Central Information Commission Judgements

Sh. Surendra Nath Tripathi vs Iisco Steel Plant on 24 November, 2008

Central Information Commission
Sh. Surendra Nath Tripathi vs Iisco Steel Plant on 24 November, 2008
               Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi - 110 066
                               Website: www.cic.gov.in

                                                          Decision No.3460/IC(A)/2008

                                                           F. No.CIC/MA/A/2008/01384

                                                       Dated, the 24th November, 2008

Name of the Appellant:                 Sh. Surendra Nath Tripathi

Name of the Public Authority:          IISCO Steel Plant
         i
Facts

:

1. The appellant was heard on 19/11/2008.

2. The appellant, an employee of the respondent, has grievances relating to
payment of certain service benefits.

3. In the course of hearing, he stated that he has been writing to the
concerned officials from time to time, but they have not responded. Through his
RTI application, he has sought to know as to what action has been taken on
different representations submitted by him. The dates of representations are
identified in his application for information.

4. During the hearing, he stated that for the reasons unknown to him, the
respondent has not granted him the benefits of pay-fixation, medical allowance,
telephone facilities, etc.

Decision:

5. The appellant has sought to know the action taken on his various
representations. The CPIO has furnished a point-wise response with which the
appellant is not satisfied.

6. The appellant is advised to identify the specific benefits and submit his
claim to the respondent. The CPIO should accordingly get his claim examined
by the competent authority and indicate the reasons why his request cannot be

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
acceded to for the specific claim of service benefits. Accordingly, a reply should
be given to the appellant, so as to conclusively resolve the matter.

7. The appellant would be free to seek legal remedy in the matter, as there
are no provisions under the Act for redressal of grievances relating to the grant of
service benefits to the employees of respondent.

8. With these observations, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. Surendra Nath Tripathi, 111-A, Defence Enclave (Gali No.9), Near
Kali Mata Mandir, Mohan Garden (Uttam Nagar), New Delhi – 59.

2. Sh. Bhaskar Kumar, Sr. Mgr. (PR) & CPIO, IISCO Steel Plant, SAIL,
Public Relations Deptt., 3 The Ridge, Burnpur – 713 325.

3. The Appellate Authority, IISCO Steel Plant, SAIL, Public Relations Deptt.,
3 The Ridge, Burnpur – 713 325.

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

2