Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3133 /IC(A)/2008
F. No. CIC/MA/A/2008/00957
Dated, the 25th August, 2008
Name of the Appellant : Shri R. Ramsundramanian
Name of the Public Authority : Steel Authority of India Limited
Facts
:
1. The case was heard in absence of the appellant on 22.8.2008.
2. The CPIO stated that the appellant, a retired employee of the respondent, has
grievances regarding service matter. The information asked for have been duly
provided and that there is no denial of information.
Decision:
3. There are no provisions in the Act for redressal of grievances of the serving or
retired employees of the respondent. Such appeals/complaints should not be filed
before the Commission.
4. Since there is no denial of information, the appellant is advised to seek
inspection of records to specify the required information and also to observe the
decision making process, on the basis of which he should approach the competent
authority for redressal of his grievances or seek legal remedy in the matter.
1
If you don’t ask, you don’t get – Mahatma Gandhi
1
5. With these observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties:
1. Shri R. Ramasubramanian, 28-E, Kamakoti Apartments, Murugasan Street,
T”nagar, Chennai-600017, Tamil Nadu.
2. Shri B. Bhakat, A.G.M. (Communications ) & CPIO, SAIL, Central Marketing
Organization, Public Relations Department, Ispat Bhawan, 40, Jawaharlal
Nehru Raod, Kalkata-700071.
2
All men by nature desire to know – Aristotle
2