Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5423/IC(A)/2010
F. No.CIC/MA/C/2010/000101
Dated, the 11th May, 2010
Name of the Appellant: Shri. K. Ravi Chandra
Name of the Public Authority: Visakhapatnam Steel Plant
Facts
: i
1. The complainant has grievances regarding discontinuation of increments
for acquiring professional qualifications. In this backdrop, he has sought for the
details on the basis of which the management decided to stop increment. He
has alleged that the information has not been furnished to him. Hence, this
complaint before the Commission.
Decision:
2. The CPIO is directed to furnish the information sought for on the basis of
available records within 15 working days from the date of receipt of this decision,
failing which penalty proceedings u/s 20(1) of the Act would be initiated.
3. The complainant may seek inspection of the relevant records and files so
as to identify and specify the required information, which should be furnished to
him, as per the provisions of the Act.
4. The complaint is thus disposed of.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. K. Ravi Chandra, MIG-II-7-G-4, Visveswarya Nagar, B.H.P.V. Post,
Gajuwaka, Vizag – 12.
2. The CPIO, Room No.211, A-Block, Visakhapatnam Steel Plant,
Visakhapatnam – 530 032.
3. The Appellate Authority, Room No.211, A-Block, Visakhapatnam Steel
Plant, Visakhapatnam – 530 032.
ii
“All men by nature desire to know.” – Aristotle
2