Central Information Commission Judgements

Shri. Lalji Singh vs National Textile Corporation … on 15 July, 2009

Central Information Commission
Shri. Lalji Singh vs National Textile Corporation … on 15 July, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                            Decision No.4179/IC(A)/2009
                                                            F. No.CIC/MA/A/2009/000475
                                                               Dated, the 15th July, 2009

Name of the Appellant:                  Shri. Lalji Singh

Name of the Public Authority:           National Textile Corporation Ltd.
         i
Facts

:

1. Both the parties were heard on 15/7/2009.

2. The appellant has grievances regarding non-payment of certain dues on
account of a contractual work awarded to the company with which he is
associated. In this context, he has made several representation, mainly in the
nature of redressal of his grievances. The respondent has replied but the
appellant is not satisfied.

3. During the hearing, the appellant alleged that the requested information,
mainly the reasons for non-payment of the withheld amount has not been given
to him. In his response, the CPIO stated that the appellant did not complete the
job assigned to hi and left the work undone, which had to be got done through
separate arrangements. The CPIO submitted a point-wise response to all the
points raised in the appeal petition, a copy of which was also handed over to the
appellant.

Decision:

4. The details of information asked for and the reply given by the respondent
were discussed. As agreed, the appellant would examine the responses. If he is
still not satisfied, he would specify the required information and re-submit the list
of required information within seven days. He may also inspect the records so as
to specify the required information. The CPIO should examine the appellant’s
application afresh and furnish a point-wise response within one month from the
date of receipt of application from the appellant.

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

1

5. As the matter pertains to redressal of grievances of the appellant, the
CPIO should make a sincere effort to do the needful as per the rules. If any
financial claim as made by the appellant is to be denied, the grounds for doing so
should be clearly indicated so that the appellant would be able to seek legal relief
in the matter.

6. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Shri. Lalji Singh, 6/13 Versova View Co-op. Hsg. Society, Four Bunglows,
Andheri (W), Mumbai- 400 053.

2. Sh. A.W. Desai, CPIO, National Textile Corporation Ltd., NTC House, 15
N.M. Marg, Ballard Estate, Mumbai – 400 001.

3. Sh. S.D. Aphale, Appellate Authority, NTC Ltd., Western Region, Apollo
House, 382 N.M. Joshi Marg, Chinchpokli, Mumbai – 400 011.

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

2