Central Information Commission Judgements

Shri. Sitaram Mandal vs Damodhar Valley Corp. on 21 September, 2010

Central Information Commission
Shri. Sitaram Mandal vs Damodhar Valley Corp. on 21 September, 2010
              Central Information Commission
                       2nd Floor, August Kranti Bhawan,
                   Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in

                                                        Decision No. 5921/IC(A)/2010

                                                         F. No.CIC/MA/A/2010/000588

                                                     Dated, the 21st September, 2010

Name of the Appellant                 : Shri Sitaram Mandal

Name of the Public Authority          : Damodar Valley Corporation

Facts

:

1. The appeal was heard in absence of the appellant on 21 st September,
2010.

2. The CPIO stated that the appellant has grievances regarding service
matter, which has also been dealt with by the Court. The information asked for
have already been furnished on the basis of available records. As such there is
no denial of information under section 8 (1) of the Act.

Decision:

3. As there is no denial of information and that there are no provisions under
the Act for redressal of grievances of the employees of the respondent, this
appeal is considered unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioneri

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

i
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Shri Sitaram Mandal, Indraprastha Colony, Mirjapur, PO & Dist: Munger,
Bihar-811201.

2. Shri A.K. Sharma, Dy. Secretary & CPIO, Damodar Valley Corporation,
DVC Tower, VIP Road, Kolkata-700054.

2