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 Indian Air Force 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. 

CIC/CC/A/2015/002 1 387 CIC/CC/A/2015/000 2 606 CIC/CC/A/2015/000 3 604 CIC/CC/A/2015/000 4 603 CIC/CC/A/2015/003 5 480 CIC/CC/A/2015/003 6 481 CIC/CC/A/2015/003 7 507 CIC/RM/A/2014/001 8 323 CIC/RM/A/2014/001 9 319 CIC/RM/A/2014/001 10 318 CIC/RM/A/2014/001 11 329 CIC/CC/A/2015/002 12 678 CIC/CC/A/2015/001 13 110 CIC/CC/A/2015/003 14 066 CIC/CC/A/2015/003 15 065 CIC/CC/A/2015/003 16 293 CIC/CC/A/2015/000 17 158 CIC/CC/A/2015/000 18 168 CIC/CC/A/2015/000 19 252 CIC/CC/A/2015/000 20 119 CIC/CC/A/2015/000 21 120 CIC/CC/A/2015/003 22 092 CIC/RM/A/2014/002 23 870 CIC/RM/A/2014/002 24 869 CIC/RM/A/2014/002 25 868 CIC/RM/A/2014/002 26 867 33 CIC/RM/A/2014/002 27 866 CIC/RM/A/2014/002 28 865 CIC/RM/A/2014/002 29 864 CIC/RM/A/2014/002 30 863 CIC/RM/A/2014/002 31 862 CIC/RM/A/2014/002 32 861 CIC/RM/A/2014/002 33 871 CIC/RM/A/2014/002 34 872 CIC/RM/A/2014/002 35 873 CIC/RM/A/2014/002 36 874 CIC/RM/A/2014/001 37 875 CIC/RM/A/2014/003 38 252 CIC/RM/A/2014/003 39 235 CIC/RM/A/2014/001 40 334 CIC/CC/A/2015/000 41 950 CIC/CC/A/2015/000 42 949 CIC/CC/A/2015/000 43 948 CIC/CC/A/2015/000 44 944 CIC/CC/A/2015/000 45 943 CIC/CC/A/2015/000 46 942 CIC/CC/A/2015/000 47 946 CIC/CC/A/2015/002 48 450 CIC/CC/A/2015/002 49 445 CIC/CC/A/2015/002 50 446 CIC/CC/A/2015/002 51 447 CIC/CC/A/2015/002 52 684 CIC/CC/A/2015/002 53 671 54 CIC/CC/A/2015/002 34 679 CIC/CC/A/2015/003 55 627 CIC/CC/A/2015/003 56 616 CIC/CC/A/2015/003 57 613 CIC/CC/A/2015/002 58 677 CIC/RM/A/2014/003 59 172 CIC/RM/A/2014/002 60 142 CIC/RM/A/2014/002 61 758 CIC/RM/A/2014/002 62 772 CIC/RM/A/2014/002 63 771 CIC/RM/A/2014/002 64 126 CIC/RM/A/2014/002 65 161 CIC/RM/A/2014/002 66 153 CIC/RM/A/2014/002 67 149 CIC/RM/A/2014/002 68 143 CIC/RM/A/2014/002 69 162 CIC/RM/A/2014/002 70 607 CIC/CC/A/2015/003 71 098 CIC/CC/A/2015/003 72 094 CIC/CC/A/2015/003 73 095 CIC/CC/A/2015/001 74 273 CIC/CC/A/2015/001 75 112 CIC/CC/A/2015/001 76 111 CIC/CC/A/2015/000 77 654 CIC/CC/A/2015/003 78 093 CIC/RM/A/2014/002 79 761 CIC/CC/A/2015/000 80 131 CIC/RM/A/2014/002 81 756 35 CIC/RM/A/2014/002 82 755 CIC/RM/A/2014/002 83 613 CIC/RM/A/2014/002 84 610 CIC/RM/A/2014/002 85 609 CIC/RM/A/2014/002 86 608 CIC/RM/A/2014/002 87 606 CIC/RM/A/2014/002 88 970 CIC/RM/A/2014/002 89 621 CIC/RM/A/2014/002 90 619 CIC/RM/A/2014/002 91 618 CIC/RM/A/2014/002 92 616 CIC/RM/A/2014/002 93 615 CIC/RM/A/2014/002 94 749 CIC/RM/A/2014/002 95 333 CIC/RM/A/2014/002 96 331 CIC/RM/A/2014/002 97 330 CIC/RM/A/2014/002 98 328 CIC/RM/A/2014/002 99 326 CIC/RM/A/2014/002 100 759 CIC/RM/A/2014/002 101 766 CIC/RM/A/2014/001 102 650 CIC/RM/A/2014/002 103 917 CIC/RM/A/2014/001 104 327 CIC/RM/A/2014/001 105 653 CIC/RM/A/2014/002 106 745 CIC/RM/A/2014/001 107 646 CIC/RM/A/2014/001 108 644 109 CIC/RM/A/2014/001 36 649 CIC/RM/A/2014/001 110 648 CIC/RM/A/2014/002 111 612 CIC/CC/A/2015/000 112 155 CIC/CC/A/2015/003 113 614 CIC/CC/A/2015/003 114 615 CIC/CC/A/2015/002 115 393 CIC/CC/A/2015/002 116 392 CIC/CC/A/2015/000 117 605 CIC/CC/A/2015/000 118 084 CIC/CC/A/2015/000 119 322 CIC/CC/A/2015/002 120 675 CIC/CC/A/2015/002 121 449 CIC/RM/A/2014/002 122 918 CIC/RM/A/2014/002 123 935 CIC/RM/A/2014/002 124 776 CIC/RM/A/2014/002 125 775 CIC/RM/A/2014/002 126 768 CIC/RM/A/2014/002 127 592 CIC/RM/A/2014/002 128 590 CIC/RM/A/2014/002 129 589 CIC/RM/A/2014/002 130 588 CIC/RM/A/2014/002 131 093 CIC/RM/A/2014/002 132 090 CIC/RM/A/2014/002 133 123 CIC/RM/A/2014/001 134 657 CIC/RM/A/2014/001 135 656 CIC/RM/A/2014/001 136 655 37 CIC/CC/A/2015/002 137 681 CIC/CC/A/2015/002 138 670 CIC/CC/A/2015/000 139 952 CIC/RM/A/2014/002 140 980 CIC/RM/A/2014/002 141 353 CIC/RM/A/2014/002 142 352 CIC/RM/A/2014/002 143 346 CIC/RM/A/2014/002 144 351 CIC/RM/A/2014/002 145 350 CIC/RM/A/2014/002 146 349 CIC/RM/A/2014/002 147 348 CIC/RM/A/2014/002 148 347 CIC/RM/A/2014/002 149 345 CIC/RM/A/2014/002 150 344 CIC/RM/A/2014/002 151 343 CIC/RM/A/2014/002 152 342 CIC/RM/A/2014/002 153 341 CIC/RM/A/2014/002 154 340 CIC/RM/A/2014/002 155 339 CIC/RM/A/2014/002 156 338 CIC/RM/A/2014/001 157 642 CIC/RM/A/2014/001 158 641 CIC/RM/A/2014/002 159 963 CIC/RM/A/2014/003 160 171 CIC/RM/A/2014/002 161 620 CIC/RM/A/2014/002 162 622 CIC/RM/A/2014/001 163 654 164 CIC/RM/A/2014/003 38 776 CIC/RM/A/2014/003 165 047 CIC/RM/A/2014/003 166 022 CIC/RM/A/2014/003 167 037 CIC/RM/A/2014/004 168 189 CIC/RM/A/2014/002 169 858 CIC/RM/A/2014/002 170 859 CIC/RM/A/2014/002 171 860 CIC/RM/A/2014/001 172 652 CIC/CC/A/2015/003 173 479 CIC/RM/A/2014/001 174 084 CIC/RM/A/2014/001 175 083 CIC/RM/A/2014/000 176 455 CIC/RM/A/2014/001 177 085 CIC/RM/A/2014/001 178 755 CIC/RM/A/2014/001 179 767 CIC/RM/A/2014/002 180 614 CIC/RM/A/2014/002 181 962 CIC/RM/A/2014/002 182 960 CIC/RM/A/2014/002 183 967 CIC/RM/A/2014/002 184 964 CIC/RM/A/2014/002 185 971 CIC/RM/A/2014/002 186 969 CIC/RM/A/2014/002 187 968 CIC/RM/A/2014/002 188 973 CIC/RM/A/2014/002 189 783 CIC/RM/A/2014/002 190 127 CIC/RM/A/2014/002 191 125 39 CIC/RM/A/2014/002 192 972 CIC/RM/A/2014/002 193 595 CIC/RM/A/2014/003 194 774 CIC/RM/A/2014/002 195 630 CIC/RM/A/2014/003 196 173 CIC/CC/A/2015/001 197 270 CIC/RM/A/2014/002 198 156 CIC/RM/A/2014/002 199 778 CIC/RM/A/2014/002 200 777 CIC/RM/A/2014/002 201 770 CIC/RM/A/2014/002 202 781 CIC/RM/A/2014/002 203 764 CIC/RM/A/2014/002 204 763 CIC/RM/A/2014/002 205 760 CIC/RM/A/2014/002 206 160 CIC/RM/A/2014/002 207 159 CIC/RM/A/2014/002 208 155 CIC/RM/A/2014/002 209 154 CIC/RM/A/2014/002 210 152 CIC/RM/A/2014/002 211 150 CIC/RM/A/2014/002 212 148 CIC/RM/A/2014/002 213 147 CIC/RM/A/2014/002 214 146 CIC/RM/A/2014/002 215 158 CIC/RM/A/2014/002 216 780 CIC/RM/A/2014/002 217 779 CIC/RM/A/2014/002 218 774 219 CIC/RM/A/2014/002 40 773 CIC/CC/A/2015/003 220 099 CIC/CC/A/2015/001 221 175 CIC/RM/A/2014/002 222 979 CIC/RM/A/2014/002 223 978 CIC/RM/A/2014/002 224 977 CIC/RM/A/2014/002 225 976 CIC/RM/A/2014/002 226 991 CIC/RM/A/2014/002 227 988 CIC/RM/A/2014/002 228 987 CIC/RM/A/2014/002 229 986 CIC/RM/A/2014/002 230 985 CIC/RM/A/2014/002 231 984 CIC/RM/A/2014/002 232 983 CIC/RM/A/2014/002 233 982 CIC/RM/A/2014/002 234 981 CIC/RM/A/2014/002 235 997 CIC/RM/A/2014/002 236 996 CIC/RM/A/2014/002 237 995 CIC/RM/A/2014/002 238 994 CIC/RM/A/2014/002 239 993 CIC/RM/A/2014/002 240 992 CIC/RM/A/2014/002 241 990 CIC/RM/A/2014/002 242 989 CIC/RM/A/2014/001 243 634 CIC/RM/A/2014/001 244 632 CIC/RM/A/2014/001 245 631 CIC/RM/A/2014/001 246 630 41 CIC/RM/A/2014/003 247 004 CIC/RM/A/2014/003 248 003 CIC/RM/A/2014/003 249 002 CIC/RM/A/2014/003 250 001 CIC/RM/A/2014/003 251 000 CIC/RM/A/2014/002 252 999 CIC/RM/A/2014/002 253 998 CIC/RM/A/2014/002 254 280 CIC/RM/A/2014/002 255 279 CIC/RM/A/2014/002 256 278 CIC/RM/A/2014/002 257 277 CIC/RM/A/2014/002 258 276 CIC/RM/A/2014/002 259 275 CIC/RM/A/2014/002 260 272 CIC/RM/A/2014/002 261 262 CIC/RM/A/2014/002 262 260 CIC/RM/A/2014/002 263 259 CIC/RM/A/2014/002 264 257 CIC/RM/A/2014/002 265 256 CIC/RM/A/2014/002 266 282 CIC/RM/A/2014/002 267 255 CIC/RM/A/2014/001 268 637 CIC/RM/A/2014/001 269 635 CIC/RM/A/2014/002 270 336 CIC/CC/A/2015/000 271 847 CIC/RM/A/2014/002 272 729 CIC/RM/A/2014/002 273 732 274 CIC/RM/A/2014/003 42 036 CIC/RM/A/2014/003 275 043 CIC/RM/A/2014/003 276 040 CIC/RM/A/2014/003 277 039 CIC/RM/A/2014/003 278 038 CIC/RM/A/2014/002 279 784 CIC/RM/A/2014/002 280 741 CIC/RM/A/2014/002 281 108 CIC/RM/A/2014/002 282 787 CIC/RM/A/2014/003 283 007 CIC/RM/A/2014/002 284 739 CIC/RM/A/2014/003 285 061 CIC/RM/A/2014/003 286 027 CIC/RM/A/2014/002 287 931 CIC/RM/A/2014/002 288 932 CIC/RM/A/2014/002 289 934 CIC/RM/A/2014/002 290 933 CIC/RM/A/2014/002 291 959 CIC/RM/A/2014/002 292 629 CIC/RM/A/2014/002 293 733 CIC/RM/A/2014/002 294 743 CIC/RM/A/2014/002 295 731 CIC/RM/A/2014/003 296 017 CIC/RM/A/2014/003 297 008 CIC/RM/A/2014/003 298 029 CIC/RM/A/2014/003 299 041 CIC/RM/A/2014/002 300 740 CIC/RM/A/2014/002 301 122 43 CIC/RM/A/2014/002 302 163 CIC/RM/A/2014/002 303 144 CIC/RM/A/2014/002 304 782 CIC/RM/A/2014/002 305 738 CIC/RM/A/2014/002 306 734 CIC/RM/A/2014/003 307 044 CIC/CC/A/2015/002 308 672 CIC/CC/A/2015/002 309 674 CIC/CC/A/2015/000 310 607 CIC/CC/A/2015/000 311 953 CIC/CC/A/2015/000 312 951 CIC/CC/A/2015/002 313 673 CIC/CC/A/2015/003 314 097 CIC/CC/A/2015/001 315 117 CIC/CC/A/2015/000 316 583 CIC/CC/A/2015/003 317 717 CIC/CC/A/2015/003 318 902 CIC/CC/A/2015/003 319 960 CIC/CC/A/2015/003 320 961 CIC/CC/A/2015/003 321 959 CIC/RM/A/2014/002 322 737 CIC/RM/A/2014/002 323 736 CIC/RM/A/2014/002 324 145 CIC/RM/A/2014/003 325 432 CIC/RM/A/2014/003 326 431 CIC/RM/A/2014/003 327 430 CIC/RM/A/2014/003 328 150 329 CIC/RM/A/2014/003 44 149 CIC/RM/A/2014/003 330 148 CIC/RM/A/2014/003 331 152 CIC/RM/A/2014/003 332 164 CIC/RM/A/2014/003 333 163 CIC/RM/A/2014/003 334 162 CIC/RM/A/2014/003 335 161 CIC/RM/A/2014/003 336 160 CIC/RM/A/2014/003 337 159 CIC/RM/A/2014/003 338 168 CIC/RM/A/2014/003 339 166 CIC/RM/A/2014/003 340 167 CIC/RM/A/2014/003 341 121 CIC/RM/A/2014/003 342 127 CIC/RM/A/2014/003 343 126 CIC/RM/A/2014/003 344 420 CIC/RM/A/2014/003 345 434 CIC/RM/A/2014/003 346 415 CIC/RM/A/2014/003 347 424 CIC/RM/A/2014/003 348 422 CIC/RM/A/2014/003 349 421 CIC/RM/A/2014/003 350 419 CIC/RM/A/2014/003 351 418 CIC/RM/A/2014/003 352 417 CIC/RM/A/2014/003 353 416 CIC/RM/A/2014/003 354 147 CIC/RM/A/2014/003 355 436 CIC/RM/A/2014/003 356 120 45 CIC/RM/A/2014/003 357 165 CIC/RM/A/2014/003 358 130 CIC/RM/A/2014/003 359 129 CIC/RM/A/2014/003 360 128 CIC/RM/A/2014/003 361 429 CIC/RM/A/2014/003 362 428 CIC/RM/A/2014/003 363 426 CIC/RM/A/2014/003 364 425 CIC/RM/A/2014/003 365 985 CIC/RM/A/2014/003 366 442 CIC/RM/A/2014/003 367 441 CIC/RM/A/2014/003 368 440 CIC/RM/A/2014/003 369 439 CIC/RM/A/2014/003 370 437 CIC/RM/A/2014/003 371 435 CIC/RM/A/2014/002 372 961 CIC/RM/A/2014/001 373 639 CIC/RM/A/2014/002 374 958 CIC/RM/A/2014/002 375 754 CIC/RM/A/2014/002 376 786 CIC/RM/A/2014/002 377 785 CIC/RM/A/2014/003 378 035 CIC/RM/A/2014/003 379 031 CIC/RM/A/2014/002 380 117 CIC/RM/A/2014/002 381 118 CIC/RM/A/2014/002 382 119 CIC/RM/A/2014/002 383 769 384 CIC/RM/A/2014/002 46 767 CIC/RM/A/2014/002 385 765 CIC/RM/A/2014/002 386 762 CIC/RM/A/2014/002 387 121 CIC/RM/A/2014/002 388 124 CIC/RM/A/2014/002 389 586 CIC/RM/A/2014/002 390 585 CIC/RM/A/2014/002 391 584 CIC/RM/A/2014/002 392 583 CIC/RM/A/2014/002 393 581 CIC/RM/A/2014/002 394 580 CIC/RM/A/2014/002 395 788 CIC/RM/A/2014/002 396 793 CIC/RM/A/2014/003 397 024 CIC/RM/A/2014/002 398 605 CIC/RM/A/2014/002 399 601 CIC/RM/A/2014/003 400 010 CIC/RM/A/2014/002 401 604 CIC/RM/A/2014/002 402 603 CIC/RM/A/2014/002 403 602 CIC/RM/A/2014/002 404 329 CIC/RM/A/2014/001 405 876 CIC/RM/A/2014/002 406 091 CIC/RM/A/2014/001 407 679 CIC/RM/A/2014/001 408 678 CIC/RM/A/2014/002 409 092 CIC/RM/A/2014/002 410 599 CIC/RM/A/2014/002 411 600 47 CIC/RM/A/2014/002 412 598 CIC/RM/A/2014/002 413 597 CIC/RM/A/2014/002 414 596 CIC/RM/A/2014/002 415 594 CIC/RM/A/2014/002 416 593 CIC/RM/A/2014/002 417 089 CIC/CC/A/2015/000 418 171 CIC/CC/A/2015/003 419 101 CIC/CC/A/2015/003 420 100 CIC/CC/A/2015/003 421 096 CIC/RM/A/2014/003 422 119 CIC/RM/A/2014/003 423 118 CIC/RM/A/2014/003 424 117 CIC/RM/A/2014/003 425 115 CIC/RM/A/2014/003 426 114 CIC/RM/A/2014/003 427 113 CIC/RM/A/2014/003 428 112 CIC/RM/A/2014/003 429 111 CIC/RM/A/2014/003 430 110 CIC/RM/A/2014/003 431 109 CIC/RM/A/2014/003 432 108 CIC/RM/A/2014/003 433 107 CIC/RM/A/2014/003 434 100 CIC/RM/A/2014/003 435 099 CIC/RM/A/2014/003 436 106 CIC/RM/A/2014/003 437 116 CIC/RM/A/2014/003 438 105 439 CIC/RM/A/2014/003 48 103 CIC/RM/A/2014/003 440 102 CIC/RM/A/2014/003 441 101 CIC/RM/A/2014/003 442 125 CIC/RM/A/2014/003 443 124 CIC/RM/A/2014/003 444 123 CIC/RM/A/2014/003 445 122 CIC/RM/A/2014/003 446 208 CIC/RM/A/2014/003 447 158 CIC/RM/A/2014/003 448 157 CIC/RM/A/2014/003 449 154 CIC/RM/A/2014/003 450 153 CIC/RM/A/2014/003 451 143 CIC/RM/A/2014/002 452 805 CIC/RM/A/2014/003 453 144 CIC/RM/A/2014/002 454 947 CIC/RM/A/2014/002 455 954 CIC/RM/A/2014/002 456 950 CIC/RM/A/2014/002 457 807 CIC/CC/A/2015/000 458 378 CIC/CC/A/2015/004 459 186 CIC/CC/A/2015/004 460 268 CIC/CC/A/2015/004 461 357 CIC/CC/A/2015/003 462 966 CIC/CC/A/2015/004 463 076 CIC/CC/A/2015/004 464 306 CIC/CC/A/2015/004 465 183 CIC/CC/A/2015/004 466 188 49 CIC/CC/A/2015/001 467 800 CIC/CC/A/2015/004 468 182 CIC/CC/A/2015/004 469 178 CIC/CC/A/2015/004 470 224 CIC/CC/A/2015/004 471 240 CIC/RM/A/2014/002 472 281 CIC/RM/A/2014/002 473 254 CIC/RM/A/2014/002 474 253 CIC/RM/A/2014/002 475 251 CIC/RM/A/2014/002 476 286 CIC/RM/A/2014/002 477 285 CIC/RM/A/2014/002 478 284 CIC/RM/A/2014/003 479 069 CIC/RM/A/2014/003 480 068 CIC/RM/A/2014/003 481 067 CIC/RM/A/2014/003 482 066 CIC/RM/A/2014/003 483 065 CIC/RM/A/2014/003 484 064 CIC/RM/A/2014/003 485 063 CIC/RM/A/2014/003 486 062 CIC/RM/A/2014/003 487 060 CIC/RM/A/2014/003 488 058 CIC/RM/A/2014/003 489 057 CIC/RM/A/2014/003 490 056 CIC/RM/A/2014/003 491 251 CIC/RM/A/2014/003 492 250 CIC/RM/A/2014/003 493 249 494 CIC/RM/A/2014/003 50 248 CIC/RM/A/2014/003 495 246 CIC/RM/A/2014/003 496 245 CIC/RM/A/2014/003 497 244 CIC/RM/A/2014/003 498 243 CIC/RM/A/2014/003 499 242 CIC/RM/A/2014/003 500 240 CIC/RM/A/2014/003 501 239 CIC/RM/A/2014/003 502 238 CIC/RM/A/2014/003 503 237 CIC/RM/A/2014/003 504 236 CIC/RM/A/2014/003 505 072 CIC/RM/A/2014/003 506 071 CIC/RM/A/2014/003 507 070 CIC/CC/A/2015/001 508 740 CIC/CC/A/2015/001 509 737 CIC/CC/A/2015/001 510 736 CIC/CC/A/2015/000 511 382 CIC/CC/A/2015/000 512 628 CIC/CC/A/2015/000 513 629 CIC/CC/A/2015/000 514 630 CIC/CC/A/2015/001 515 798 CIC/CC/A/2015/001 516 792 CIC/CC/A/2015/001 517 742 CIC/CC/A/2015/001 518 771 CIC/CC/A/2015/001 519 772 CIC/CC/A/2015/001 520 756 CIC/CC/A/2015/001 521 758 51 CIC/RM/A/2014/002 522 327 CIC/RM/A/2014/002 523 325 CIC/RM/A/2014/002 524 923 CIC/RM/A/2014/002 525 922 CIC/RM/A/2014/002 526 921 CIC/RM/A/2014/002 527 924 CIC/RM/A/2014/002 528 925 CIC/RM/A/2014/002 529 151 CIC/RM/A/2014/002 530 919 CIC/RM/A/2014/002 531 800 CIC/RM/A/2014/002 532 802 CIC/RM/A/2014/002 533 120 CIC/RM/A/2014/002 534 744 CIC/RM/A/2014/002 535 798 CIC/RM/A/2014/002 536 797 CIC/RM/A/2014/002 537 795 CIC/RM/A/2014/002 538 927 CIC/RM/A/2014/002 539 926 CIC/RM/A/2014/002 540 916 CIC/RM/A/2014/002 541 915 CIC/RM/A/2014/002 542 914 CIC/RM/A/2014/002 543 913 CIC/RM/A/2014/002 544 790 CIC/RM/A/2014/003 545 020 CIC/RM/A/2014/002 546 791 CIC/RM/A/2014/002 547 789 CIC/RM/A/2014/002 548 929 549 CIC/RM/A/2014/002 52 930 CIC/RM/A/2014/002 550 928 CIC/RM/A/2014/002 551 920 CIC/RM/A/2014/002 552 730 CIC/RM/A/2014/003 553 023 CIC/RM/A/2014/002 554 628 CIC/RM/A/2014/002 555 631 CIC/RM/A/2014/002 556 966 CIC/RM/A/2014/002 557 965 CIC/RM/A/2014/002 558 747 CIC/RM/A/2014/002 559 975 CIC/RM/A/2014/002 560 974 CIC/RM/A/2014/002 561 750 CIC/RM/A/2014/003 562 025 CIC/CC/A/2015/000 563 947 CIC/CC/A/2015/000 564 945 CIC/CC/A/2015/003 565 716 CIC/CC/A/2015/003 566 715 CIC/CC/A/2015/003 567 747 CIC/CC/A/2015/003 568 242 CIC/CC/A/2015/001 569 282 CIC/CC/A/2015/000 570 584 CIC/CC/A/2015/002 571 676 CIC/RM/A/2014/002 572 841 CIC/RM/A/2014/002 573 838 CIC/RM/A/2014/002 574 837 CIC/RM/A/2014/003 575 088 CIC/RM/A/2014/003 576 087 53 CIC/RM/A/2014/003 577 086 CIC/RM/A/2014/003 578 084 CIC/RM/A/2014/002 579 955 CIC/RM/A/2014/002 580 953 CIC/RM/A/2014/002 581 952 CIC/RM/A/2014/002 582 951 CIC/RM/A/2014/002 583 949 CIC/RM/A/2014/002 584 948 CIC/RM/A/2014/002 585 946 CIC/RM/A/2014/002 586 945 CIC/RM/A/2014/002 587 944 CIC/RM/A/2014/002 588 943 CIC/RM/A/2014/002 589 942 CIC/RM/A/2014/002 590 941 CIC/RM/A/2014/002 591 940 CIC/RM/A/2014/002 592 847 CIC/RM/A/2014/002 593 846 CIC/RM/A/2014/002 594 845 CIC/RM/A/2014/002 595 844 CIC/RM/A/2014/002 596 832 CIC/RM/A/2014/002 597 831 CIC/RM/A/2014/002 598 830 CIC/RM/A/2014/002 599 829 CIC/RM/A/2014/002 600 828 CIC/RM/A/2014/002 601 827 CIC/RM/A/2014/002 602 826 CIC/RM/A/2014/002 603 825 604 CIC/RM/A/2014/002 54 938 CIC/RM/A/2014/002 605 939 CIC/RM/A/2014/002 606 937 CIC/RM/A/2014/002 607 824 CIC/RM/A/2014/002 608 822 CIC/RM/A/2014/002 609 821 CIC/RM/A/2014/002 610 820 CIC/RM/A/2014/002 611 819 CIC/RM/A/2014/002 612 818 CIC/RM/A/2014/002 613 816 CIC/RM/A/2014/002 614 815 CIC/RM/A/2014/002 615 812 CIC/RM/A/2014/002 616 809 CIC/RM/A/2014/002 617 936 CIC/RM/A/2014/002 618 836 CIC/RM/A/2014/002 619 835 CIC/RM/A/2014/002 620 834 CIC/RM/A/2014/002 621 833 CIC/RM/A/2014/003 622 447 CIC/RM/A/2014/003 623 446 CIC/RM/A/2014/003 624 445 CIC/RM/A/2014/003 625 443 CIC/RM/A/2014/003 626 184 CIC/RM/A/2014/003 627 183 CIC/RM/A/2014/003 628 182 CIC/RM/A/2014/003 629 181 CIC/RM/A/2014/003 630 180 CIC/RM/A/2014/003 631 179 55 CIC/RM/A/2014/003 632 178 CIC/RM/A/2014/003 633 986 CIC/RM/A/2014/003 634 136 CIC/RM/A/2014/003 635 135 CIC/RM/A/2014/003 636 133 CIC/RM/A/2014/003 637 134 CIC/RM/A/2014/004 638 064 CIC/RM/A/2014/004 639 069 CIC/RM/A/2014/002 640 908 CIC/RM/A/2014/004 641 057 CIC/RM/A/2014/004 642 058 CIC/RM/A/2014/002 643 957 CIC/RM/A/2014/004 644 067 CIC/RM/A/2014/004 645 045 CIC/RM/A/2014/002 646 839 CIC/RM/A/2014/002 647 840 CIC/RM/A/2014/002 648 843 CIC/RM/A/2014/002 649 842 CIC/RM/A/2014/002 650 956 CIC/RM/A/2014/003 651 146 CIC/RM/A/2014/003 652 145 CIC/RM/A/2014/003 653 141 CIC/RM/A/2014/003 654 156 CIC/RM/A/2014/003 655 155 CIC/RM/A/2014/003 656 137 CIC/RM/A/2014/003 657 132 CIC/RM/A/2014/003 658 131 659 CIC/CC/A/2015/000 56 186 CIC/CC/A/2015/000 660 2422 CIC/CC/A/2015/001 661 274 CIC/CC/A/2015/002 662 424 CIC/CC/A/2015/000 663 2423 CIC/CC/A/2015/000 664 087 CIC/CC/A/2015/000 665 446 CIC/RM/A/2014/004 666 061 CIC/RM/A/2014/004 667 065 CIC/RM/A/2014/002 668 896 CIC/RM/A/2014/002 669 897 CIC/RM/A/2014/002 670 898 CIC/RM/A/2014/003 671 983 CIC/RM/A/2014/003 672 140 CIC/RM/A/2014/003 673 139 CIC/RM/A/2014/003 674 138 CIC/RM/A/2014/003 675 151 CIC/RM/A/2014/003 676 260 CIC/RM/A/2014/003 677 259 CIC/RM/A/2014/003 678 258 CIC/RM/A/2014/003 679 257 CIC/RM/A/2014/003 680 256 CIC/RM/A/2014/003 681 255 CIC/RM/A/2014/003 682 254 CIC/RM/A/2014/003 683 207 CIC/RM/A/2014/003 684 206 CIC/RM/A/2014/003 685 205 CIC/RM/A/2014/003 686 204 57 CIC/RM/A/2014/003 687 203 CIC/RM/A/2014/003 688 202 CIC/RM/A/2014/003 689 201 CIC/RM/A/2014/003 690 142 CIC/RM/A/2014/003 691 287 CIC/RM/A/2014/003 692 281 CIC/RM/A/2014/003 693 280 CIC/RM/A/2014/003 694 279 CIC/RM/A/2014/003 695 277 CIC/RM/A/2014/003 696 276 CIC/RM/A/2014/003 697 185 CIC/RM/A/2014/002 698 804 CIC/RM/A/2014/003 699 268 CIC/RM/A/2014/003 700 267 CIC/RM/A/2014/003 701 266 CIC/RM/A/2014/003 702 265 CIC/RM/A/2014/003 703 264 CIC/RM/A/2014/003 704 263 CIC/RM/A/2014/003 705 262 CIC/RM/A/2014/003 706 261 CIC/RM/A/2014/003 707 200 CIC/RM/A/2014/003 708 199 CIC/RM/A/2014/003 709 198 CIC/RM/A/2014/003 710 197 CIC/RM/A/2014/003 711 196 CIC/RM/A/2014/003 712 195 CIC/RM/A/2014/003 713 290 714 CIC/RM/A/2014/003 58 289 CIC/RM/A/2014/003 715 288 CIC/RM/A/2014/003 716 177 CIC/RM/A/2014/003 717 176 CIC/RM/A/2014/003 718 174 CIC/RM/A/2014/003 719 450 CIC/RM/A/2014/003 720 449 CIC/RM/A/2014/003 721 448 CIC/RM/A/2014/002 722 470 CIC/RM/A/2014/001 723 825 CIC/RM/A/2014/001 724 834 CIC/RM/A/2014/001 725 894 CIC/RM/A/2014/001 726 877 CIC/RM/A/2014/001 727 882 CIC/RM/A/2014/001 728 883 CIC/RM/A/2014/001 729 885 CIC/RM/A/2014/001 730 879 CIC/RM/A/2014/001 731 880 CIC/RM/A/2014/001 732 888 CIC/RM/A/2014/001 733 824 CIC/RM/A/2014/001 734 895 CIC/RM/A/2014/001 735 896 CIC/RM/A/2014/001 736 881 CIC/RM/A/2014/002 737 081 CIC/RM/A/2014/002 738 283 CIC/RM/A/2014/001 739 328 CIC/RM/A/2014/001 740 891 CIC/RM/A/2014/002 741 080 59 CIC/RM/A/2014/002 742 078 CIC/RM/A/2014/001 743 892 CIC/RM/A/2014/002 744 079 CIC/RM/A/2014/002 745 076 CIC/RM/A/2014/001 746 823 CIC/RM/A/2014/001 747 833 CIC/CC/A/2015/001 748 431 CIC/CC/A/2015/001 749 430 CIC/CC/A/2015/001 750 426 CIC/CC/A/2015/001 751 428 CIC/CC/A/2015/001 752 429 CIC/CC/A/2015/000 753 081 CIC/CC/A/2015/000 754 082 CIC/CC/A/2015/001 755 289 CIC/CC/A/2015/001 756 292 CIC/CC/A/2015/002 757 475 CIC/CC/A/2015/002 758 471 CIC/CC/A/2015/000 759 763 CIC/CC/A/2015/000 760 764 CIC/CC/A/2015/000 761 708 CIC/CC/A/2015/000 762 707 CIC/CC/A/2015/000 763 706 CIC/CC/A/2015/000 764 705 CIC/CC/A/2015/001 765 159 CIC/CC/A/2015/001 766 160 CIC/CC/A/2015/001 767 161 CIC/RM/A/2014/004 768 383 769 CIC/RM/A/2014/004 60 499 CIC/RM/A/2014/003 770 381 CIC/RM/A/2014/003 771 380 CIC/RM/A/2014/003 772 379 CIC/RM/A/2014/003 773 378 CIC/RM/A/2014/003 774 377 CIC/RM/A/2014/003 775 376 CIC/RM/A/2014/003 776 375 CIC/RM/A/2014/003 777 374 CIC/RM/A/2014/003 778 373 CIC/RM/A/2014/003 779 372 CIC/RM/A/2014/003 780 371 CIC/RM/A/2014/003 781 370 CIC/RM/A/2014/003 782 369 CIC/RM/A/2014/003 783 397 CIC/RM/A/2014/003 784 396 CIC/RM/A/2014/003 785 395 CIC/RM/A/2014/003 786 394 CIC/RM/A/2014/003 787 393 CIC/RM/A/2014/003 788 392 CIC/RM/A/2014/003 789 391 CIC/RM/A/2014/003 790 390 CIC/RM/A/2014/003 791 389 CIC/RM/A/2014/003 792 388 CIC/RM/A/2014/003 793 387 CIC/RM/A/2014/003 794 386 CIC/RM/A/2014/003 795 385 CIC/RM/A/2014/004 796 253 61 CIC/RM/A/2014/004 797 254 CIC/RM/A/2014/002 798 503 CIC/RM/A/2014/002 799 502 CIC/RM/A/2014/002 800 501 CIC/RM/A/2014/002 801 500 CIC/RM/A/2014/003 802 367 CIC/RM/A/2014/003 803 366 CIC/RM/A/2014/003 804 365 CIC/RM/A/2014/002 805 497 CIC/RM/A/2014/002 806 496 CIC/RM/A/2014/002 807 495 CIC/RM/A/2014/002 808 494 CIC/RM/A/2014/002 809 493 CIC/RM/A/2014/002 810 492 CIC/RM/A/2014/002 811 491 CIC/RM/A/2014/002 812 490 CIC/RM/A/2014/002 813 489 CIC/RM/A/2014/002 814 488 CIC/RM/A/2014/002 815 487 CIC/RM/A/2014/002 816 486 CIC/CC/A/2015/001 817 163 CIC/CC/A/2015/001 818 180 CIC/CC/A/2015/001 819 179 CIC/CC/A/2015/001 820 178 CIC/CC/A/2015/001 821 177 CIC/CC/A/2015/003 822 723 CIC/CC/A/2015/003 823 846 824 CIC/CC/A/2015/003 62 845 CIC/CC/A/2015/003 825 915 CIC/CC/A/2015/003 826 925 CIC/CC/A/2015/003 827 926 CIC/CC/A/2015/003 828 928 CIC/CC/A/2015/003 829 929 CIC/CC/A/2015/002 830 653 CIC/CC/A/2015/003 831 171 CIC/CC/A/2015/003 832 176 CIC/CC/A/2015/002 833 665 CIC/CC/A/2015/002 834 664 CIC/CC/A/2015/002 835 663 CIC/CC/A/2015/000 836 704 CIC/CC/A/2015/002 837 427 CIC/CC/A/2015/003 838 492 CIC/CC/A/2015/003 839 493 CIC/CC/A/2015/004 840 028 CIC/CC/A/2015/004 841 029 CIC/CC/A/2015/003 842 838 CIC/CC/A/2015/003 843 247 CIC/CC/A/2015/003 844 400 CIC/RM/A/2014/001 845 339 CIC/RM/A/2014/001 846 460 CIC/CC/A/2015/002 847 654 CIC/CC/A/2014/002 848 166 CIC/CC/A/2015/000 849 957 CIC/CC/A/2015/003 850 275 CIC/CC/A/2015/003 851 274 63 CIC/CC/A/2015/003 852 272 CIC/RM/A/2014/002 853 792 CIC/RM/A/2014/003 854 286 CIC/RM/A/2014/003 855 285 CIC/RM/A/2014/003 856 284 CIC/RM/A/2014/003 857 283 CIC/RM/A/2014/003 858 282 CIC/RM/A/2014/003 859 275 CIC/RM/A/2014/003 860 384 CIC/RM/A/2014/003 861 383 CIC/RM/A/2014/003 862 382 CIC/RM/A/2014/003 863 337 CIC/RM/A/2014/003 864 336 CIC/RM/A/2014/003 865 335 CIC/RM/A/2014/003 866 334 CIC/RM/A/2014/003 867 333 CIC/RM/A/2014/003 868 332 CIC/RM/A/2014/003 869 331 CIC/RM/A/2014/003 870 330 CIC/RM/A/2014/003 871 292 CIC/RM/A/2014/003 872 291 CIC/RM/A/2014/002 873 851 CIC/RM/A/2014/002 874 850 CIC/RM/A/2014/002 875 849 CIC/RM/A/2014/002 876 848 CIC/RM/A/2014/003 877 089 CIC/RM/A/2014/003 878 085 879 CIC/RM/A/2014/003 64 082 CIC/RM/A/2014/003 880 081 CIC/RM/A/2014/003 881 080 CIC/RM/A/2014/003 882 079 CIC/RM/A/2014/003 883 078 CIC/RM/A/2014/003 884 077 CIC/RM/A/2014/003 885 076 CIC/RM/A/2014/003 886 075 CIC/RM/A/2014/003 887 368 CIC/RM/A/2014/003 888 338 CIC/RM/A/2014/004 889 386 CIC/RM/A/2014/002 890 823 CIC/RM/A/2014/002 891 817 CIC/RM/A/2014/002 892 814 CIC/RM/A/2014/002 893 813 CIC/RM/A/2014/002 894 810 CIC/RM/A/2014/002 895 808 CIC/RM/A/2014/002 896 806 CIC/RM/A/2014/002 897 803 CIC/RM/A/2014/002 898 801 CIC/RM/A/2014/002 899 799 CIC/RM/A/2014/002 900 796 CIC/RM/A/2014/002 901 794 CIC/RM/A/2014/002 902 853 CIC/RM/A/2014/002 903 852 CIC/CC/A/2015/003 904 632 CIC/CC/A/2015/003 905 633 CIC/CC/A/2015/003 906 625 65 CIC/CC/A/2015/003 907 628 CIC/CC/A/2015/003 908 255 CIC/CC/A/2015/003 909 292 CIC/CC/A/2015/002 910 610 CIC/CC/A/2015/003 911 162 CIC/CC/A/2015/003 912 163 CIC/CC/A/2015/003 913 164 CIC/CC/A/2015/003 914 629 CIC/CC/A/2015/003 915 913 CIC/CC/A/2015/003 916 914 CIC/CC/A/2015/003 917 396 CIC/CC/A/2015/003 918 395 CIC/CC/A/2015/003 919 394 CIC/CC/A/2015/002 920 614 CIC/CC/A/2015/002 921 612 CIC/CC/A/2015/002 922 611 CIC/CC/A/2015/002 923 757 CIC/CC/A/2015/002 924 763 CIC/CC/A/2015/003 925 630 CIC/CC/A/2015/002 926 754 CIC/CC/A/2015/003 927 175 CIC/CC/A/2015/003 928 174 CIC/CC/A/2015/003 929 170 CIC/CC/A/2015/003 930 173 CIC/CC/A/2015/003 931 634 CIC/CC/A/2015/003 932 378 CIC/CC/A/2015/003 933 379 934 CIC/CC/A/2015/003 66 381 CIC/CC/A/2015/003 935 397 CIC/CC/A/2015/003 936 398 CIC/CC/A/2015/002 937 661 CIC/CC/A/2015/003 938 622 CIC/CC/A/2015/003 939 626 CIC/CC/A/2015/003 940 624 CIC/CC/A/2015/003 941 623 CIC/CC/A/2015/003 942 619 CIC/CC/A/2015/003 943 248 CIC/CC/A/2014/001 944 748 CIC/CC/A/2014/001 945 750 CIC/CC/A/2014/001 946 749 CIC/CC/A/2014/001 947 716 CIC/CC/A/2015/003 948 618 CIC/CC/A/2015/000 949 253 CIC/CC/A/2015/002 950 626 CIC/CC/A/2015/003 951 256 CIC/CC/A/2015/003 952 253 CIC/CC/A/2015/000 953 959 CIC/CC/A/2015/000 954 223 CIC/CC/A/2015/000 955 254 CIC/CC/A/2015/000 956 157 CIC/CC/A/2015/002 957 10 CIC/CC/A/2015/002 958 07 CIC/CC/A/2015/002 959 05 CIC/CC/A/2015/002 960 04 CIC/CC/A/2015/001 961 99 67 CIC/CC/A/2015/000 962 160 CIC/CC/A/2015/000 963 163 CIC/CC/A/2015/000 964 162 CIC/CC/A/2015/000 965 078 CIC/CC/A/2015/000 966 079 CIC/CC/A/2015/000 967 169 CIC/CC/A/2015/000 968 161 CIC/CC/A/2015/000 969 164 CIC/CC/A/2015/000 970 166 CIC/CC/A/2015/000 971 178 CIC/CC/A/2015/000 972 172 CIC/CC/A/2015/000 973 075 CIC/CC/A/2015/000 974 077 CIC/CC/A/2015/000 975 250 CIC/CC/A/2015/000 976 251 CIC/CC/A/2015/000 977 249 CIC/CC/A/2015/000 978 234 CIC/CC/A/2015/000 979 233 CIC/CC/A/2015/000 980 232 CIC/CC/A/2015/004 981 031 CIC/CC/A/2015/000 982 476 CIC/CC/A/2015/000 983 472 CIC/CC/A/2015/001 984 789 CIC/CC/A/2015/000 985 485 CIC/CC/A/2015/000 986 394 CIC/CC/A/2015/000 987 393 CIC/CC/A/2015/004 988 032 989 CIC/CC/A/2015/004 68 033 CIC/CC/A/2015/003 990 958 CIC/CC/A/2015/004 991 034 CIC/CC/A/2015/003 992 957 CIC/CC/A/2015/003 993 708 CIC/CC/A/2015/000 994 558 CIC/CC/A/2015/000 995 555 CIC/CC/A/2015/000 996 559 CIC/CC/A/2015/000 997 445 CIC/CC/A/2015/000 998 611 CIC/CC/A/2015/000 999 507 CIC/CC/A/2015/000 1000 522 CIC/CC/A/2015/000 1001 437 CIC/CC/A/2015/000 1002 496 CIC/CC/A/2015/000 1003 475 CIC/CC/A/2015/003 1004 906 CIC/CC/A/2015/000 1005 510 CIC/CC/A/2015/003 1006 787 CIC/CC/A/2015/003 1007 786 CIC/CC/A/2015/003 1008 785 CIC/CC/A/2015/003 1009 782 CIC/CC/A/2015/003 1010 781 CIC/CC/A/2015/003 1011 724 CIC/CC/A/2015/003 1012 907 CIC/CC/A/2015/003 1013 844 CIC/CC/A/2015/003 1014 778 CIC/CC/A/2015/000 1015 407 CIC/CC/A/2015/000 1016 636 69 CIC/CC/A/2015/000 1017 635 CIC/CC/A/2015/000 1018 634 CIC/CC/A/2015/000 1019 633 CIC/CC/A/2015/000 1020 523 CIC/CC/A/2015/000 1021 901 CIC/CC/A/2015/000 1022 548 CIC/CC/A/2015/000 1023 519 CIC/CC/A/2015/000 1024 423 CIC/CC/A/2015/000 1025 616 CIC/CC/A/2015/000 1026 536 CIC/CC/A/2015/000 1027 617 CIC/CC/A/2015/000 1028 509 CIC/CC/A/2015/000 1029 508 CIC/CC/A/2015/000 1030 516 CIC/CC/A/2015/000 1031 528 CIC/CC/A/2015/000 1032 544 CIC/CC/A/2015/000 1033 545 CIC/CC/A/2015/000 1034 546 CIC/CC/A/2015/001 1035 768 CIC/CC/A/2015/000 1036 538 CIC/CC/A/2015/000 1037 539 CIC/CC/A/2015/000 1038 540 CIC/CC/A/2015/000 1039 543 CIC/CC/A/2015/000 1040 542 CIC/CC/A/2015/000 1041 541 CIC/CC/A/2015/000 1042 408 CIC/CC/A/2015/000 1043 505 1044 CIC/CC/A/2015/000 70 502 CIC/CC/A/2015/000 1045 461 CIC/CC/A/2015/000 1046 495 CIC/CC/A/2015/000 1047 494 CIC/CC/A/2015/000 1048 493 CIC/CC/A/2015/000 1049 501 CIC/CC/A/2015/000 1050 487 CIC/CC/A/2015/000 1051 578 CIC/CC/A/2015/000 1052 400 CIC/CC/A/2015/000 1053 399 CIC/CC/A/2015/000 1054 621 CIC/CC/A/2015/000 1055 615 CIC/CC/A/2015/000 1056 511 CIC/CC/A/2015/000 1057 517 CIC/CC/A/2015/000 1058 395 CIC/CC/A/2015/000 1059 500 CIC/CC/A/2015/000 1060 391 CIC/CC/A/2015/000 1061 396 CIC/CC/A/2015/001 1062 801 CIC/CC/A/2015/001 1063 787 CIC/CC/A/2015/000 1064 915 CIC/CC/A/2015/000 1065 914 CIC/CC/A/2015/000 1066 913 CIC/CC/A/2015/000 1067 912 CIC/CC/A/2015/000 1068 911 CIC/CC/A/2015/000 1069 919 CIC/CC/A/2015/000 1070 917 CIC/CC/A/2015/000 1071 916 71 CIC/CC/A/2015/000 1072 618 CIC/CC/A/2015/000 1073 612 CIC/CC/A/2015/000 1074 384 CIC/CC/A/2015/000 1075 401 CIC/CC/A/2015/000 1076 402 CIC/CC/A/2015/000 1077 403 CIC/CC/A/2015/001 1078 738 CIC/CC/A/2015/003 1079 689 CIC/CC/A/2015/001 1080 142 CIC/CC/A/2015/001 1081 139 CIC/CC/A/2015/001 1082 143 CIC/CC/A/2015/001 1083 140 CIC/CC/A/2015/001 1084 145 CIC/CC/A/2015/001 1085 144 CIC/CC/A/2015/000 1086 620 CIC/CC/A/2015/003 1087 816 CIC/CC/A/2015/003 1088 817 CIC/CC/A/2015/003 1089 690 CIC/CC/A/2015/003 1090 799 CIC/CC/A/2015/003 1091 797 CIC/CC/A/2015/003 1092 795 CIC/CC/A/2015/001 1093 305 CIC/CC/A/2015/003 1094 692 CIC/CC/A/2015/000 1095 076 CIC/CC/A/2015/001 1096 526 CIC/CC/A/2015/001 1097 415 CIC/CC/A/2015/001 1098 413 1099 CIC/CC/A/2015/001 72 306 CIC/CC/A/2015/001 1100 412 CIC/CC/A/2015/001 1101 414 CIC/CC/A/2015/001 1102 417 CIC/CC/A/2015/001 1103 416 CIC/CC/A/2015/001 1104 023 CIC/CC/A/2015/001 1105 025 CIC/CC/A/2015/001 1106 029 CIC/CC/A/2015/001 1107 028 CIC/CC/A/2015/001 1108 022 CIC/CC/A/2015/001 1109 026 CIC/CC/A/2015/001 1110 021 CIC/CC/A/2015/001 1111 096 CIC/CC/A/2015/001 1112 097 CIC/CC/A/2015/001 1113 135 CIC/CC/A/2015/001 1114 124 CIC/CC/A/2015/001 1115 152 CIC/CC/A/2015/001 1116 129 CIC/CC/A/2015/001 1117 130 CIC/CC/A/2015/001 1118 419 CIC/CC/A/2015/002 1119 127 CIC/CC/A/2015/002 1120 128 CIC/CC/A/2015/001 1121 418 CIC/CC/A/2015/002 1122 130 CIC/CC/A/2015/003 1123 203 CIC/CC/A/2015/003 1124 200 CIC/CC/A/2015/003 1125 204 CIC/CC/A/2015/002 1126 784 73 CIC/CC/A/2015/003 1127 207 CIC/CC/A/2015/003 1128 202 CIC/CC/A/2015/003 1129 198 CIC/CC/A/2015/003 1130 206 CIC/CC/A/2015/002 1131 616 CIC/CC/A/2015/002 1132 785 CIC/CC/A/2015/002 1133 615 CIC/CC/A/2015/002 1134 786 CIC/CC/A/2015/002 1135 617 CIC/CC/A/2015/003 1136 836 CIC/CC/A/2015/003 1137 835 CIC/CC/A/2015/003 1138 489 CIC/CC/A/2015/003 1139 831 CIC/CC/A/2015/003 1140 832 CIC/CC/A/2015/003 1141 833 CIC/CC/A/2015/003 1142 694 CIC/CC/A/2015/003 1143 759 CIC/CC/A/2015/003 1144 762 CIC/CC/A/2015/003 1145 763 CIC/CC/A/2015/002 1146 455 CIC/CC/A/2015/003 1147 695 CIC/CC/A/2015/002 1148 395 CIC/CC/A/2015/002 1149 394 CIC/CC/A/2015/004 1150 018 CIC/CC/A/2015/004 1151 026 CIC/CC/A/2015/004 1152 025 CIC/CC/A/2015/004 1153 019 1154 CIC/CC/A/2015/004 74 027 CIC/CC/A/2015/004 1155 020 CIC/CC/A/2015/002 1156 389 CIC/CC/A/2015/002 1157 388 CIC/CC/A/2015/002 1158 391 CIC/CC/A/2015/003 1159 760 CIC/CC/A/2015/003 1160 674 CIC/CC/A/2015/003 1161 116 CIC/CC/A/2015/003 1162 118 CIC/CC/A/2015/003 1163 119 CIC/CC/A/2015/003 1164 120 CIC/CC/A/2015/002 1165 384 CIC/CC/A/2015/002 1166 711 CIC/CC/A/2015/002 1167 697 CIC/CC/A/2015/002 1168 713 CIC/CC/A/2015/003 1169 060 CIC/CC/A/2015/002 1170 702 CIC/CC/A/2015/002 1171 719 CIC/CC/A/2015/002 1172 414 CIC/CC/A/2015/002 1173 534 CIC/CC/A/2015/002 1174 535 CIC/CC/A/2015/002 1175 533 CIC/CC/A/2015/002 1176 538 CIC/CC/A/2015/002 1177 532 CIC/CC/A/2015/002 1178 465 CIC/CC/A/2015/002 1179 537 CIC/CC/A/2015/003 1180 069 CIC/CC/A/2015/002 1181 464 75 CIC/CC/A/2015/002 1182 536 CIC/CC/A/2015/003 1183 057 CIC/CC/A/2015/003 1184 058 CIC/CC/A/2015/003 1185 131 CIC/CC/A/2015/002 1186 539 CIC/CC/A/2015/002 1187 529 CIC/CC/A/2015/002 1188 540 CIC/CC/A/2015/003 1189 130 CIC/CC/A/2015/003 1190 129 CIC/CC/A/2015/000 1191 723 CIC/CC/A/2015/000 1192 728 CIC/CC/A/2015/001 1193 695 CIC/CC/A/2015/001 1194 696 CIC/CC/A/2015/001 1195 748 CIC/CC/A/2015/000 1196 777 CIC/CC/A/2015/000 1197 769 CIC/CC/A/2015/000 1198 768 CIC/CC/A/2015/000 1199 833 CIC/CC/A/2015/000 1200 773 CIC/CC/A/2015/002 1201 435 CIC/CC/A/2015/002 1202 434 CIC/CC/A/2015/003 1203 070 CIC/CC/A/2015/002 1204 721 CIC/CC/A/2015/003 1205 106 CIC/CC/A/2014/002 1206 498 CIC/CC/A/2014/002 1207 699 CIC/CC/A/2014/002 1208 675 1209 CIC/CC/A/2014/002 76 672 CIC/CC/A/2014/002 1210 499 CIC/CC/A/2014/002 1211 679 CIC/CC/A/2014/002 1212 540 CIC/CC/A/2014/002 1213 501 CIC/CC/A/2014/002 1214 671 CIC/CC/A/2014/002 1215 468 CIC/CC/A/2014/002 1216 390 CIC/CC/A/2014/002 1217 415 CIC/CC/A/2014/002 1218 389 CIC/CC/A/2014/002 1219 413 CIC/CC/A/2014/002 1220 514 CIC/CC/A/2014/002 1221 513 CIC/CC/A/2014/002 1222 515 CIC/CC/A/2014/002 1223 512 CIC/CC/A/2014/002 1224 417 CIC/CC/A/2014/002 1225 665 CIC/CC/A/2014/002 1226 667 CIC/CC/A/2014/002 1227 497 CIC/CC/A/2014/002 1228 496 CIC/CC/A/2014/002 1229 506 CIC/CC/A/2014/002 1230 478 CIC/CC/A/2014/002 1231 479 CIC/CC/A/2014/002 1232 505 CIC/CC/A/2014/002 1233 553 CIC/CC/A/2014/002 1234 401 CIC/CC/A/2014/002 1235 374 CIC/CC/A/2014/002 1236 387 77 CIC/CC/A/2014/002 1237 373 CIC/CC/A/2014/002 1238 372 CIC/CC/A/2014/002 1239 371 CIC/CC/A/2014/002 1240 370 CIC/CC/A/2014/002 1241 411 CIC/CC/A/2014/002 1242 410 CIC/CC/A/2014/002 1243 509 CIC/CC/A/2014/002 1244 508 CIC/CC/A/2014/002 1245 549 CIC/CC/A/2014/002 1246 539 CIC/CC/A/2014/002 1247 482 CIC/CC/A/2014/002 1248 375 CIC/CC/A/2014/002 1249 488 CIC/CC/A/2014/002 1250 487 CIC/CC/A/2014/002 1251 414 CIC/CC/A/2014/002 1252 489 CIC/CC/A/2014/002 1253 490 CIC/CC/A/2014/002 1254 491 CIC/CC/A/2014/002 1255 541 CIC/CC/A/2014/002 1256 481 CIC/CC/A/2014/002 1257 396 CIC/CC/A/2014/002 1258 440 CIC/CC/A/2015/000 1259 152 CIC/CC/A/2015/000 1260 149 CIC/CC/A/2015/000 1261 151 CIC/CC/A/2015/000 1262 838 CIC/CC/A/2015/000 1263 330 1264 CIC/CC/A/2015/000 78 329 CIC/CC/A/2015/000 1265 856 CIC/CC/A/2015/000 1266 497 CIC/CC/A/2015/000 1267 566 CIC/CC/A/2015/000 1268 575 CIC/CC/A/2015/000 1269 565 CIC/CC/A/2015/000 1270 567 CIC/CC/A/2015/000 1271 568 CIC/CC/A/2015/000 1272 571 CIC/CC/A/2015/000 1273 524 CIC/CC/A/2015/000 1274 440 CIC/CC/A/2015/000 1275 442 CIC/CC/A/2015/000 1276 488 CIC/CC/A/2015/000 1277 589 CIC/CC/A/2015/000 1278 443 CIC/CC/A/2015/000 1279 498 CIC/CC/A/2015/000 1280 447 CIC/CC/A/2015/000 1281 529 CIC/CC/A/2015/000 1282 410 CIC/CC/A/2015/000 1283 452 CIC/CC/A/2015/000 1284 503 CIC/CC/A/2015/000 1285 504 CIC/CC/A/2015/000 1286 506 CIC/CC/A/2015/000 1287 579 CIC/CC/A/2015/000 1288 525 CIC/CC/A/2015/000 1289 526 CIC/CC/A/2015/000 1290 527 CIC/CC/A/2015/000 1291 370 79 CIC/CC/A/2015/000 1292 631 CIC/CC/A/2015/000 1293 426 CIC/CC/A/2015/000 1294 580 CIC/CC/A/2015/000 1295 417 CIC/CC/A/2015/000 1296 586 CIC/CC/A/2015/000 1297 904 CIC/CC/A/2015/000 1298 515 CIC/CC/A/2015/000 1299 499 CIC/CC/A/2015/000 1300 486 CIC/CC/A/2015/000 1301 392 CIC/CC/A/2015/001 1302 764 CIC/CC/A/2015/000 1303 471 CIC/CC/A/2015/000 1304 469 CIC/CC/A/2015/000 1305 470 CIC/CC/A/2015/000 1306 468 CIC/CC/A/2015/000 1307 557 CIC/CC/A/2015/000 1308 450 CIC/CC/A/2015/000 1309 449 CIC/CC/A/2015/000 1310 521 CIC/CC/A/2015/000 1311 462 CIC/CC/A/2015/000 1312 576 CIC/CC/A/2015/000 1313 424 CIC/CC/A/2015/000 1314 415 CIC/CC/A/2015/000 1315 520 CIC/CC/A/2015/000 1316 518 CIC/CC/A/2015/000 1317 588 CIC/CC/A/2015/000 1318 425 1319 CIC/CC/A/2015/001 80 766 CIC/CC/A/2015/000 1320 514 CIC/CC/A/2015/000 1321 513 CIC/CC/A/2015/000 1322 512 CIC/CC/A/2015/001 1323 741 CIC/CC/A/2015/001 1324 765 CIC/CC/A/2015/001 1325 788 CIC/CC/A/2015/001 1326 739 CIC/CC/A/2015/000 1327 412 CIC/CC/A/2015/000 1328 414 CIC/CC/A/2015/000 1329 351 CIC/CC/A/2015/000 1330 456 CIC/CC/A/2015/000 1331 451 CIC/CC/A/2015/000 1332 453 CIC/CC/A/2015/000 1333 574 CIC/CC/A/2015/000 1334 569 CIC/CC/A/2015/000 1335 492 CIC/CC/A/2015/000 1336 572 CIC/CC/A/2015/000 1337 416 CIC/CC/A/2015/001 1338 061 CIC/CC/A/2015/001 1339 093 CIC/CC/A/2015/001 1340 477 CIC/CC/A/2015/001 1341 478 CIC/CC/A/2015/001 1342 091 CIC/CC/A/2015/001 1343 080 CIC/CC/A/2015/001 1344 081 CIC/CC/A/2015/001 1345 082 CIC/CC/A/2015/001 1346 094 81 CIC/CC/A/2015/001 1347 125 CIC/CC/A/2015/001 1348 146 CIC/CC/A/2015/001 1349 016 CIC/CC/A/2015/001 1350 014 CIC/CC/A/2015/002 1351 142 CIC/CC/A/2015/002 1352 144 CIC/CC/A/2015/002 1353 141 CIC/CC/A/2015/001 1354 209 CIC/CC/A/2015/001 1355 032 CIC/CC/A/2015/001 1356 031 CIC/CC/A/2015/001 1357 030 CIC/CC/A/2015/001 1358 098 CIC/CC/A/2015/001 1359 136 CIC/CC/A/2015/001 1360 089 CIC/CC/A/2015/001 1361 210 CIC/CC/A/2015/001 1362 134 CIC/CC/A/2015/001 1363 034 CIC/CC/A/2015/001 1364 212 CIC/CC/A/2015/001 1365 213 CIC/CC/A/2015/001 1366 211 CIC/CC/A/2015/001 1367 020 CIC/CC/A/2015/001 1368 019 CIC/CC/A/2015/001 1369 132 CIC/CC/A/2015/001 1370 220 CIC/CC/A/2015/001 1371 221 CIC/CC/A/2015/002 1372 131 CIC/CC/A/2015/001 1373 218 1374 CIC/CC/A/2015/001 82 219 CIC/CC/A/2015/001 1375 197 CIC/CC/A/2015/003 1376 328 CIC/CC/A/2015/003 1377 323 CIC/CC/A/2015/003 1378 326 CIC/CC/A/2015/003 1379 327 CIC/CC/A/2015/003 1380 325 CIC/CC/A/2015/003 1381 324 CIC/CC/A/2015/002 1382 613 CIC/CC/A/2015/002 1383 466 CIC/CC/A/2015/002 1384 486 CIC/CC/A/2015/002 1385 468 CIC/CC/A/2015/002 1386 647 CIC/CC/A/2015/003 1387 310 CIC/CC/A/2015/003 1388 304 CIC/CC/A/2015/003 1389 305 CIC/CC/A/2015/003 1390 113 CIC/CC/A/2015/003 1391 114 CIC/CC/A/2015/003 1392 115 CIC/CC/A/2015/002 1393 396 CIC/CC/A/2015/002 1394 380 CIC/CC/A/2015/002 1395 390 CIC/CC/A/2015/003 1396 311 CIC/CC/A/2015/003 1397 312 CIC/CC/A/2015/003 1398 313 CIC/CC/A/2015/003 1399 314 CIC/CC/A/2015/002 1400 699 CIC/CC/A/2015/003 1401 299 83 CIC/CC/A/2015/003 1402 298 CIC/CC/A/2015/003 1403 297 CIC/CC/A/2015/003 1404 296 CIC/CC/A/2015/003 1405 295 CIC/CC/A/2015/003 1406 294 CIC/CC/A/2015/003 1407 303 CIC/CC/A/2015/003 1408 306 CIC/CC/A/2015/002 1409 696 CIC/CC/A/2015/002 1410 651 CIC/CC/A/2015/002 1411 381 CIC/CC/A/2015/002 1412 382 CIC/CC/A/2015/002 1413 648 CIC/CC/A/2015/002 1414 647 CIC/CC/A/2015/003 1415 315 CIC/CC/A/2015/003 1416 320 CIC/CC/A/2015/003 1417 318 CIC/CC/A/2015/000 1418 822 CIC/CC/A/2015/000 1419 821 CIC/CC/A/2015/000 1420 820 CIC/CC/A/2015/000 1421 780 CIC/CC/A/2015/000 1422 823 CIC/CC/A/2015/000 1423 826 CIC/CC/A/2015/000 1424 824 CIC/CC/A/2015/000 1425 825 CIC/CC/A/2015/000 1426 841 CIC/CC/A/2015/000 1427 819 CIC/CC/A/2015/000 1428 817 1429 CIC/CC/A/2015/000 84 815 CIC/CC/A/2015/000 1430 818 CIC/CC/A/2015/001 1431 749 CIC/CC/A/2015/003 1432 059 CIC/CC/A/2015/000 1433 731 CIC/CC/A/2015/000 1434 778 CIC/CC/A/2015/000 1435 758 CIC/CC/A/2015/000 1436 732 CIC/CC/A/2015/000 1437 779 CIC/CC/A/2015/000 1438 775 CIC/CC/A/2015/000 1439 760 CIC/CC/A/2015/000 1440 762 CIC/CC/A/2015/000 1441 730 CIC/CC/A/2015/000 1442 653 CIC/CC/A/2015/000 1443 454 CIC/CC/A/2015/002 1444 731 CIC/CC/A/2015/002 1445 554 CIC/CC/A/2014/002 1446 469 CIC/CC/A/2015/003 1447 330 CIC/CC/A/2015/001 1448 280 CIC/CC/A/2015/002 1449 738 CIC/CC/A/2015/000 1450 550 CIC/CC/A/2015/000 1451 552 CIC/CC/A/2015/000 1452 553 CIC/CC/A/2015/000 1453 535 CIC/CC/A/2015/001 1454 149 CIC/CC/A/2015/001 1455 150 CIC/CC/A/2015/001 1456 148 85 CIC/CC/A/2015/003 1457 126 CIC/CC/A/2015/003 1458 123 CIC/CC/A/2015/003 1459 122 CIC/CC/A/2015/003 1460 121 CIC/CC/A/2015/002 1461 496 CIC/CC/A/2015/002 1462 498 CIC/CC/A/2015/002 1463 497 CIC/CC/A/2015/001 1464 473 CIC/CC/A/2015/001 1465 474 CIC/CC/A/2015/001 1466 475 CIC/CC/A/2015/001 1467 476 CIC/CC/A/2015/001 1468 086 CIC/CC/A/2015/000 1469 320 CIC/CC/A/2015/000 1470 319 CIC/CC/A/2015/002 1471 541 CIC/CC/A/2015/002 1472 543 CIC/CC/A/2015/002 1473 484 CIC/CC/A/2015/002 1474 416 CIC/CC/A/2015/000 1475 227 CIC/CC/A/2015/001 1476 294 CIC/CC/A/2015/001 1477 291 CIC/CC/A/2015/000 1478 231 CIC/CC/A/2015/000 1479 225 CIC/CC/A/2015/000 1480 226 CIC/CC/A/2015/000 1481 228 CIC/CC/A/2015/001 1482 692 CIC/CC/A/2015/001 1483 694 1484 CIC/CC/A/2015/000 86 702 CIC/CC/A/2015/000 1485 703 CIC/CC/A/2015/000 1486 940 CIC/CC/A/2015/000 1487 939 CIC/CC/A/2015/000 1488 941 CIC/CC/A/2015/000 1489 711 CIC/CC/A/2015/000 1490 709 CIC/CC/A/2015/000 1491 2416 CIC/CC/A/2015/002 1492 430 CIC/CC/A/2015/002 1493 420 CIC/CC/A/2015/002 1494 421 CIC/CC/A/2015/002 1495 418 CIC/CC/A/2015/002 1496 433 CIC/CC/A/2015/000 1497 086 CIC/CC/A/2015/001 1498 293 CIC/CC/A/2015/001 1499 295 CIC/CC/A/2015/001 1500 754 CIC/CC/A/2015/001 1501 752 CIC/CC/A/2015/002 1502 477 CIC/CC/A/2015/000 1503 849 CIC/CC/A/2015/000 1504 844 CIC/CC/A/2015/001 1505 760 CIC/CC/A/2015/003 1506 842 CIC/CC/A/2015/003 1507 512 CIC/CC/A/2015/003 1508 510 CIC/CC/A/2015/003 1509 509 CIC/CC/A/2015/001 1510 676 CIC/CC/A/2015/002 1511 448 87 CIC/CC/A/2015/003 1512 124 CIC/CC/A/2015/003 1513 509 CIC/CC/A/2015/003 1514 834 CIC/CC/A/2015/003 1515 494 CIC/CC/A/2015/003 1516 496 CIC/CC/A/2015/003 1517 497 CIC/CC/A/2015/003 1518 499 CIC/CC/A/2015/003 1519 506 CIC/CC/A/2015/002 1520 419 CIC/CC/A/2015/002 1521 385 CIC/CC/A/2015/001 1522 060 CIC/CC/A/2015/001 1523 059 CIC/CC/A/2015/002 1524 386 CIC/CC/A/2015/003 1525 063 CIC/CC/A/2015/003 1526 062 CIC/CC/A/2015/003 1527 061 CIC/CC/A/2015/002 1528 530 CIC/CC/A/2015/002 1529 531 CIC/CC/A/2015/002 1530 542 CIC/CC/A/2015/003 1531 389 CIC/CC/A/2015/002 1532 485 CIC/CC/A/2015/001 1533 385 CIC/CC/A/2015/001 1534 390 CIC/CC/A/2015/001 1535 389 CIC/CC/A/2015/001 1536 147 CIC/CC/A/2015/001 1537 424 CIC/CC/A/2015/003 1538 407 1539 CIC/CC/A/2015/003 88 408 CIC/CC/A/2015/003 1540 410 CIC/CC/A/2015/003 1541 411 CIC/CC/A/2015/001 1542 170 CIC/CC/A/2015/001 1543 169 CIC/CC/A/2015/001 1544 472 CIC/CC/A/2015/002 1545 027 CIC/CC/A/2015/001 1546 988 CIC/CC/A/2015/001 1547 990 CIC/CC/A/2015/001 1548 966 CIC/CC/A/2015/001 1549 968 CIC/CC/A/2015/001 1550 973 CIC/CC/A/2015/002 1551 476 CIC/CC/A/2015/001 1552 162 CIC/CC/A/2015/001 1553 224 CIC/CC/A/2015/001 1554 234 CIC/CC/A/2015/001 1555 233 CIC/CC/A/2015/001 1556 227 CIC/CC/A/2015/001 1557 226 CIC/CC/A/2015/001 1558 225 CIC/CC/A/2015/001 1559 272 CIC/CC/A/2015/002 1560 090 CIC/CC/A/2015/002 1561 088 CIC/CC/A/2015/001 1562 231 CIC/CC/A/2015/001 1563 230 CIC/CC/A/2015/001 1564 229 CIC/CC/A/2015/001 1565 260 CIC/CC/A/2015/001 1566 254 89 CIC/CC/A/2015/001 1567 971 CIC/CC/A/2015/001 1568 970 CIC/CC/A/2015/001 1569 969 CIC/CC/A/2015/001 1570 978 CIC/CC/A/2015/001 1571 976 CIC/CC/A/2015/001 1572 975 CIC/CC/A/2015/001 1573 974 CIC/CC/A/2015/001 1574 268 CIC/CC/A/2015/001 1575 972 CIC/CC/A/2015/003 1576 384 CIC/CC/A/2015/003 1577 211 CIC/CC/A/2015/003 1578 636 CIC/CC/A/2015/001 1579 368 CIC/CC/A/2015/001 1580 366 CIC/CC/A/2015/003 1581 289 CIC/CC/A/2015/003 1582 290 CIC/CC/A/2015/003 1583 291 CIC/CC/A/2015/003 1584 208 CIC/CC/A/2015/002 1585 035  CIC/CC/A/2015/003 1586 232 CIC/CC/A/2015/003 1587 233 CIC/CC/A/2015/003 1588 228 CIC/CC/A/2015/003 1589 229 CIC/CC/A/2015/002 1590 033 CIC/CC/A/2015/002 1591 032 CIC/CC/A/2015/002 1592 034 CIC/CC/A/2015/002 1593 030 1594 CIC/CC/A/2015/003 90 244 CIC/CC/A/2015/003 1595 243 CIC/CC/A/2015/002 1596 031 CIC/CC/A/2015/001 1597 164 CIC/CC/A/2015/003 1598 482 CIC/CC/A/2015/003 1599 484 CIC/CC/A/2015/003 1600 486 CIC/CC/A/2015/003 1601 837 CIC/CC/A/2015/001 1602 232 CIC/CC/A/2015/001 1603 267 CIC/CC/A/2015/002 1604 062 CIC/CC/A/2015/003 1605 840 CIC/CC/A/2015/001 1606 977 CIC/CC/A/2015/001 1607 365 CIC/CC/A/2015/001 1608 223 CIC/CC/A/2015/001 1609 228 CIC/CC/A/2015/003 1610 270 CIC/CC/A/2015/003 1611 266 CIC/CC/A/2015/003 1612 265 CIC/CC/A/2015/003 1613 268 CIC/CC/A/2015/002 1614 039 CIC/CC/A/2015/002 1615 040 CIC/CC/A/2015/002 1616 041 CIC/CC/A/2015/002 1617 043 CIC/CC/A/2015/002 1618 042 CIC/CC/A/2015/003 1619 264 CIC/CC/A/2015/003 1620 231 CIC/CC/A/2015/003 1621 230 91 CIC/CC/A/2015/000 1622 085 CIC/CC/A/2015/001 1623 105 CIC/CC/A/2015/001 1624 107 CIC/CC/A/2015/001 1625 109 CIC/CC/A/2015/000 1626 090 CIC/CC/A/2015/001 1627 118 CIC/CC/A/2015/000 1628 089 CIC/CC/A/2015/001 1629 119 CIC/CC/A/2015/001 1630 120 CIC/CC/A/2015/001 1631 121 CIC/CC/A/2015/001 1632 796 CIC/CC/A/2015/001 1633 794 CIC/CC/A/2015/001 1634 769 CIC/CC/A/2015/001 1635 793 CIC/CC/A/2015/001 1636 795 CIC/CC/A/2015/001 1637 799 CIC/CC/A/2015/001 1638 483 CIC/CC/A/2015/000 1639 902 CIC/CC/A/2015/000 1640 905 CIC/CC/A/2015/000 1641 908 CIC/CC/A/2015/000 1642 907 CIC/CC/A/2015/000 1643 906 CIC/CC/A/2015/000 1644 247 CIC/CC/A/2015/000 1645 460 CIC/CC/A/2015/001 1646 027 CIC/CC/A/2015/000 1647 458 CIC/CC/A/2015/000 1648 457 1649 CIC/CC/A/2015/000 92 248 CIC/CC/A/2015/001 1650 099 CIC/CC/A/2014/001 1651 859 CIC/CC/A/2014/002 1652 027 CIC/CC/A/2014/001 1653 072 CIC/CC/A/2014/000 1654 890 CIC/CC/A/2014/002 1655 715 CIC/CC/A/2014/002 1656 716 CIC/CC/A/2014/001 1657 726 CIC/CC/A/2014/000 1658 942 CIC/CC/A/2014/002 1659 711 CIC/CC/A/2014/002 1660 714 CIC/CC/A/2014/001 1661 739 CIC/CC/A/2014/002 1662 707 CIC/CC/A/2014/002 1663 708 CIC/CC/A/2014/002 1664 706 CIC/CC/A/2014/002 1665 712 CIC/CC/A/2014/002 1666 713 CIC/CC/A/2015/000 1667 903 CIC/CC/A/2014/002 1668 406 CIC/CC/A/2015/002 1669 038 CIC/CC/A/2014/002 1670 029 CIC/CC/A/2015/002 1671 037 CIC/CC/A/2015/001 1672 275 CIC/CC/A/2015/008 1673 75 CIC/CC/A/2015/001 1674 471 CIC/CC/A/2014/007 1675 14 CIC/CC/A/2014/000 1676 701 93 CIC/CC/A/2014/000 1677 700 CIC/CC/A/2014/000 1678 092 CIC/CC/A/2014/000 1679 094 CIC/CC/A/2014/002 1680 478 CIC/CC/A/2014/002 1681 479 CIC/CC/A/2014/002 1682 480 CIC/CC/A/2014/002 1683 481 CIC/CC/A/2014/001 1684 770 CIC/CC/A/2015/009 1685 3 CIC/CC/A/2014/000 1686 303 CIC/CC/A/2015/000 1687 896 CIC/CC/A/2015/000 1688 894 CIC/CC/A/2014/002 1689 398 CIC/CC/A/2014/002 1690 441 CIC/CC/A/2015/000 1691 920 CIC/CC/A/2015/000 1692 871 CIC/CC/A/2015/000 1693 909 CIC/CC/A/2015/000 1694 831 CIC/CC/A/2014/000 1695 2446 CIC/CC/A/2014/002 1696 445 CIC/CC/A/2014/002 1697 444 CIC/CC/A/2015/004 1698 39 CIC/CC/A/2015/003 1699 300 CIC/CC/A/2015/000 1700 438 CIC/CC/A/2015/001 1701 133 CIC/CC/A/2015/001 1702 131 CIC/CC/A/2015/003 1703 332 1704 CIC/CC/A/2015/001 94 126 CIC/CC/A/2015/000 1705 459 CIC/CC/A/2015/003 1706 331 CIC/CC/A/2015/003 1707 386 CIC/CC/A/2015/003 1708 387 CIC/CC/A/2015/003 1709 635 CIC/CC/A/2015/003 1710 385 CIC/CC/A/2015/003 1711 288 CIC/CC/A/2015/003 1712 287 CIC/CC/A/2015/003 1713 521 CIC/CC/A/2015/003 1714 841 CIC/CC/A/2015/003 1715 955 CIC/CC/A/2015/004 1716 021 CIC/CC/A/2015/004 1717 023 CIC/CC/A/2015/004 1718 024 CIC/CC/A/2015/001 1719 677 CIC/CC/A/2015/002 1720 451 CIC/CC/A/2015/002 1721 452 CIC/CC/A/2015/002 1722 453 CIC/CC/A/2015/002 1723 454 CIC/CC/A/2015/002 1724 456 CIC/CC/A/2015/002 1725 457 CIC/CC/A/2015/002 1726 458 CIC/CC/A/2015/002 1727 649 CIC/CC/A/2015/002 1728 650 CIC/CC/A/2015/003 1729 954 CIC/CC/A/2015/003 1730 882 CIC/CC/A/2015/002 1731 908 95 CIC/CC/A/2015/002 1732 909 CIC/CC/A/2015/002 1733 910 CIC/CC/A/2015/002 1734 904 CIC/CC/A/2015/003 1735 107 CIC/CC/A/2015/002 1736 902 CIC/CC/A/2015/003 1737 105 CIC/CC/A/2015/003 1738 104 CIC/CC/A/2015/003 1739 103 CIC/CC/A/2015/003 1740 102 CIC/CC/A/2015/004 1741 179 CIC/CC/A/2015/004 1742 266 CIC/CC/A/2015/004 1743 265 CIC/CC/A/2015/002 1744 903 CIC/CC/A/2015/003 1745 794 CIC/CC/A/2015/003 1746 789 CIC/CC/A/2015/003 1747 826 CIC/CC/A/2015/003 1748 825 CIC/CC/A/2015/003 1749 811 CIC/CC/A/2015/003 1750 808 CIC/CC/A/2015/003 1751 807 CIC/CC/A/2015/003 1752 804 CIC/CC/A/2015/003 1753 802 CIC/CC/A/2015/003 1754 796 CIC/CC/A/2015/003 1755 792 CIC/CC/A/2015/000 1756 918 CIC/CC/A/2015/000 1757 537 CIC/CC/A/2015/004 1758 181 1759 CIC/CC/A/2015/004 96 237 CIC/CC/A/2015/004 1760 180 CIC/CC/A/2015/004 1761 215 CIC/CC/A/2015/004 1762 238 CIC/CC/A/2015/004 1763 239 CIC/CC/A/2015/004 1764 248 CIC/CC/A/2015/001 1765 411 CIC/CC/A/2015/001 1766 540 CIC/CC/A/2015/004 1767 264 CIC/CC/A/2015/004 1768 219 CIC/CC/A/2015/004 1769 216 CIC/CC/A/2015/004 1770 291 CIC/CC/A/2015/004 1771 221 CIC/CC/A/2015/004 1772 218 CIC/CC/A/2015/004 1773 246 CIC/CC/A/2015/004 1774 217 CIC/CC/A/2015/004 1775 272 CIC/CC/A/2015/004 1776 270 CIC/CC/A/2015/000 1777 441 CIC/CC/A/2015/001 1778 141 CIC/CC/A/2015/000 1779 473 CIC/CC/A/2015/000 1780 474 CIC/CC/A/2015/004 1781 77 CIC/CC/A/2015/000 1782 491 CIC/CC/A/2015/000 1783 483 CIC/CC/A/2015/000 1784 463 CIC/CC/A/2015/001 1785 786 CIC/CC/A/2015/001 1786 797 97 CIC/CC/A/2015/001 1787 746 CIC/CC/A/2015/001 1788 745 CIC/CC/A/2015/001 1789 744 CIC/CC/A/2015/000 1790 467 CIC/CC/A/2015/000 1791 444 CIC/CC/A/2015/000 1792 436 CIC/CC/A/2015/000 1793 626 CIC/RM/A/2014/003 1794 104 CIC/CC/A/2015/000 1795 627 CIC/CC/A/2015/000 1796 632 CIC/CC/A/2015/001 1797 790 CIC/CC/A/2015/001 1798 791 CIC/CC/A/2015/001 1799 761 CIC/CC/A/2015/000 1800 380 CIC/CC/A/2015/000 1801 381 CIC/CC/A/2015/000 1802 383 CIC/CC/A/2015/000 1803 375 CIC/CC/A/2015/000 1804 377 CIC/CC/A/2015/000 1805 389 CIC/CC/A/2015/000 1806 390 CIC/CC/A/2015/000 1807 386 CIC/CC/A/2015/003 1808 899 CIC/CC/A/2015/004 1809 093 CIC/CC/A/2015/004 1810 094 CIC/CC/A/2015/004 1811 096 CIC/CC/A/2015/001 1812 762 CIC/CC/A/2015/001 1813 763 1814 CIC/CC/A/2015/003 98 445 CIC/CC/A/2015/004 1815 083 CIC/CC/A/2015/004 1816 084 CIC/CC/A/2015/004 1817 089 CIC/CC/A/2015/004 1818 090 CIC/CC/A/2015/004 1819 091 CIC/CC/A/2015/004 1820 092 CIC/CC/A/2015/004 1821 095 CIC/CC/A/2015/004 1822 085 CIC/CC/A/2015/004 1823 086 CIC/CC/A/2015/004 1824 087 CIC/CC/A/2015/004 1825 088 CIC/CC/A/2015/003 1826 893 CIC/RM/A/2014/002 1827 359 CIC/RM/A/2014/002 1828 335 CIC/RM/A/2014/002 1829 363 CIC/RM/A/2014/002 1830 362 CIC/RM/A/2014/002 1831 361 CIC/CC/A/2015/003 1832 739 CIC/CC/A/2015/003 1833 725 CIC/CC/A/2015/003 1834 727 CIC/CC/A/2015/003 1835 728 CIC/CC/A/2014/002 1836 030 CIC/CC/A/2014/002 1837 031 CIC/CC/A/2014/002 1838 032 CIC/CC/A/2014/002 1839 024 CIC/CC/A/2015/000 1840 831 CIC/CC/A/2015/003 1841 740 99 CIC/CC/A/2015/003 1842 742 CIC/RM/A/2014/002 1843 195 CIC/RM/A/2014/002 1844 194 CIC/RM/A/2014/002 1845 193 CIC/RM/A/2014/002 1846 192 CIC/RM/A/2014/002 1847 191 CIC/RM/A/2014/002 1848 190 CIC/RM/A/2014/002 1849 189 CIC/RM/A/2014/002 1850 188 CIC/RM/A/2014/002 1851 357 CIC/RM/A/2014/002 1852 356 CIC/RM/A/2014/002 1853 355 CIC/RM/A/2014/002 1854 337 CIC/RM/A/2014/002 1855 207 CIC/RM/A/2014/002 1856 206 CIC/RM/A/2014/002 1857 205 CIC/RM/A/2014/002 1858 204 CIC/RM/A/2014/002 1859 203 CIC/RM/A/2014/002 1860 202 CIC/RM/A/2014/002 1861 201 CIC/RM/A/2014/002 1862 200 CIC/RM/A/2014/002 1863 199 CIC/RM/A/2014/002 1864 198 CIC/RM/A/2014/002 1865 197 CIC/RM/A/2014/002 1866 196 CIC/RM/A/2014/002 1867 208 CIC/RM/A/2014/002 1868 214 1869 CIC/RM/A/2014/002 100 213 CIC/RM/A/2014/022 1870 12 CIC/RM/A/2014/002 1871 211 CIC/RM/A/2014/002 1872 210 CIC/RM/A/2014/002 1873 207 CIC/RM/A/2014/002 1874 269 CIC/RM/A/2014/002 1875 268 CIC/RM/A/2014/002 1876 267 CIC/RM/A/2014/002 1877 266 CIC/RM/A/2014/002 1878 265 CIC/RM/A/2014/002 1879 264 CIC/RM/A/2014/002 1880 263 CIC/RM/A/2014/002 1881 209 CIC/CC/A/2015/003 1882 927 CIC/CC/A/2015/003 1883 919 CIC/CC/A/2015/003 1884 918 CIC/CC/A/2015/001 1885 743 CIC/CC/A/2015/001 1886 696 CIC/CC/A/2015/001 1887 757 CIC/CC/A/2015/001 1888 759 CIC/CC/A/2015/000 1889 30 CIC/RM/A/2014/002 1890 224 CIC/RM/A/2014/002 1891 223 CIC/RM/A/2014/002 1892 222 CIC/RM/A/2014/022 1893 19 CIC/RM/A/2014/002 1894 218 CIC/RM/A/2014/002 1895 217 CIC/RM/A/2014/002 1896 216 101 CIC/RM/A/2014/002 1897 215 CIC/RM/A/2014/003 1898 218 CIC/RM/A/2014/003 1899 217 CIC/RM/A/2014/003 1900 216 CIC/RM/A/2014/003 1901 215 CIC/RM/A/2014/003 1902 214 CIC/RM/A/2014/003 1903 213 CIC/RM/A/2014/003 1904 212 CIC/RM/A/2014/002 1905 440 CIC/RM/A/2014/002 1906 439 CIC/RM/A/2014/002 1907 438 CIC/RM/A/2014/002 1908 444 CIC/RM/A/2014/002 1909 443 CIC/RM/A/2014/002 1910 442 CIC/RM/A/2014/002 1911 441 CIC/CC/A2015/0039 1912 12 CIC/CC/A/2015/003 1913 911 CIC/RM/A/2014/003 1914 247 CIC/RM/A/2014/003 1915 241 CIC/RM/A/2014/003 1916 233 CIC/RM/A/2014/003 1917 231 CIC/RM/A/2014/003 1918 230 CIC/RM/A/2014/003 1919 229 CIC/RM/A/2014/003 1920 227 CIC/RM/A/2014/003 1921 226 CIC/RM/A/2014/003 1922 225 CIC/RM/A/2014/003 1923 224 1924 CIC/RM/A/2014/003 102 223 CIC/RM/A/2014/003 1925 221 CIC/RM/A/2014/003 1926 220 CIC/CC/A/2015/001 1927 259 CIC/CC/A/2015/012 1928 55 CIC/CC/A/2015/001 1929 253 CIC/CC/A/2015/001 1930 388 CIC/CC/A/2015/001 1931 387 CIC/CC/A/2015/004 1932 156 CIC/CC/A/2015/004 1933 157 CIC/CC/A/2015/004 1934 267 CIC/CC/A/2015/001 1935 114 CIC/CC/A/2015/001 1936 113 CIC/CC/A/2015/001 1937 979 CIC/CC/A/2015/002 1938 550 CIC/CC/A/2015/002 1939 558 CIC/CC/A/2015/001 1940 217 CIC/CC/A/2015/001 1941 216 CIC/CC/A/2015/001 1942 215 CIC/CC/A/2015/001 1943 214 CIC/CC/A/2015/001 1944 264 CIC/CC/A/2015/001 1945 263 CIC/CC/A/2015/001 1946 262 CIC/CC/A/2015/000 1947 114 CIC/CC/A/2015/003 1948 784 CIC/CC/A/2015/002 1949 571 CIC/CC/A/2015/002 1950 570 CIC/CC/A/2015/003 1951 764 103 CIC/CC/A/2015/002 1952 569 CIC/CC/A/2015/002 1953 565 CIC/CC/A/2015/002 1954 567 CIC/CC/A/2015/002 1955 566 CIC/CC/A/2015/002 1956 549 CIC/CC/A/2015/003 1957 748 CIC/CC/A/2015/001 1958 115 CIC/CC/A/2015/003 1959 729 CIC/CC/A/2015/003 1960 744 CIC/CC/A/2015/003 1961 819 CIC/CC/A/2015/003 1962 820 CIC/CC/A/2015/003 1963 756 CIC/CC/A/2015/003 1964 755 CIC/CC/A/2014/002 1965 503 CIC/CC/A/2015/002 1966 741 CIC/CC/A/2015/002 1967 143 CIC/CC/A/2015/000 1968 573 CIC/CC/A/2015/000 1969 080 CIC/CC/A/2015/000 1970 074 CIC/CC/A/2015/002 1971 136 CIC/CC/A/2015/002 1972 137 CIC/CC/A/2015/002 1973 138 CIC/CC/A/2015/002 1974 139 CIC/CC/A/2015/001 1975 138 CIC/CC/A/2015/000 1976 465 CIC/CC/A/2015/000 1977 466 CIC/CC/A/2015/003 1978 523 1979 CIC/CC/A/2015/003 104 524 CIC/CC/A/2015/003 1980 526 CIC/CC/A/2015/002 1981 652 CIC/CC/A/2015/002 1982 755 CIC/CC/A/2015/002 1983 751 CIC/CC/A/2015/002 1984 618 CIC/CC/A/2015/002 1985 776 CIC/CC/A/2015/002 1986 787 CIC/CC/A/2015/002 1987 756 CIC/CC/A/2015/002 1988 759 CIC/CC/A/2015/003 1989 055 CIC/CC/A/2015/003 1990 068 CIC/CC/A/2015/003 1991 056 CIC/CC/A/2015/003 1992 286 CIC/CC/A/2015/003 1993 280 CIC/CC/A/2015/003 1994 279 CIC/CC/A/2015/003 1995 278 CIC/CC/A/2015/003 1996 319 CIC/CC/A/2015/003 1997 285 CIC/CC/A/2015/003 1998 284 CIC/CC/A/2015/003 1999 283 CIC/CC/A/2015/003 2000 281 CIC/CC/A/2015/003 2001 067 CIC/CC/A/2015/003 2002 259 CIC/CC/A/2015/003 2003 258 CIC/CC/A/2015/003 2004 257 CIC/CC/A/2015/003 2005 991 CIC/CC/A/2015/003 2006 993 105 CIC/CC/A/2015/003 2007 985 CIC/CC/A/2015/003 2008 989 CIC/CC/A/2015/003 2009 987 CIC/CC/A/2015/003 2010 987 CIC/CC/A/2015/003 2011 984 CIC/CC/A/2015/003 2012 983 CIC/CC/A/2015/003 2013 982 CIC/CC/A/2015/002 2014 750 CIC/CC/A/2015/002 2015 680 CIC/CC/A/2015/002 2016 682 CIC/CC/A/2015/002 2017 683 CIC/CC/A/2015/002 2018 688 CIC/CC/A/2015/002 2019 791 CIC/CC/A/2015/002 2020 790 CIC/CC/A/2015/002 2021 789 CIC/CC/A/2015/002 2022 788 CIC/CC/A/2015/002 2023 621 CIC/CC/A/2015/003 2024 302 CIC/CC/A/2015/002 2025 659 CIC/CC/A/2015/002 2026 658 CIC/CC/A/2015/002 2027 655 CIC/CC/A/2015/002 2028 656 CIC/CC/A/2015/001 2029 281 CIC/CC/A/2015/000 2030 585 CIC/CC/A/2015/000 2031 587 CIC/CC/A/2015/001 2032 423 CIC/CC/A/2015/002 2033 140 2034 CIC/CC/A/2015/000 106 577 CIC/CC/A/2015/000 2035 610 CIC/CC/A/2015/000 2036 609 CIC/CC/A/2015/006 2037 08 CIC/CC/A/2015/002 2038 703 CIC/CC/A/2015/002 2039 709 CIC/CC/A/2015/000 2040 193 CIC/CC/A/2015/002 2041 726 CIC/CC/A/2015/001 2042 386 CIC/CC/A/2015/001 2043 747 CIC/CC/A/2015/001 2044 464 CIC/CC/A/2015/001 2045 482 CIC/CC/A/2015/001 2046 466 CIC/CC/A/2015/001 2047 480 CIC/CC/A/2015/001 2048 116 CIC/CC/A/2015/002 2049 559 CIC/CC/A/2015/002 2050 555 CIC/CC/A/2015/002 2051 556 CIC/CC/A/2015/002 2052 557 CIC/CC/A/2015/002 2053 552 CIC/CC/A/2015/002 2054 551 CIC/CC/A/2015/002 2055 568 CIC/CC/A/2015/007 2056 61 CIC/CC/A/2015/000 2057 200 CIC/CC/A/2015/000 2058 180 CIC/CC/A/2015/000 2059 179 CIC/CC/A/2015/000 2060 177 CIC/CC/A/2015/000 2061 174 107 CIC/CC/A/2015/000 2062 192 CIC/CC/A/2015/000 2063 198 CIC/CC/A/2015/000 2064 197 CIC/CC/A/2015/000 2065 196 CIC/CC/A/2015/000 2066 195 CIC/CC/A/2015/003 2067 377 CIC/CC/A/2015/003 2068 215 CIC/CC/A/2015/003 2069 900 CIC/CC/A/2015/003 2070 905 CIC/CC/A/2015/003 2071 904 CIC/CC/A/2015/003 2072 901 CIC/CC/A/2015/003 2073 746 CIC/CC/A/2015/003 2074 745 CIC/CC/A/2015/002 2075 576 CIC/CC/A/2015/002 2076 572 CIC/CC/A/2015/002 2077 573 CIC/CC/A/2015/003 2078 245 CIC/CC/A/2015/004 2079 48 CIC/CC/A/2015/001 2080 11 CIC/CC/A/2015/003 2081 87 CIC/CC/A/2015/000 2082 332 CIC/CC/A/2015/003 2083 319 CIC/CC/A/2015/000 2084 734 CIC/CC/A/2015/000 2085 735 CIC/CC/A/2015/006 2086 26 CIC/CC/A/2015/000 2087 623 CIC/CC/A/2015/000 2088 624 2089 CIC/CC/A/2015/000 108 625 CIC/CC/A/2015/000 2090 464 CIC/CC/A/2015/002 2091 417 CIC/CC/A/2015/002 2092 691 CIC/CC/A/2015/002 2093 710 CIC/CC/A/2015/002 2094 712 CIC/CC/A/2015/002 2095 746 CIC/CC/A/2015/002 2096 730 CIC/CC/A/2015/000 2097 554 CIC/CC/A/2015/002 2098 562 CIC/CC/A/2015/002 2099 564 CIC/CC/A/2015/002 2100 563 CIC/CC/A/2015/002 2101 561 CIC/CC/A/2015/002 2102 783 CIC/CC/A/2015/003 2103 788 CIC/CC/A/2015/003 2104 328 CIC/CC/A/2015/001 2105 308 CIC/CC/A/2015/004 2106 251 CIC/CC/A/2015/004 2107 249 CIC/CC/A/2015/004 2108 247 CIC/CC/A/2015/000 2109 203 CIC/CC/A/2015/000 2110 201 CIC/CC/A/2015/000 2111 206 CIC/CC/A/2015/002 2112 135 CIC/CC/A/2015/001 2113 309 CIC/CC/A/2015/001 2114 3010 CIC/CC/A/2015/001 2115 137 CIC/CC/A/2015/002 2116 087 109 CIC/CC/A/2015/002 2117 132 CIC/CC/A/2015/002 2118 133 CIC/CC/A/2015/002 2119 134 CIC/CC/A/2015/000 2120 490 CIC/CC/A/2015/000 2121 489 CIC/CC/A/2015/000 2122 156 CIC/CC/A/2015/000 2123 189 CIC/CC/A/2015/000 2124 478 CIC/CC/A/2015/000 2125 479 CIC/CC/A/2015/000 2126 373 CIC/CC/A/2015/000 2127 372 CIC/CC/A/2015/000 2128 376 CIC/CC/A/2015/001 2129 102 CIC/CC/A/2015/004 2130 035 CIC/CC/A/2015/004 2131 036 CIC/CC/A/2015/003 2132 956 CIC/CC/A/2015/003 2133 813 CIC/CC/A/2015/003 2134 824 CIC/CC/A/2015/003 2135 823 CIC/CC/A/2015/003 2136 822 CIC/CC/A/2015/003 2137 818 CIC/CC/A/2015/003 2138 821 CIC/CC/A/2015/003 2139 815 CIC/CC/A/2015/004 2140 022 CIC/CC/A/2015/002 2141 459 CIC/CC/A/2015/002 2142 460 CIC/CC/A/2015/002 2143 461 2144 CIC/CC/A/2015/002 110 462 CIC/CC/A/2015/002 2145 463 CIC/CC/A/2015/002 2146 441 CIC/CC/A/2015/002 2147 442 CIC/CC/A/2015/002 2148 443 CIC/CC/A/2015/002 2149 444 CIC/CC/A/2015/003 2150 527 CIC/CC/A/2015/003 2151 528 CIC/CC/A/2015/035 2152 29 CIC/CC/A/2015/003 2153 530 CIC/CC/A/2015/002 2154 624 CIC/CC/A/2015/002 2155 623 CIC/CC/A/2015/003 2156 990 CIC/CC/A/2015/003 2157 981 CIC/CC/A/2015/003 2158 986 CIC/CC/A/2015/003 2159 992 CIC/CC/A/2015/003 2160 277 CIC/CC/A/2015/003 2161 276 CIC/CC/A/2015/003 2162 322 CIC/CC/A/2015/002 2163 685 CIC/CC/A/2015/002 2164 669 CIC/CC/A/2015/002 2165 553 CIC/CC/A/2015/002 2166 752 CIC/CC/A/2015/002 2167 619 CIC/CC/A/2015/002 2168 766 CIC/CC/A/2015/002 2169 708 CIC/CC/A/2015/002 2170 736 CIC/CC/A/2015/002 2171 782 111 CIC/CC/A/2015/003 2172 254 CIC/CC/A/2015/003 2173 249 CIC/CC/A/2015/003 2174 064 CIC/CC/A/2015/003 2175 518 CIC/CC/A/2015/003 2176 517 CIC/CC/A/2015/003 2177 520 CIC/CC/A/2015/003 2178 519 CIC/CC/A/2015/003 2179 522 CIC/CC/A/2015/004 2180 80 CIC/CC/A/2015/000 2181 481 CIC/CC/A/2015/000 2182 482 CIC/CC/A/2015/000 2183 2694 CIC/CC/A/2015/002 2184 728 CIC/CC/A/2015/002 2185 692 CIC/CC/A/2015/002 2186 690 CIC/CC/A/2015/002 2187 689 CIC/CC/A/2015/000 2188 561 CIC/CC/A/2015/000 2189 564 CIC/CC/A/2015/000 2190 563 CIC/CC/A/2015/000 2191 562 CIC/CC/A/2015/001 2192 802 CIC/CC/A/2015/002 2193 732 CIC/CC/A/2015/002 2194 729 CIC/CC/A/2015/002 2195 737 CIC/CC/A/2015/007 2196 59 CIC/CC/A/2015/000 2197 765 CIC/CC/A/2015/000 2198 767 2199 CIC/CC/A/2015/000 112 766 CIC/CC/A/2015/001 2200 167 CIC/CC/A/2015/001 2201 165 CIC/CC/A/2015/001 2202 483 CIC/CC/A/2015/002 2203 700 CIC/CC/A/2015/002 2204 723 CIC/CC/A/2015/002 2205 744 CIC/CC/A/2015/002 2206 693 CIC/CC/A/2015/002 2207 701 CIC/CC/A/2015/002 2208 718 CIC/CC/A/2015/002 2209 716 CIC/CC/A/2015/002 2210 714 CIC/CC/A/2015/002 2211 698 CIC/CC/A/2015/002 2212 735 CIC/CC/A/2015/002 2213 739 CIC/CC/A/2015/002 2214 749 CIC/CC/A/2015/002 2215 720 CIC/CC/A/2015/002 2216 734 CIC/CC/A/2015/000 2217 593 CIC/CC/A/2015/000 2218 592 CIC/CC/A/2015/000 2219 591 CIC/CC/A/2015/000 2220 590 CIC/CC/A/2015/000 2221 599 CIC/CC/A/2015/000 2222 601 CIC/CC/A/2015/000 2223 600 CIC/CC/A/2015/000 2224 602 CIC/CC/A/2015/000 2225 598 CIC/CC/A/2015/000 2226 597 113 CIC/CC/A/2015/000 2227 596 CIC/CC/A/2015/000 2228 595 CIC/CC/A/2015/000 2229 594 CIC/CC/A/2015/000 2230 224 CIC/CC/A/2015/002 2231 695 CIC/CC/A/2015/002 2232 725 CIC/CC/A/2015/001 2233 299 CIC/CC/A/2015/002 2234 705 CIC/CC/A/2015/002 2235 704 CIC/CC/A/2015/002 2236 706 CIC/CC/A/2015/002 2237 761 CIC/CC/A/2015/002 2238 758 CIC/CC/A/2015/002 2239 775 CIC/CC/A/2015/003 2240 401 CIC/CC/A/2015/003 2241 721 CIC/CC/A/2015/003 2242 720 CIC/CC/A/2015/001 2243 753 CIC/CC/A/2015/001 2244 158 CIC/CC/A/2015/001 2245 302 CIC/CC/A/2015/003 2246 743 CIC/CC/A/2015/003 2247 736 CIC/CC/A/2015/003 2248 734 CIC/CC/A/2015/003 2249 953 CIC/CC/A/2015/003 2250 839 CIC/CC/A/2015/002 2251 762 CIC/CC/A/2015/002 2252 662 CIC/CC/A/2015/002 2253 668 2254 CIC/CC/A/2015/002 114 667 CIC/CC/A/2015/002 2255 666 CIC/CC/A/2015/002 2256 660 CIC/CC/A/2015/002 2257 742 CIC/CC/A/2015/002 2258 753 CIC/CC/A/2015/002 2259 620 CIC/CC/A/2015/002 2260 625 CIC/CC/A/2015/002 2261 622 CIC/CC/A/2015/003 2262 321 CIC/CC/A/2015/002 2263 717 CIC/CC/A/2015/003 2264 921 CIC/CC/A/2015/003 2265 920 CIC/CC/A/2015/003 2266 924 CIC/CC/A/2015/003 2267 922 CIC/CC/A/2015/003 2268 909 CIC/CC/A/2015/003 2269 908 CIC/CC/A/2015/003 2270 165 CIC/CC/A/2015/003 2271 158 CIC/CC/A/2015/003 2272 159 CIC/CC/A/2015/003 2273 161 CIC/CC/A/2015/003 2274 166 CIC/CC/A/2015/003 2275 167 CIC/CC/A/2015/003 2276 168 CIC/CC/A/2015/003 2277 169 CIC/CC/A/2015/003 2278 164 CIC/CC/A/2015/003 2279 157 CIC/CC/A/2015/003 2280 917 CIC/CC/A/2015/003 2281 930 115 CIC/RM/A/2014/003 2282 364 CIC/RM/A/2014/003 2283 363 CIC/RM/A/2014/003 2284 362 CIC/RM/A/2014/003 2285 361 CIC/RM/A/2014/003 2286 360 CIC/RM/A/2014/003 2287 359 CIC/RM/A/2014/003 2288 358 CIC/RM/A/2014/005 2289 7 CIC/RM/A/2014/003 2290 356 CIC/RM/A/2014/003 2291 355 CIC/RM/A/2014/002 2292 526 CIC/RM/A/2014/002 2293 525 CIC/RM/A/2014/002 2294 524 CIC/RM/A/2014/002 2295 523 CIC/RM/A/2014/002 2296 522 CIC/RM/A/2014/002 2297 521 CIC/RM/A/2014/002 2298 520 CIC/RM/A/2014/002 2299 519 CIC/RM/A/2014/002 2300 518 CIC/RM/A/2014/002 2301 517 CIC/RM/A/2014/002 2302 515 CIC/RM/A/2014/002 2303 514 CIC/RM/A/2014/002 2304 513 CIC/RM/A/2014/002 2305 512 CIC/RM/A/2014/002 2306 511 CIC/RM/A/2014/002 2307 510 CIC/RM/A/2014/002 2308 509 2309 CIC/RM/A/2014/002 116 508 CIC/RM/A/2014/002 2310 507 CIC/RM/A/2014/002 2311 506 CIC/RM/A/2014/002 2312 505 CIC/RM/A/2014/002 2313 504 CIC/RM/A/2014/002 2314 429 CIC/RM/A/2014/002 2315 428 CIC/RM/A/2014/002 2316 427 CIC/RM/A/2014/002 2317 426 CIC/RM/A/2014/002 2318 421 CIC/RM/A/2014/002 2319 420 CIC/RM/A/2014/002 2320 419 CIC/RM/A/2014/002 2321 418 CIC/RM/A/2014/002 2322 417 CIC/RM/A/2014/002 2323 416 CIC/RM/A/2014/002 2324 415 CIC/RM/A/2014/002 2325 414 CIC/RM/A/2014/002 2326 413 CIC/RM/A/2014/002 2327 412 CIC/RM/A/2014/002 2328 316 CIC/RM/A/2014/002 2329 315 CIC/RM/A/2014/002 2330 314 CIC/RM/A/2014/002 2331 313 CIC/RM/A/2014/002 2332 432 CIC/RM/A/2014/002 2333 431 CIC/RM/A/2014/002 2334 430 CIC/CC/A/2015/004 2335 135 CIC/CC/A/2015/004 2336 137 117 CIC/CC/A/2015/004 2337 136 CIC/CC/A/2015/004 2338 138 CIC/CC/A/2015/004 2339 077 CIC/CC/A/2015/004 2340 078 CIC/CC/A/2015/003 2341 830 CIC/CC/A/2015/003 2342 829 CIC/CC/A/2015/003 2343 393 CIC/CC/A/2015/003 2344 392 CIC/CC/A/2015/003 2345 621 CIC/RM/A/2014/003 2346 234 CIC/CC/A/2015/002 2347 733 CIC/CC/A/2015/002 2348 743 CIC/CC/A/2015/002 2349 657 CIC/CC/A/2015/003 2350 087 CIC/CC/A/2015/002 2351 777 CIC/CC/A/2015/003 2352 916 CIC/RM/A/2014/002 2353 437 CIC/RM/A/2014/002 2354 436 CIC/RM/A/2014/002 2355 435 CIC/RM/A/2014/002 2356 434 CIC/RM/A/2014/002 2357 433 CIC/RM/A/2014/002 2358 322 CIC/RM/A/2014/002 2359 321 CIC/RM/A/2014/002 2360 320 CIC/RM/A/2014/002 2361 319 CIC/RM/A/2014/002 2362 318 CIC/RM/A/2014/002 2363 317 2364 CIC/CC/A/2015/009 118 54 CIC/CC/A/2015/009 2365 58 CIC/CC/A/2015/000 2366 956 CIC/CC/A/2015/000 2367 955 CIC/CC/A/2015/001 2368 288 CIC/CC/A/2015/002 2369 722 CIC/CC/A/2015/002 2370 707 CIC/CC/A/2015/003 2371 172 CIC/CC/A/2015/003 2372 252 CIC/CC/A/2015/001 2373 287 CIC/CC/A/2015/001 2374 285 CIC/CC/A/2015/001 2375 420 CIC/CC/A/2015/001 2376 284 CIC/CC/A/2015/001 2377 286 CIC/CC/A/2015/002 2378 040 CIC/CC/A/2015/002 2379 724 CIC/CC/A/2015/002 2380 727 CIC/CC/A/2015/002 2381 715 CIC/CC/A/2015/003 2382 250 CIC/CC/A/2015/003 2383 718 CIC/CC/A/2015/002 2384 799 CIC/CC/A/2015/003 2385 240 CIC/CC/A/2015/002 2386 778 CIC/CC/A/2015/002 2387 779 CIC/CC/A/2015/002 2388 780 CIC/CC/A/2015/002 2389 781 CIC/CC/A/2015/003 2390 246 CIC/CC/A/2015/003 2391 282 119 CIC/CC/A/2015/003 2392 271 CIC/CC/A/2015/003 2393 269 CIC/RM/A/2014/002 2394 139 CIC/RM/A/2014/002 2395 138 CIC/RM/A/2014/002 2396 137 CIC/RM/A/2014/002 2397 136 CIC/RM/A/2014/002 2398 135 CIC/RM/A/2014/002 2399 134 CIC/RM/A/2014/002 2400 133 CIC/RM/A/2014/002 2401 132 CIC/RM/A/2014/002 2402 131 CIC/RM/A/2014/002 2403 129 CIC/RM/A/2014/002 2404 128 CIC/RM/A/2014/002 2405 130 CIC/RM/A/2014/002 2406 109 CIC/RM/A/2014/002 2407 116 CIC/RM/A/2014/002 2408 115 CIC/RM/A/2014/002 2409 114 CIC/RM/A/2014/002 2410 113 CIC/RM/A/2014/002 2411 112 CIC/RM/A/2014/002 2412 111 CIC/RM/A/2014/002 2413 110 CIC/CC/A/2015/003 2414 374 CIC/CC/A/2015/003 2415 375 CIC/CC/A/2015/003 2416 380 CIC/CC/A/2015/007 2417 3 CIC/CC/A/2015/003 2418 722 2419 CIC/CC/A/2015/002 120 429 CIC/CC/A/2015/002 2420 425 CIC/CC/A/2015/002 2421 428 CIC/CC/A/2015/000 2422 118 CIC/CC/A/2015/003 2423 091 CIC/CC/A/2015/003 2424 090 CIC/CC/A/2015/003 2425 088 CIC/CC/A/2015/003 2426 089 CIC/CC/A/2015/003 2427 399 CIC/CC/A/2015/003 2428 376 CIC/CC/A/2015/003 2429 390 CIC/CC/A/2015/003 2430 923 CIC/CC/A/2015/001 2431 468 CIC/CC/A/2015/001 2432 467 CIC/CC/A/2015/003 2433 086 CIC/CC/A/2015/001 2434 261 CIC/RM/A/2014/002 2435 485 CIC/RM/A/2014/002 2436 484 CIC/RM/A/2014/002 2437 483 CIC/RM/A/2014/002 2438 482 CIC/RM/A/2014/002 2439 481 CIC/RM/A/2014/002 2440 480 CIC/RM/A/2014/002 2441 478 CIC/RM/A/2014/002 2442 477 CIC/RM/A/2014/002 2443 476 CIC/RM/A/2014/002 2444 475 CIC/RM/A/2014/003 2445 352 CIC/RM/A/2014/003 2446 351 121 CIC/RM/A/2014/003 2447 350 CIC/RM/A/2014/003 2448 349 CIC/RM/A/2014/002 2449 221 CIC/RM/A/2014/002 2450 499 CIC/RM/A/2014/002 2451 498 CIC/RM/A/2014/003 2452 354 CIC/RM/A/2014/003 2453 353 CIC/RM/A/2014/002 2454 157 CIC/RM/A/2014/002 2455 425 CIC/RM/A/2014/002 2456 424 CIC/RM/A/2014/002 2457 423 CIC/RM/A/2014/002 2458 422 CIC/RM/A/2014/002 2459 411 CIC/RM/A/2014/002 2460 410 CIC/RM/A/2014/002 2461 409 CIC/RM/A/2014/002 2462 140 CIC/RM/A/2014/002 2463 414 CIC/RM/A/2014/004 2464 455 CIC/RM/A/2014/004 2465 473 CIC/RM/A/2014/004 2466 450 CIC/RM/A/2014/004 2467 499 CIC/RM/A/2014/004 2468 448 CIC/RM/A/2014/004 2469 447 CIC/RM/A/2014/004 2470 446 CIC/RM/A/2014/004 2471 451 CIC/RM/A/2014/004 2472 452 CIC/RM/A/2014/004 2473 453 2474 CIC/RM/A/2014/004 122 454 CIC/CC/A/2015/000 2475 716 CIC/CC/A/2015/000 2476 718 CIC/CC/A/2015/000 2477 719 CIC/CC/A/2015/000 2478 720 CIC/CC/A/2015/000 2479 729 CIC/CC/A/2015/000 2480 726 CIC/CC/A/2015/000 2481 715 CIC/CC/A/2015/002 2482 504 CIC/CC/A/2015/001 2483 092 CIC/CC/A/2015/001 2484 088 CIC/CC/A/2015/001 2485 087 CIC/CC/A/2015/000 2486 795 CIC/CC/A/2015/000 2487 798 CIC/CC/A/2015/002 2488 165 CIC/CC/A/2015/000 2489 182 CIC/CC/A/2015/000 2490 148 CIC/CC/A/2014/001 2491 808 CIC/CC/A/2014/001 2492 807 CIC/CC/A/2014/001 2493 815 CIC/CC/A/2014/001 2494 814 CIC/CC/A/2014/001 2495 816 CIC/CC/A/2014/001 2496 822 CIC/CC/A/2014/001 2497 823 CIC/CC/A/2015/000 2498 147 CIC/CC/A/2015/001 2499 290 CIC/CC/A/2014/001 2500 824 CIC/CC/A/2015/000 2501 143 123 CIC/CC/A/2015/000 2502 145 CIC/CC/A/2015/000 2503 146 CIC/CC/A/2015/002 2504 138 CIC/CC/A/2015/002 2505 520 CIC/CC/A/2014/002 2506 519 CIC/CC/A/2014/002 2507 140 CIC/CC/A/201/0021 2508 41 CIC/CC/A/2014/002 2509 146 CIC/CC/A/2014/002 2510 507 CIC/CC/A/201/0024 2511 74 CIC/CC/A/2014/002 2512 473 CIC/CC/A/201/0024 2513 72 CIC/CC/A/201/0017 2514 45 CIC/CC/A/2014/001 2515 810 CIC/RM/A/2014/001 2516 878 CIC/RM/A/2014/001 2517 889 CIC/RM/A/2014/001 2518 890 CIC/RM/A/2014/001 2519 893 CIC/RM/A/2014/001 2520 897 CIC/RM/A/2014/001 2521 887 CIC/RM/A/2014/001 2522 884 CIC/RM/A/2014/001 2523 886 CIC/CC/A/2015/007 2524 22 CIC/CC/A/2015/000 2525 710 CIC/CC/A/2015/000 2526 721 CIC/CC/A/2015/000 2527 235 CIC/CC/A/2015/001 2528 690 2529 CIC/CC/A/2014/001 124 934 CIC/CC/A/2014/002 2530 442 CIC/CC/A/2014/002 2531 407 CIC/CC/A/2014/002 2532 405 CIC/CC/A/2014/002 2533 274 CIC/CC/A/2014/002 2534 272 CIC/CC/A/2014/002 2535 270 CIC/CC/A/2015/003 2536 765 CIC/CC/A/2015/003 2537 750 CIC/CC/A/2015/003 2538 800 CIC/CC/A/2015/003 2539 770 CIC/CC/A/2015/001 2540 307 CIC/CC/A/2015/001 2541 304 CIC/CC/A/2015/001 2542 303 CIC/CC/A/2015/001 2543 301 CIC/CC/A/2015/000 2544 1300 CIC/CC/A/2015/002 2545 905 CIC/CC/A/2015/001 2546 283 CIC/CC/A/2015/002 2547 089 CIC/CC/A/2015/003 2548 698 CIC/CC/A/2015/003 2549 704 CIC/CC/A/2015/003 2550 699 CIC/CC/A/2015/003 2551 783 CIC/CC/A/2015/003 2552 801 CIC/CC/A/2015/003 2553 814 CIC/CC/A/2015/003 2554 812 CIC/CC/A/2015/003 2555 810 CIC/CC/A/2015/003 2556 809 125 CIC/CC/A/2015/003 2557 806 CIC/CC/A/2015/003 2558 767 CIC/CC/A/2015/001 2559 252 CIC/CC/A/2015/002 2560 907 CIC/CC/A/2015/002 2561 906 CIC/CC/A/2015/003 2562 693 CIC/CC/A/2015/003 2563 696 CIC/CC/A/2015/003 2564 712 CIC/CC/A/2015/003 2565 710 CIC/CC/A/2015/003 2566 709 CIC/CC/A/2015/003 2567 707 CIC/CC/A/2015/003 2568 706 CIC/CC/A/2015/001 2569 166 CIC/CC/A/2015/003 2570 963 CIC/CC/A/2015/003 2571 970 CIC/CC/A/2015/003 2572 969 CIC/CC/A/2015/003 2573 968 CIC/CC/A/2015/003 2574 967 CIC/CC/A/2015/003 2575 962 CIC/CC/A/2015/003 2576 965 CIC/CC/A/2015/003 2577 964 CIC/CC/A/2015/001 2578 915 CIC/CC/A/2015/001 2579 916 CIC/CC/A/2015/001 2580 919 CIC/CC/A/2015/001 2581 918 CIC/CC/A/2015/001 2582 917 CIC/CC/A/2015/003 2583 711 2584 CIC/CC/A/2015/003 126 731 CIC/CC/A/2015/003 2585 732 CIC/CC/A/2015/003 2586 766 CIC/CC/A/2015/001 2587 922 CIC/CC/A/2015/001 2588 920 CIC/CC/A/2015/001 2589 921 CIC/CC/A/2015/001 2590 987 CIC/CC/A/2015/002 2591 687 CIC/CC/A/2015/003 2592 273 CIC/CC/A/2015/003 2593 263 CIC/CC/A/2015/003 2594 214 CIC/CC/A/2015/003 2595 216 CIC/CC/A/2015/004 2596 223 CIC/CC/A/2015/003 2597 979 CIC/CC/A/2015/003 2598 994 CIC/CC/A/2015/003 2599 988 CIC/CC/A/2015/003 2600 980 CIC/CC/A/2015/004 2601 227 CIC/CC/A/2015/004 2602 226 CIC/CC/A/2015/004 2603 269 CIC/CC/A/2015/001 2604 265 CIC/CC/A/2015/001 2605 266 CIC/CC/A/2015/001 2606 269 CIC/CC/A/2015/001 2607 271 CIC/CC/A/2015/002 2608 061 CIC/CC/A/2015/002 2609 063 CIC/CC/A/2015/002 2610 066 CIC/CC/A/2015/002 2611 065 127 CIC/CC/A/2015/002 2612 070 CIC/CC/A/2015/003 2613 733 CIC/CC/A/2015/003 2614 749 CIC/CC/A/2015/003 2615 730 CIC/CC/A/2015/001 2616 392 CIC/CC/A/2015/001 2617 391 CIC/CC/A/2015/001 2618 383 CIC/CC/A/2015/003 2619 309 CIC/CC/A/2015/003 2620 308 CIC/CC/A/2015/003 2621 307 CIC/CC/A/2015/001 2622 278 CIC/CC/A/2015/001 2623 991 CIC/CC/A/2015/001 2624 992 CIC/CC/A/2015/001 2625 993 CIC/CC/A/2015/002 2626 748 CIC/CC/A/2015/002 2627 747 CIC/CC/A/2015/000 2628 02745 CIC/CC/A/2015/001 2629 425 CIC/CC/A/2015/003 2630 412 CIC/CC/A/2015/003 2631 413 CIC/CC/A/2015/003 2632 414 CIC/CC/A/2015/001 2633 168 CIC/CC/A/2015/001 2634 276 CIC/CC/A/2015/001 2635 279 CIC/CC/A/2015/003 2636 239 CIC/CC/A/2015/003 2637 238 CIC/CC/A/2015/003 2638 237 2639 CIC/CC/A/2015/003 128 236 CIC/CC/A/2015/003 2640 235 CIC/CC/A/2015/003 2641 234 CIC/CC/A/2015/003 2642 973 CIC/CC/A/2015/003 2643 971 CIC/CC/A/2015/003 2644 976 CIC/CC/A/2015/003 2645 974 CIC/CC/A/2015/003 2646 972 CIC/CC/A/2015/003 2647 975 CIC/CC/A/2015/003 2648 977 CIC/CC/A/2015/003 2649 995 CIC/CC/A/2015/003 2650 978 CIC/CC/A/2015/002 2651 064 CIC/CC/A/2015/002 2652 068 CIC/CC/A/2015/002 2653 036 CIC/CC/A/2015/002 2654 067 CIC/CC/A/2015/002 2655 069 CIC/CC/A/2015/002 2656 071 CIC/CC/A/2015/003 2657 263 CIC/CC/A/2015/003 2658 263 CIC/CC/A/2015/003 2659 260 CIC/CC/A/2015/003 2660 251 CIC/CC/A/2015/003 2661 241 CIC/CC/A/2015/003 2662 267 CIC/CC/A/2015/000 2663 862 CIC/CC/A/2015/000 2664 840 CIC/CC/A/2015/008 2665 42 CIC/CC/A/2015/000 2666 882 129 CIC/CC/A/2015/002 2667 129 CIC/CC/A/2015/008 2668 60 CIC/CC/A/2015/007 2669 24 CIC/CC/A/2015/000 2670 858 CIC/CC/A/2015/008 2671 30 CIC/CC/A/2015/002 2672 469 CIC/CC/A/2015/002 2673 470 CIC/CC/A/2015/002 2674 472 CIC/CC/A/2015/001 2675 157 CIC/CC/A/2015/001 2676 154 CIC/CC/A/2015/001 2677 156 CIC/CC/A/2015/001 2678 155 CIC/CC/A/2015/001 2679 422 CIC/CC/A/2015/001 2680 153 CIC/CC/A/2015/001 2681 421 CIC/CC/A/2015/002 2682 474 CIC/CC/A/2015/002 2683 473 CIC/CC/A/2015/001 2684 297 CIC/CC/A/2015/001 2685 298 CIC/CC/A/2015/001 2686 296 CIC/CC/A/2015/001 2687 479 CIC/CC/A/2015/001 2688 151 CIC/CC/A/2015/007 2689 81 CIC/CC/A/2015/008 2690 29 CIC/CC/A/2015/007 2691 72 CIC/CC/A/2015/000 2692 770 CIC/CC/A/2015/000 2693 774 2694 CIC/CC/A/2015/000 130 209 CIC/CC/A/2015/000 2695 245 CIC/CC/A/2014/002 2696 521 CIC/CC/A/2014/002 2697 522 CIC/CC/A/2014/002 2698 719 CIC/CC/A/2014/002 2699 718 CIC/CC/A/2014/002 2700 717 CIC/CC/A/2014/002 2701 419 CIC/CC/A/2014/002 2702 670 CIC/CC/A/2014/002 2703 395 CIC/CC/A/2014/002 2704 412 CIC/CC/A/2014/002 2705 471 CIC/CC/A/2014/002 2706 388 CIC/CC/A/2014/002 2707 416 CIC/CC/A/2014/002 2708 523 CIC/CC/A/2014/002 2709 761 CIC/CC/A/2014/002 2710 366 CIC/CC/A/2014/002 2711 424 CIC/CC/A/2014/002 2712 377 CIC/CC/A/2014/002 2713 378 CIC/CC/A/2014/002 2714 500 CIC/CC/A/2014/002 2715 358 CIC/CC/A/2014/002 2716 425 CIC/CC/A/2014/002 2717 428 CIC/CC/A/2014/002 2718 427 CIC/CC/A/2014/002 2719 376 CIC/CC/A/2014/002 2720 422 CIC/CC/A/2014/002 2721 360 131 CIC/CC/A/2014/002 2722 429 CIC/CC/A/2014/002 2723 359 CIC/CC/A/2014/002 2724 426 CIC/CC/A/2014/002 2725 511 CIC/CC/A/2014/002 2726 367 CIC/CC/A/2014/002 2727 368 CIC/CC/A/2014/001 2728 427 CIC/CC/A/2014/001 2729 328 CIC/CC/A/2014/001 2730 318 CIC/CC/A/2014/001 2731 364 CIC/CC/A/2014/001 2732 320 CIC/CC/A/2014/001 2733 432 CIC/CC/A/2014/001 2734 441 CIC/CC/A/2014/001 2735 326 CIC/CC/A/2014/001 2736 474 CIC/CC/A/2014/001 2737 259 CIC/CC/A/2014/001 2738 166 CIC/CC/A/2014/001 2739 256 CIC/CC/A/2014/001 2740 657 CIC/CC/A/2014/002 2741 420 CIC/CC/A/2014/001 2742 440 CIC/CC/A/2014/002 2743 164 CIC/CC/A/2014/001 2744 443 CIC/CC/A/2014/001 2745 439 CIC/CC/A/2014/001 2746 475 CIC/CC/A/2014/002 2747 409 CIC/CC/A/2014/002 2748 404 2749 CIC/CC/A/2014/002 132 705 CIC/CC/A/2014/002 2750 699 CIC/CC/A/2014/002 2751 431 CIC/CC/A/2014/002 2752 436 CIC/CC/A/2014/002 2753 421 CIC/CC/A/2014/002 2754 408 CIC/CC/A/2014/002 2755 433 CIC/CC/A/2014/002 2756 423 CIC/CC/A/2014/002 2757 704 CIC/CC/A/2014/002 2758 702 CIC/CC/A/2014/002 2759 700 CIC/CC/A/2014/002 2760 418 CIC/CC/A/2014/002 2761 507 CIC/CC/A/2014/002 2762 438 CIC/CC/A/2014/002 2763 435 CIC/CC/A/2014/002 2764 709 CIC/CC/A/2014/002 2765 710 CIC/CC/A/2014/002 2766 400 CIC/CC/A/2014/002 2767 677 CIC/CC/A/2014/002 2768 674 CIC/CC/A/2014/002 2769 432 CIC/CC/A/2014/002 2770 397 CIC/CC/A/2014/002 2771 439 CIC/CC/A/2014/002 2772 542 CIC/CC/A/2014/002 2773 434 CIC/CC/A/2014/002 2774 544 CIC/CC/A/2014/002 2775 369 CIC/CC/A/2014/002 2776 391 133 CIC/CC/A/2014/002 2777 393 CIC/CC/A/2014/002 2778 394 CIC/CC/A/2014/002 2779 399 CIC/CC/A/2014/002 2780 470 CIC/CC/A/2014/001 2781 161 CIC/CC/A/2014/001 2782 156 CIC/CC/A/2014/001 2783 160 CIC/CC/A/2014/001 2784 158 CIC/CC/A/2015/000 2785 846 CIC/CC/A/2015/000 2786 861 CIC/CC/A/2015/000 2787 850 CIC/CC/A/2015/000 2788 845 CIC/CC/A/2015/000 2789 863 CIC/CC/A/2015/000 2790 848 CIC/CC/A/2015/000 2791 884 CIC/CC/A/2015/000 2792 843 CIC/CC/A/2015/000 2793 786 CIC/CC/A/2015/000 2794 787 CIC/CC/A/2015/000 2795 790 CIC/CC/A/2015/000 2796 792 CIC/CC/A/2015/000 2797 793 CIC/CC/A/2015/000 2798 794 CIC/CC/A/2015/000 2799 851 CIC/CC/A/2015/000 2800 788 CIC/CC/A/2015/000 2801 883 CIC/CC/A/2015/002 2802 499 CIC/CC/A/2015/001 2803 750 2804 CIC/CC/A/2015/000 134 878 CIC/CC/A/2015/000 2805 881 CIC/CC/A/2015/000 2806 717 CIC/CC/A/2015/000 2807 712 CIC/CC/A/2015/000 2808 895 CIC/CC/A/2015/000 2809 713 CIC/CC/A/2015/000 2810 791 CIC/CC/A/2015/000 2811 897 CIC/CC/A/2015/000 2812 899 CIC/CC/A/2015/000 2813 900 CIC/CC/A/2015/000 2814 876 CIC/CC/A/2015/000 2815 890 CIC/CC/A/2015/000 2816 891 CIC/CC/A/2015/000 2817 895 CIC/CC/A/2015/000 2818 879 CIC/CC/A/2015/000 2819 880 CIC/CC/A/2015/000 2820 892 CIC/CC/A/2015/000 2821 877 CIC/CC/A/2015/000 2822 889 CIC/CC/A/2014/002 2823 261 CIC/CC/A/2014/002 2824 263 CIC/CC/A/2014/001 2825 997 CIC/CC/A/2014/001 2826 798 CIC/CC/A/2014/002 2827 266 CIC/CC/A/2014/002 2828 267 CIC/CC/A/2014/001 2829 433 CIC/CC/A/2014/000 2830 940 CIC/CC/A/2014/002 2831 026 135 CIC/CC/A/2014/001 2832 862 CIC/CC/A/2014/000 2833 891 CIC/CC/A/2014/001 2834 435 CIC/CC/A/2014/001 2835 254 CIC/CC/A/2014/002 2836 268 CIC/CC/A/2014/008 2837 92 CIC/CC/A/2014/001 2838 092 CIC/CC/A/2014/001 2839 434 CIC/CC/A/2014/002 2840 264 CIC/CC/A/2014/001 2841 851 CIC/CC/A/2014/001 2842 436 CIC/CC/A/2014/008 2843 68 CIC/CC/A/2014/002 2844 265 CIC/CC/A/2014/001 2845 799 CIC/CC/A/2014/001 2846 804 CIC/CC/A/2014/001 2847 802 CIC/CC/A/2014/001 2848 996 CIC/CC/A/2014/001 2849 995 CIC/CC/A/2014/002 2850 296 CIC/CC/A/2014/002 2851 297 CIC/CC/A/2014/001 2852 805 CIC/CC/A/2014/002 2853 163 CIC/CC/A/2014/001 2854 926 CIC/CC/A/2014/001 2855 930 CIC/CC/A/2014/001 2856 922 CIC/CC/A/2014/001 2857 923 CIC/CC/A/2014/001 2858 914 2859 CIC/CC/A/2014/001 136 913 CIC/CC/A/2014/001 2860 919 CIC/CC/A/2014/001 2861 963 CIC/CC/A/2014/002 2862 262 CIC/CC/A/2014/001 2863 731 CIC/CC/A/2014/001 2864 924 CIC/CC/A/2014/001 2865 710 CIC/CC/A/2014/001 2866 741 CIC/CC/A/2014/001 2867 740 CIC/CC/A/2014/001 2868 744 CIC/CC/A/2014/001 2869 874 CIC/CC/A/2014/001 2870 861 CIC/CC/A/2014/001 2871 751 CIC/CC/A/2014/017 2872 53 CIC/CC/A/2014/001 2873 754 CIC/CC/A/2014/001 2874 758 CIC/CC/A/2014/001 2875 760 CIC/CC/A/2014/001 2876 742 CIC/CC/A/2014/001 2877 747 CIC/CC/A/2014/001 2878 746 CIC/CC/A/2014/002 2879 162 CIC/CC/A/2014/001 2880 869 CIC/CC/A/2014/001 2881 463 CIC/CC/A/2014/001 2882 462 CIC/CC/A/2014/001 2883 459 CIC/CC/A/2014/001 2884 460 CIC/CC/A/2014/001 2885 867 CIC/CC/A/2014/001 2886 272 137 CIC/CC/A/2014/001 2887 430 CIC/CC/A/2014/001 2888 429 CIC/CC/A/2014/001 2889 428 CIC/CC/A/2014/001 2890 095 CIC/CC/A/2014/001 2891 421 CIC/CC/A/2014/001 2892 316 CIC/CC/A/2014/001 2893 423 CIC/CC/A/2014/001 2894 457 CIC/CC/A/2014/001 2895 458 CIC/CC/A/2014/001 2896 422 CIC/CC/A/2014/001 2897 245 CIC/CC/A/2014/001 2898 425 CIC/CC/A/2014/001 2899 314 CIC/CC/A/2014/001 2900 457 CIC/CC/A/2014/001 2901 431 CIC/CC/A/2014/001 2902 069 CIC/CC/A/2014/001 2903 231 CIC/CC/A/2014/001 2904 232 CIC/CC/A/2014/001 2905 415 CIC/CC/A/2014/001 2906 264 CIC/CC/A/2014/001 2907 461 CIC/CC/A/2014/001 2908 052 CIC/CC/A/2014/001 2909 071 CIC/CC/A/2014/001 2910 456 CIC/CC/A/2014/001 2911 424 CIC/CC/A/2014/001 2912 162 CIC/CC/A/2014/002 2913 161 2914 CIC/CC/A/2015/000 138 910 CIC/CC/A/2015/003 2915 814 CIC/CC/A/2015/003 2916 754 CIC/CC/A/2015/003 2917 753 CIC/CC/A/2015/003 2918 751 CIC/CC/A/2015/004 2919 262 CIC/CC/A/2015/004 2920 263 CIC/CC/A/2015/004 2921 244 CIC/CC/A/2015/004 2922 220 CIC/CC/A/2015/004 2923 242 CIC/CC/A/2015/004 2924 243 CIC/CC/A/2015/004 2925 241 CIC/CC/A/2015/004 2926 271 CIC/CC/A/2015/004 2927 225 CIC/CC/A/2015/004 2928 228 CIC/CC/A/2015/003 2929 910 CIC/CC/A/2015/003 2930 895 CIC/CC/A/2015/003 2931 894 CIC/CC/A/2015/003 2932 898 CIC/CC/A/2015/003 2933 896 CIC/CC/A/2015/003 2934 897 CIC/CC/A/2015/003 2935 805 CIC/CC/A/2015/003 2936 803 CIC/CC/A/2015/002 2937 560 CIC/CC/A/2015/002 2938 575 CIC/CC/A/2015/002 2939 574 139