Central Information Commission Judgements

Smt. Surati Pandey vs South Eastern Railway on 29 December, 2009

Central Information Commission
Smt. Surati Pandey vs South Eastern Railway on 29 December, 2009
              Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                          Decision No.4895/IC(A)/2009
                                                          F. No.CIC/SG/C/2009/000334
                                                        Dated, the 29th December, 2009

Name of the Appellant:                  Smt. Surati Pandey

Name of the Public Authority:           South Eastern Railway
         i
Facts

:

1. The appellant has grievances regarding non payment of TA, and certain
action taken against Sh. R.N. Pandey. The PIO has replied and furnished the
information, on the basis of available records. Yet, the appellant is not satisfied.
Hence, this complaint before the Commission.

Decision:

2. There is neither denial of information nor any provisions under the Act for
redressal of grievances relating to service matters. This appeal is, therefore,
considered unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Smt. Surati Pandey, Qr. No.16A/9, Railway Colony, Rourkela-769013

2. The CPIO & ADRM, South Eastern Railway, Chakradharpur.

3. The Appellate Authority, South Eastern Railway, Chakradharpur.

2