Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 4756/IC(A)/2009
F. No.CIC/SG/C/2009/000340
Dated, the 2nd December, 2009
Name of the Appellant : Shri Sanmukh Singh
Name of the Public Authority : Northern Railway.
Decision
1.
The appellant has grievances regarding pay fixation. Through his RTI
application, he has raised issues pertaining to redressal of his grievances
regarding pay fixation. He has alleged that the desired information has not been
furnished to him. He has therefore submitted his complaint before the
Commission and pleaded for providing complete information.
2. An information seeker is expected to ask for information as per section 2 (f)
and 2 (j) of the Act. The appellant is accordingly advised.
3. Since there are no provisions in the Act for redressal of grievances regarding
service matters, such as pay fixation, this appeal is considered unnecessary and
is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri Sanmukh Singh, 2/83, Patel Park Line Par Bharai Road, Bahadur Garh,
Dist: Jhujjer, Haryana
2. Shri Ravindra Kumar, Public Information Officer, Northern Railway HQ,
Baroda House, New Delhi – 110 001