015/002689 2188 CIC/CC/A/2015/000561 2189 CIC/CC/A/2015/000564 2190 CIC/CC/A/2015/000563 2191 CIC/CC/A/2015/000562 2192 CIC/CC/A/2015/001802 2193 CIC/CC/A/2015/002732 2194 CIC/CC/A/2015/002729 2195 CIC/CC/A/2015/002737 2196 CIC/CC/A/2015/00759 2197 CIC/CC/A/2015/000765 2198 CIC/CC/A/2015/000767 2199 CIC/CC/A/2015/000766 2200 CIC/CC/A/2015/001167 2201 CIC/CC/A/2015/001165 2202 CIC/CC/A/2015/001483 2203 CIC/CC/A/2015/002700 2204 CIC/CC/A/2015/002723 2205 CIC/CC/A/2015/002744 2206 CIC/CC/A/2015/002693 2207 CIC/CC/A/2015/002701 79 2208 CIC/CC/A/2015/002718 2209 CIC/CC/A/2015/002716 2210 CIC/CC/A/2015/002714 2211 CIC/CC/A/2015/002698 2212 CIC/CC/A/2015/002735 2213 CIC/CC/A/2015/002739 2214 CIC/CC/A/2015/002749 2215 CIC/CC/A/2015/002720 2216 CIC/CC/A/2015/002734 2217 CIC/CC/A/2015/000593 2218 CIC/CC/A/2015/000592 2219 CIC/CC/A/2015/000591 2220 CIC/CC/A/2015/000590 2221 CIC/CC/A/2015/000599 2222 CIC/CC/A/2015/000601 2223 CIC/CC/A/2015/000600 2224 CIC/CC/A/2015/000602 2225 CIC/CC/A/2015/000598 2226 CIC/CC/A/2015/000597 2227 CIC/CC/A/2015/000596 2228 CIC/CC/A/2015/000595 2229 CIC/CC/A/2015/000594 2230 CIC/CC/A/2015/000224 2231 CIC/CC/A/2015/002695 2232 CIC/CC/A/2015/002725 2233 CIC/CC/A/2015/001299 2234 CIC/CC/A/2015/002705 2235 CIC/CC/A/2015/002704 2236 CIC/CC/A/2015/002706 2237 CIC/CC/A/2015/002761 2238 CIC/CC/A/2015/002758 2239 CIC/CC/A/2015/002775 2240 CIC/CC/A/2015/003401 2241 CIC/CC/A/2015/003721 2242 CIC/CC/A/2015/003720 2243 CIC/CC/A/2015/001753 2244 CIC/CC/A/2015/001158 2245 CIC/CC/A/2015/001302 2246 CIC/CC/A/2015/003743 2247 CIC/CC/A/2015/003736 2248 CIC/CC/A/2015/003734 2249 CIC/CC/A/2015/003953 2250 CIC/CC/A/2015/003839 2251 CIC/CC/A/2015/002762 2252 CIC/CC/A/2015/002662 2253 CIC/CC/A/2015/002668 2254 CIC/CC/A/2015/002667 80 2255 CIC/CC/A/2015/002666 2256 CIC/CC/A/2015/002660 2257 CIC/CC/A/2015/002742 2258 CIC/CC/A/2015/002753 2259 CIC/CC/A/2015/002620 2260 CIC/CC/A/2015/002625 2261 CIC/CC/A/2015/002622 2262 CIC/CC/A/2015/003321 2263 CIC/CC/A/2015/002717 2264 CIC/CC/A/2015/003921 2265 CIC/CC/A/2015/003920 2266 CIC/CC/A/2015/003924 2267 CIC/CC/A/2015/003922 2268 CIC/CC/A/2015/003909 2269 CIC/CC/A/2015/003908 2270 CIC/CC/A/2015/003165 2271 CIC/CC/A/2015/003158 2272 CIC/CC/A/2015/003159 2273 CIC/CC/A/2015/003161 2274 CIC/CC/A/2015/003166 2275 CIC/CC/A/2015/003167 2276 CIC/CC/A/2015/003168 2277 CIC/CC/A/2015/003169 2278 CIC/CC/A/2015/003164 2279 CIC/CC/A/2015/003157 2280 CIC/CC/A/2015/003917 2281 CIC/CC/A/2015/003930 2282 CIC/RM/A/2014/003364 2283 CIC/RM/A/2014/003363 2284 CIC/RM/A/2014/003362 2285 CIC/RM/A/2014/003361 2286 CIC/RM/A/2014/003360 2287 CIC/RM/A/2014/003359 2288 CIC/RM/A/2014/003358 2289 CIC/RM/A/2014/0057 2290 CIC/RM/A/2014/003356 2291 CIC/RM/A/2014/003355 2292 CIC/RM/A/2014/002526 2293 CIC/RM/A/2014/002525 2294 CIC/RM/A/2014/002524 2295 CIC/RM/A/2014/002523 2296 CIC/RM/A/2014/002522 2297 CIC/RM/A/2014/002521 2298 CIC/RM/A/2014/002520 2299 CIC/RM/A/2014/002519 2300 CIC/RM/A/2014/002518 2301 CIC/RM/A/2014/002517 81 2302 CIC/RM/A/2014/002515 2303 CIC/RM/A/2014/002514 2304 CIC/RM/A/2014/002513 2305 CIC/RM/A/2014/002512 2306 CIC/RM/A/2014/002511 2307 CIC/RM/A/2014/002510 2308 CIC/RM/A/2014/002509 2309 CIC/RM/A/2014/002508 2310 CIC/RM/A/2014/002507 2311 CIC/RM/A/2014/002506 2312 CIC/RM/A/2014/002505 2313 CIC/RM/A/2014/002504 2314 CIC/RM/A/2014/002429 2315 CIC/RM/A/2014/002428 2316 CIC/RM/A/2014/002427 2317 CIC/RM/A/2014/002426 2318 CIC/RM/A/2014/002421 2319 CIC/RM/A/2014/002420 2320 CIC/RM/A/2014/002419 2321 CIC/RM/A/2014/002418 2322 CIC/RM/A/2014/002417 2323 CIC/RM/A/2014/002416 2324 CIC/RM/A/2014/002415 2325 CIC/RM/A/2014/002414 2326 CIC/RM/A/2014/002413 2327 CIC/RM/A/2014/002412 2328 CIC/RM/A/2014/002316 2329 CIC/RM/A/2014/002315 2330 CIC/RM/A/2014/002314 2331 CIC/RM/A/2014/002313 2332 CIC/RM/A/2014/002432 2333 CIC/RM/A/2014/002431 2334 CIC/RM/A/2014/002430 2335 CIC/CC/A/2015/004135 2336 CIC/CC/A/2015/004137 2337 CIC/CC/A/2015/004136 2338 CIC/CC/A/2015/004138 2339 CIC/CC/A/2015/004077 2340 CIC/CC/A/2015/004078 2341 CIC/CC/A/2015/003830 2342 CIC/CC/A/2015/003829 2343 CIC/CC/A/2015/003393 2344 CIC/CC/A/2015/003392 2345 CIC/CC/A/2015/003621 2346 CIC/RM/A/2014/003234 2347 CIC/CC/A/2015/002733 2348 CIC/CC/A/2015/002743 82 2349 CIC/CC/A/2015/002657 2350 CIC/CC/A/2015/003087 2351 CIC/CC/A/2015/002777 2352 CIC/CC/A/2015/003916 2353 CIC/RM/A/2014/002437 2354 CIC/RM/A/2014/002436 2355 CIC/RM/A/2014/002435 2356 CIC/RM/A/2014/002434 2357 CIC/RM/A/2014/002433 2358 CIC/RM/A/2014/002322 2359 CIC/RM/A/2014/002321 2360 CIC/RM/A/2014/002320 2361 CIC/RM/A/2014/002319 2362 CIC/RM/A/2014/002318 2363 CIC/RM/A/2014/002317 2364 CIC/CC/A/2015/00954 2365 CIC/CC/A/2015/00958 2366 CIC/CC/A/2015/000956 2367 CIC/CC/A/2015/000955 2368 CIC/CC/A/2015/001288 2369 CIC/CC/A/2015/002722 2370 CIC/CC/A/2015/002707 2371 CIC/CC/A/2015/003172 2372 CIC/CC/A/2015/003252 2373 CIC/CC/A/2015/001287 2374 CIC/CC/A/2015/001285 2375 CIC/CC/A/2015/001420 2376 CIC/CC/A/2015/001284 2377 CIC/CC/A/2015/001286 2378 CIC/CC/A/2015/002040 2379 CIC/CC/A/2015/002724 2380 CIC/CC/A/2015/002727 2381 CIC/CC/A/2015/002715 2382 CIC/CC/A/2015/003250 2383 CIC/CC/A/2015/003718 2384 CIC/CC/A/2015/002799 2385 CIC/CC/A/2015/003240 2386 CIC/CC/A/2015/002778 2387 CIC/CC/A/2015/002779 2388 CIC/CC/A/2015/002780 2389 CIC/CC/A/2015/002781 2390 CIC/CC/A/2015/003246 2391 CIC/CC/A/2015/003282 2392 CIC/CC/A/2015/003271 2393 CIC/CC/A/2015/003269 2394 CIC/RM/A/2014/002139 2395 CIC/RM/A/2014/002138 83 2396 CIC/RM/A/2014/002137 2397 CIC/RM/A/2014/002136 2398 CIC/RM/A/2014/002135 2399 CIC/RM/A/2014/002134 2400 CIC/RM/A/2014/002133 2401 CIC/RM/A/2014/002132 2402 CIC/RM/A/2014/002131 2403 CIC/RM/A/2014/002129 2404 CIC/RM/A/2014/002128 2405 CIC/RM/A/2014/002130 2406 CIC/RM/A/2014/002109 2407 CIC/RM/A/2014/002116 2408 CIC/RM/A/2014/002115 2409 CIC/RM/A/2014/002114 2410 CIC/RM/A/2014/002113 2411 CIC/RM/A/2014/002112 2412 CIC/RM/A/2014/002111 2413 CIC/RM/A/2014/002110 2414 CIC/CC/A/2015/003374 2415 CIC/CC/A/2015/003375 2416 CIC/CC/A/2015/003380 2417 CIC/CC/A/2015/0073 2418 CIC/CC/A/2015/003722 2419 CIC/CC/A/2015/002429 2420 CIC/CC/A/2015/002425 2421 CIC/CC/A/2015/002428 2422 CIC/CC/A/2015/000118 2423 CIC/CC/A/2015/003091 2424 CIC/CC/A/2015/003090 2425 CIC/CC/A/2015/003088 2426 CIC/CC/A/2015/003089 2427 CIC/CC/A/2015/003399 2428 CIC/CC/A/2015/003376 2429 CIC/CC/A/2015/003390 2430 CIC/CC/A/2015/003923 2431 CIC/CC/A/2015/001468 2432 CIC/CC/A/2015/001467 2433 CIC/CC/A/2015/003086 2434 CIC/CC/A/2015/001261 2435 CIC/RM/A/2014/002485 2436 CIC/RM/A/2014/002484 2437 CIC/RM/A/2014/002483 2438 CIC/RM/A/2014/002482 2439 CIC/RM/A/2014/002481 2440 CIC/RM/A/2014/002480 2441 CIC/RM/A/2014/002478 2442 CIC/RM/A/2014/002477 84 2443 CIC/RM/A/2014/002476 2444 CIC/RM/A/2014/002475 2445 CIC/RM/A/2014/003352 2446 CIC/RM/A/2014/003351 2447 CIC/RM/A/2014/003350 2448 CIC/RM/A/2014/003349 2449 CIC/RM/A/2014/002221 2450 CIC/RM/A/2014/002499 2451 CIC/RM/A/2014/002498 2452 CIC/RM/A/2014/003354 2453 CIC/RM/A/2014/003353 2454 CIC/RM/A/2014/002157 2455 CIC/RM/A/2014/002425 2456 CIC/RM/A/2014/002424 2457 CIC/RM/A/2014/002423 2458 CIC/RM/A/2014/002422 2459 CIC/RM/A/2014/002411 2460 CIC/RM/A/2014/002410 2461 CIC/RM/A/2014/002409 2462 CIC/RM/A/2014/002140 2463 CIC/RM/A/2014/002414 2464 CIC/RM/A/2014/004455 2465 CIC/RM/A/2014/004473 2466 CIC/RM/A/2014/004450 2467 CIC/RM/A/2014/004499 2468 CIC/RM/A/2014/004448 2469 CIC/RM/A/2014/004447 2470 CIC/RM/A/2014/004446 2471 CIC/RM/A/2014/004451 2472 CIC/RM/A/2014/004452 2473 CIC/RM/A/2014/004453 2474 CIC/RM/A/2014/004454 2475 CIC/CC/A/2015/000716 2476 CIC/CC/A/2015/000718 2477 CIC/CC/A/2015/000719 2478 CIC/CC/A/2015/000720 2479 CIC/CC/A/2015/000729 2480 CIC/CC/A/2015/000726 2481 CIC/CC/A/2015/000715 2482 CIC/CC/A/2015/002504 2483 CIC/CC/A/2015/001092 2484 CIC/CC/A/2015/001088 2485 CIC/CC/A/2015/001087 2486 CIC/CC/A/2015/000795 2487 CIC/CC/A/2015/000798 2488 CIC/CC/A/2015/002165 2489 CIC/CC/A/2015/000182 85 2490 CIC/CC/A/2015/000148 2491 CIC/CC/A/2014/001808 2492 CIC/CC/A/2014/001807 2493 CIC/CC/A/2014/001815 2494 CIC/CC/A/2014/001814 2495 CIC/CC/A/2014/001816 2496 CIC/CC/A/2014/001822 2497 CIC/CC/A/2014/001823 2498 CIC/CC/A/2015/000147 2499 CIC/CC/A/2015/001290 2500 CIC/CC/A/2014/001824 2501 CIC/CC/A/2015/000143 2502 CIC/CC/A/2015/000145 2503 CIC/CC/A/2015/000146 2504 CIC/CC/A/2015/002138 2505 CIC/CC/A/2015/002520 2506 CIC/CC/A/2014/002519 2507 CIC/CC/A/2014/002140 2508 CIC/CC/A/201/002141 2509 CIC/CC/A/2014/002146 2510 CIC/CC/A/2014/002507 2511 CIC/CC/A/201/002474 2512 CIC/CC/A/2014/002473 2513 CIC/CC/A/201/002472 2514 CIC/CC/A/201/001745 2515 CIC/CC/A/2014/001810 2516 CIC/RM/A/2014/001878 2517 CIC/RM/A/2014/001889 2518 CIC/RM/A/2014/001890 2519 CIC/RM/A/2014/001893 2520 CIC/RM/A/2014/001897 2521 CIC/RM/A/2014/001887 2522 CIC/RM/A/2014/001884 2523 CIC/RM/A/2014/001886 2524 CIC/CC/A/2015/00722 2525 CIC/CC/A/2015/000710 2526 CIC/CC/A/2015/000721 2527 CIC/CC/A/2015/000235 2528 CIC/CC/A/2015/001690 2529 CIC/CC/A/2014/001934 2530 CIC/CC/A/2014/002442 2531 CIC/CC/A/2014/002407 2532 CIC/CC/A/2014/002405 2533 CIC/CC/A/2014/002274 2534 CIC/CC/A/2014/002272 2535 CIC/CC/A/2014/002270 2536 CIC/CC/A/2015/003765 86 2537 CIC/CC/A/2015/003750 2538 CIC/CC/A/2015/003800 2539 CIC/CC/A/2015/003770 2540 CIC/CC/A/2015/001307 2541 CIC/CC/A/2015/001304 2542 CIC/CC/A/2015/001303 2543 CIC/CC/A/2015/001301 2544 CIC/CC/A/2015/0001300 2545 CIC/CC/A/2015/002905 2546 CIC/CC/A/2015/001283 2547 CIC/CC/A/2015/002089 2548 CIC/CC/A/2015/003698 2549 CIC/CC/A/2015/003704 2550 CIC/CC/A/2015/003699 2551 CIC/CC/A/2015/003783 2552 CIC/CC/A/2015/003801 2553 CIC/CC/A/2015/003814 2554 CIC/CC/A/2015/003812 2555 CIC/CC/A/2015/003810 2556 CIC/CC/A/2015/003809 2557 CIC/CC/A/2015/003806 2558 CIC/CC/A/2015/003767 2559 CIC/CC/A/2015/001252 2560 CIC/CC/A/2015/002907 2561 CIC/CC/A/2015/002906 2562 CIC/CC/A/2015/003693 2563 CIC/CC/A/2015/003696 2564 CIC/CC/A/2015/003712 2565 CIC/CC/A/2015/003710 2566 CIC/CC/A/2015/003709 2567 CIC/CC/A/2015/003707 2568 CIC/CC/A/2015/003706 2569 CIC/CC/A/2015/001166 2570 CIC/CC/A/2015/003963 2571 CIC/CC/A/2015/003970 2572 CIC/CC/A/2015/003969 2573 CIC/CC/A/2015/003968 2574 CIC/CC/A/2015/003967 2575 CIC/CC/A/2015/003962 2576 CIC/CC/A/2015/003965 2577 CIC/CC/A/2015/003964 2578 CIC/CC/A/2015/001915 2579 CIC/CC/A/2015/001916 2580 CIC/CC/A/2015/001919 2581 CIC/CC/A/2015/001918 2582 CIC/CC/A/2015/001917 2583 CIC/CC/A/2015/003711 87 2584 CIC/CC/A/2015/003731 2585 CIC/CC/A/2015/003732 2586 CIC/CC/A/2015/003766 2587 CIC/CC/A/2015/001922 2588 CIC/CC/A/2015/001920 2589 CIC/CC/A/2015/001921 2590 CIC/CC/A/2015/001987 2591 CIC/CC/A/2015/002687 2592 CIC/CC/A/2015/003273 2593 CIC/CC/A/2015/003263 2594 CIC/CC/A/2015/003214 2595 CIC/CC/A/2015/003216 2596 CIC/CC/A/2015/004223 2597 CIC/CC/A/2015/003979 2598 CIC/CC/A/2015/003994 2599 CIC/CC/A/2015/003988 2600 CIC/CC/A/2015/003980 2601 CIC/CC/A/2015/004227 2602 CIC/CC/A/2015/004226 2603 CIC/CC/A/2015/004269 2604 CIC/CC/A/2015/001265 2605 CIC/CC/A/2015/001266 2606 CIC/CC/A/2015/001269 2607 CIC/CC/A/2015/001271 2608 CIC/CC/A/2015/002061 2609 CIC/CC/A/2015/002063 2610 CIC/CC/A/2015/002066 2611 CIC/CC/A/2015/002065 2612 CIC/CC/A/2015/002070 2613 CIC/CC/A/2015/003733 2614 CIC/CC/A/2015/003749 2615 CIC/CC/A/2015/003730 2616 CIC/CC/A/2015/001392 2617 CIC/CC/A/2015/001391 2618 CIC/CC/A/2015/001383 2619 CIC/CC/A/2015/003309 2620 CIC/CC/A/2015/003308 2621 CIC/CC/A/2015/003307 2622 CIC/CC/A/2015/001278 2623 CIC/CC/A/2015/001991 2624 CIC/CC/A/2015/001992 2625 CIC/CC/A/2015/001993 2626 CIC/CC/A/2015/002748 2627 CIC/CC/A/2015/002747 CIC/CC/A/2015/0000274 2628 5 2629 CIC/CC/A/2015/001425 88 2630 CIC/CC/A/2015/003412 2631 CIC/CC/A/2015/003413 2632 CIC/CC/A/2015/003414 2633 CIC/CC/A/2015/001168 2634 CIC/CC/A/2015/001276 2635 CIC/CC/A/2015/001279 2636 CIC/CC/A/2015/003239 2637 CIC/CC/A/2015/003238 2638 CIC/CC/A/2015/003237 2639 CIC/CC/A/2015/003236 2640 CIC/CC/A/2015/003235 2641 CIC/CC/A/2015/003234 2642 CIC/CC/A/2015/003973 2643 CIC/CC/A/2015/003971 2644 CIC/CC/A/2015/003976 2645 CIC/CC/A/2015/003974 2646 CIC/CC/A/2015/003972 2647 CIC/CC/A/2015/003975 2648 CIC/CC/A/2015/003977 2649 CIC/CC/A/2015/003995 2650 CIC/CC/A/2015/003978 2651 CIC/CC/A/2015/002064 2652 CIC/CC/A/2015/002068 2653 CIC/CC/A/2015/002036 2654 CIC/CC/A/2015/002067 2655 CIC/CC/A/2015/002069 2656 CIC/CC/A/2015/002071 2657 CIC/CC/A/2015/003263 2658 CIC/CC/A/2015/003263 2659 CIC/CC/A/2015/003260 2660 CIC/CC/A/2015/003251 2661 CIC/CC/A/2015/003241 2662 CIC/CC/A/2015/003267 2663 CIC/CC/A/2015/000862 2664 CIC/CC/A/2015/000840 2665 CIC/CC/A/2015/00842 2666 CIC/CC/A/2015/000882 2667 CIC/CC/A/2015/002129 2668 CIC/CC/A/2015/00860 2669 CIC/CC/A/2015/00724 2670 CIC/CC/A/2015/000858 2671 CIC/CC/A/2015/00830 2672 CIC/CC/A/2015/002469 2673 CIC/CC/A/2015/002470 2674 CIC/CC/A/2015/002472 2675 CIC/CC/A/2015/001157 2676 CIC/CC/A/2015/001154 89 2677 CIC/CC/A/2015/001156 2678 CIC/CC/A/2015/001155 2679 CIC/CC/A/2015/001422 2680 CIC/CC/A/2015/001153 2681 CIC/CC/A/2015/001421 2682 CIC/CC/A/2015/002474 2683 CIC/CC/A/2015/002473 2684 CIC/CC/A/2015/001297 2685 CIC/CC/A/2015/001298 2686 CIC/CC/A/2015/001296 2687 CIC/CC/A/2015/001479 2688 CIC/CC/A/2015/001151 2689 CIC/CC/A/2015/00781 2690 CIC/CC/A/2015/00829 2691 CIC/CC/A/2015/00772 2692 CIC/CC/A/2015/000770 2693 CIC/CC/A/2015/000774 2694 CIC/CC/A/2015/000209 2695 CIC/CC/A/2015/000245 2696 CIC/CC/A/2014/002521 2697 CIC/CC/A/2014/002522 2698 CIC/CC/A/2014/002719 2699 CIC/CC/A/2014/002718 2700 CIC/CC/A/2014/002717 2701 CIC/CC/A/2014/002419 2702 CIC/CC/A/2014/002670 2703 CIC/CC/A/2014/002395 2704 CIC/CC/A/2014/002412 2705 CIC/CC/A/2014/002471 2706 CIC/CC/A/2014/002388 2707 CIC/CC/A/2014/002416 2708 CIC/CC/A/2014/002523 2709 CIC/CC/A/2014/002761 2710 CIC/CC/A/2014/002366 2711 CIC/CC/A/2014/002424 2712 CIC/CC/A/2014/002377 2713 CIC/CC/A/2014/002378 2714 CIC/CC/A/2014/002500 2715 CIC/CC/A/2014/002358 2716 CIC/CC/A/2014/002425 2717 CIC/CC/A/2014/002428 2718 CIC/CC/A/2014/002427 2719 CIC/CC/A/2014/002376 2720 CIC/CC/A/2014/002422 2721 CIC/CC/A/2014/002360 2722 CIC/CC/A/2014/002429 2723 CIC/CC/A/2014/002359 90 2724 CIC/CC/A/2014/002426 2725 CIC/CC/A/2014/002511 2726 CIC/CC/A/2014/002367 2727 CIC/CC/A/2014/002368 2728 CIC/CC/A/2014/001427 2729 CIC/CC/A/2014/001328 2730 CIC/CC/A/2014/001318 2731 CIC/CC/A/2014/001364 2732 CIC/CC/A/2014/001320 2733 CIC/CC/A/2014/001432 2734 CIC/CC/A/2014/001441 2735 CIC/CC/A/2014/001326 2736 CIC/CC/A/2014/001474 2737 CIC/CC/A/2014/001259 2738 CIC/CC/A/2014/001166 2739 CIC/CC/A/2014/001256 2740 CIC/CC/A/2014/001657 2741 CIC/CC/A/2014/002420 2742 CIC/CC/A/2014/001440 2743 CIC/CC/A/2014/002164 2744 CIC/CC/A/2014/001443 2745 CIC/CC/A/2014/001439 2746 CIC/CC/A/2014/001475 2747 CIC/CC/A/2014/002409 2748 CIC/CC/A/2014/002404 2749 CIC/CC/A/2014/002705 2750 CIC/CC/A/2014/002699 2751 CIC/CC/A/2014/002431 2752 CIC/CC/A/2014/002436 2753 CIC/CC/A/2014/002421 2754 CIC/CC/A/2014/002408 2755 CIC/CC/A/2014/002433 2756 CIC/CC/A/2014/002423 2757 CIC/CC/A/2014/002704 2758 CIC/CC/A/2014/002702 2759 CIC/CC/A/2014/002700 2760 CIC/CC/A/2014/002418 2761 CIC/CC/A/2014/002507 2762 CIC/CC/A/2014/002438 2763 CIC/CC/A/2014/002435 2764 CIC/CC/A/2014/002709 2765 CIC/CC/A/2014/002710 2766 CIC/CC/A/2014/002400 2767 CIC/CC/A/2014/002677 2768 CIC/CC/A/2014/002674 2769 CIC/CC/A/2014/002432 2770 CIC/CC/A/2014/002397 91 2771 CIC/CC/A/2014/002439 2772 CIC/CC/A/2014/002542 2773 CIC/CC/A/2014/002434 2774 CIC/CC/A/2014/002544 2775 CIC/CC/A/2014/002369 2776 CIC/CC/A/2014/002391 2777 CIC/CC/A/2014/002393 2778 CIC/CC/A/2014/002394 2779 CIC/CC/A/2014/002399 2780 CIC/CC/A/2014/002470 2781 CIC/CC/A/2014/001161 2782 CIC/CC/A/2014/001156 2783 CIC/CC/A/2014/001160 2784 CIC/CC/A/2014/001158 2785 CIC/CC/A/2015/000846 2786 CIC/CC/A/2015/000861 2787 CIC/CC/A/2015/000850 2788 CIC/CC/A/2015/000845 2789 CIC/CC/A/2015/000863 2790 CIC/CC/A/2015/000848 2791 CIC/CC/A/2015/000884 2792 CIC/CC/A/2015/000843 2793 CIC/CC/A/2015/000786 2794 CIC/CC/A/2015/000787 2795 CIC/CC/A/2015/000790 2796 CIC/CC/A/2015/000792 2797 CIC/CC/A/2015/000793 2798 CIC/CC/A/2015/000794 2799 CIC/CC/A/2015/000851 2800 CIC/CC/A/2015/000788 2801 CIC/CC/A/2015/000883 2802 CIC/CC/A/2015/002499 2803 CIC/CC/A/2015/001750 2804 CIC/CC/A/2015/000878 2805 CIC/CC/A/2015/000881 2806 CIC/CC/A/2015/000717 2807 CIC/CC/A/2015/000712 2808 CIC/CC/A/2015/000895 2809 CIC/CC/A/2015/000713 2810 CIC/CC/A/2015/000791 2811 CIC/CC/A/2015/000897 2812 CIC/CC/A/2015/000899 2813 CIC/CC/A/2015/000900 2814 CIC/CC/A/2015/000876 2815 CIC/CC/A/2015/000890 2816 CIC/CC/A/2015/000891 2817 CIC/CC/A/2015/000895 92 2818 CIC/CC/A/2015/000879 2819 CIC/CC/A/2015/000880 2820 CIC/CC/A/2015/000892 2821 CIC/CC/A/2015/000877 2822 CIC/CC/A/2015/000889 2823 CIC/CC/A/2014/002261 2824 CIC/CC/A/2014/002263 2825 CIC/CC/A/2014/001997 2826 CIC/CC/A/2014/001798 2827 CIC/CC/A/2014/002266 2828 CIC/CC/A/2014/002267 2829 CIC/CC/A/2014/001433 2830 CIC/CC/A/2014/000940 2831 CIC/CC/A/2014/002026 2832 CIC/CC/A/2014/001862 2833 CIC/CC/A/2014/000891 2834 CIC/CC/A/2014/001435 2835 CIC/CC/A/2014/001254 2836 CIC/CC/A/2014/002268 2837 CIC/CC/A/2014/00892 2838 CIC/CC/A/2014/001092 2839 CIC/CC/A/2014/001434 2840 CIC/CC/A/2014/002264 2841 CIC/CC/A/2014/001851 2842 CIC/CC/A/2014/001436 2843 CIC/CC/A/2014/00868 2844 CIC/CC/A/2014/002265 2845 CIC/CC/A/2014/001799 2846 CIC/CC/A/2014/001804 2847 CIC/CC/A/2014/001802 2848 CIC/CC/A/2014/001996 2849 CIC/CC/A/2014/001995 2850 CIC/CC/A/2014/002296 2851 CIC/CC/A/2014/002297 2852 CIC/CC/A/2014/001805 2853 CIC/CC/A/2014/002163 2854 CIC/CC/A/2014/001926 2855 CIC/CC/A/2014/001930 2856 CIC/CC/A/2014/001922 2857 CIC/CC/A/2014/001923 2858 CIC/CC/A/2014/001914 2859 CIC/CC/A/2014/001913 2860 CIC/CC/A/2014/001919 2861 CIC/CC/A/2014/001963 2862 CIC/CC/A/2014/002262 2863 CIC/CC/A/2014/001731 2864 CIC/CC/A/2014/001924 93 2865 CIC/CC/A/2014/001710 2866 CIC/CC/A/2014/001741 2867 CIC/CC/A/2014/001740 2868 CIC/CC/A/2014/001744 2869 CIC/CC/A/2014/001874 2870 CIC/CC/A/2014/001861 2871 CIC/CC/A/2014/001751 2872 CIC/CC/A/2014/01753 2873 CIC/CC/A/2014/001754 2874 CIC/CC/A/2014/001758 2875 CIC/CC/A/2014/001760 2876 CIC/CC/A/2014/001742 2877 CIC/CC/A/2014/001747 2878 CIC/CC/A/2014/001746 2879 CIC/CC/A/2014/002162 2880 CIC/CC/A/2014/001869 2881 CIC/CC/A/2014/001463 2882 CIC/CC/A/2014/001462 2883 CIC/CC/A/2014/001459 2884 CIC/CC/A/2014/001460 2885 CIC/CC/A/2014/001867 2886 CIC/CC/A/2014/001272 2887 CIC/CC/A/2014/001430 2888 CIC/CC/A/2014/001429 2889 CIC/CC/A/2014/001428 2890 CIC/CC/A/2014/001095 2891 CIC/CC/A/2014/001421 2892 CIC/CC/A/2014/001316 2893 CIC/CC/A/2014/001423 2894 CIC/CC/A/2014/001457 2895 CIC/CC/A/2014/001458 2896 CIC/CC/A/2014/001422 2897 CIC/CC/A/2014/001245 2898 CIC/CC/A/2014/001425 2899 CIC/CC/A/2014/001314 2900 CIC/CC/A/2014/001457 2901 CIC/CC/A/2014/001431 2902 CIC/CC/A/2014/001069 2903 CIC/CC/A/2014/001231 2904 CIC/CC/A/2014/001232 2905 CIC/CC/A/2014/001415 2906 CIC/CC/A/2014/001264 2907 CIC/CC/A/2014/001461 2908 CIC/CC/A/2014/001052 2909 CIC/CC/A/2014/001071 2910 CIC/CC/A/2014/001456 2911 CIC/CC/A/2014/001424 94 2912 CIC/CC/A/2014/001162 2913 CIC/CC/A/2014/002161 2914 CIC/CC/A/2015/000910 2915 CIC/CC/A/2015/003814 2916 CIC/CC/A/2015/003754 2917 CIC/CC/A/2015/003753 2918 CIC/CC/A/2015/003751 2919 CIC/CC/A/2015/004262 2920 CIC/CC/A/2015/004263 2921 CIC/CC/A/2015/004244 2922 CIC/CC/A/2015/004220 2923 CIC/CC/A/2015/004242 2924 CIC/CC/A/2015/004243 2925 CIC/CC/A/2015/004241 2926 CIC/CC/A/2015/004271 2927 CIC/CC/A/2015/004225 2928 CIC/CC/A/2015/004228 2929 CIC/CC/A/2015/003910 2930 CIC/CC/A/2015/003895 2931 CIC/CC/A/2015/003894 2932 CIC/CC/A/2015/003898 2933 CIC/CC/A/2015/003896 2934 CIC/CC/A/2015/003897 2935 CIC/CC/A/2015/003805 2936 CIC/CC/A/2015/003803 2937 CIC/CC/A/2015/002560 2938 CIC/CC/A/2015/002575 2939 CIC/CC/A/2015/002574 95