Central Information Commission Judgements

Shri Bonny Bastian vs Ministry Of Civil Aviation on 25 September, 2008

Central Information Commission
Shri Bonny Bastian vs Ministry Of Civil Aviation on 25 September, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                           Decision No. 3334 /IC(A)/2008

                                                              F. No. CIC/MA/A/2008/01137

                                                         Dated, the 25th September, 2008

Name of the Appellant                :       Shri Bonny Bastian

Name of the Public Authority         :       Ministry of Civil Aviation
         1
Facts

:

1. Both the parties were heard on 24.09.2008.

2. In the course of hearing, it emerged that the appellant has grievances relating
to service matters, mainly his promotion. The CPIO has furnished a point-wise
response with which the appellant is not satisfied.

3. The appellant pleaded that the CPIO has not indicated the reasons for non-
implementation of inter-se-seniority in common cadres of erstwhile IAAI and NAA.

Decision:

4. As agreed, the CPIO is directed to indicate the reasons for not implementing
inter-se-seniority in common cadres of erstwhile IAAI and NAA, within 15 working
days from the date of issue of this decision.

5. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

If you don’t ask, you don’t get – Mahatma Gandhi

1
Name and address of parties: 2

1. Shri Bonny Bastian, Branch Secretary, IAAI Officers Association, Operational
Offices, Chennai Airport, Chennai-600027.

2. Shri Oma Nand, Under Secretary & CPIO, Ministry of Civil Aviation, “B” Block,
Rajiv Gandhi Bhawan, New Delhi-110003.

All men by nature desire to know – Aristotle
2