Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 4969/IC(A)/2009
F. No.CIC/OK/A/2009/000101
Dated, the 5th January, 2010
Name of the Appellant : Shri R. K. Roy
Name of the Public Authority : East Central Railway
Decision:
1.
On perusal of the documents submitted by the appellant, is noted that
the appellant has grievances regarding service matters. The PIO and Appellate
Authority have duly replied and furnished the information.
2 Since there is no denial of information and that there are no provisions
under the Act for redressal of service matters, this appeal is considered
unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner i
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri R. K. Roy, Janaki Niwas, Road No. 2, Dwarikapuri, Patna – 800 020
2. The Public Information Officer, O/o – The Divisional Railway Manager,
East Central Railway, Danapur (Bihar)
2