CENTRAL INFORMATION COMMISSION
(Hearing at UT Chandigarh)
File No. CIC/LS/C/2009/000232
Appellant : Shri Balkrishan Wadhwa
Public Authority : FCI, Chandigarh
(through Shri S.P. Singh, AGM, Chandigarh &
Shri Subhash Chander Sharma, Manager
(Admn), Patiala)
Date of Hearing : 19.1.2010
Date of Decision : 19.1.2010
FACTS
The Commission has already heard two appeals filed by the appellant relating
to the non-payment on retiral benefits to him. The FCI has already made certain
payments to him. Some payments appear to be still due to him. The present
complaint has been filed for non-payment of the outstanding dues.
2. Heard on 19.1.2010 at UT Guest House, Chandigarh. Appellant present. The
pubic authority is represented by the officer named above. The appellant would
submit that due to the intervention of the Commission, certain payments have been
made to him but there has been undue delay and, therefore, interest on the principal
amount is payable to him. He would also submit that certain payments from Sangrur
Distt are still outstanding.
DECISION
3. The complainant is advised to file a clear representation before the General
Manager, FCI, Chandigarh categorically stating therein the payments on which
interest is payable to him as also his outstanding dues. On receipt of such
representation, the GM would have the matter processed and appropriate decision
taken thereon in 08 weeks time.
4. The matter is closed at the Commission’s end.
Sd/-
(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Shri S.P. Singh
AGM,
Food Corporation of India,
Regional Office, Chandigarh.
2. Shri Subhash Chander
Manager (Admn),
Food Corporation of India,
District Office Patiala,
Punjab.
3. Shri Balkrishan Wadhwa
Ex-Manager (QC),
156/1, Gali No. 3,
Dashmesh Colony, Nabha-147201