Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4340/IC(A)/2009
F. No.CIC/OK/C/2009/000069
Dated, the 20th August, 2009
Name of the Appellant: Mr. Hari Mittar
Name of the Public Authority: Northern Railway
Facts
:
1. The appellant has grievances regarding allotment of staff quarters. In
this context, the information asked for has been duly furnished but he is not
satisfied. Hence, this compliant before Commission.
Decision:
2. Since there is no denial of information u/s 8(1) of the Act, the appellant
is advised to seek inspection of relevant records containing information about
the criteria and procedure adopted by the respondent for allotment of staff
quarters.
3. There are no provisions under the Act to redress service related
grievances of employees. Yet, a large number of respondent’s employees
resort to the provisions of the Act, which tantamount to misuse of the Act.
4. The respondent should therefore strengthen its grievance redressel
system lest the employees should raise various issues under the provisions of
the Act, in the garb of seeking information.
5. With their observations, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Mr. Hari Mittar, L-14A, Railway Colony No. 2, Near Loco Shed,
Amritsar (Punjab).
2. Public Information Officer, O/o Divisional Railway Manager,
Firozpur Cantt.
3. Senior Divisional Mech. Engineer, N, Rly., Northern Railway,
Divisional Office, Firozpur Cantt.