Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in
                                                    Decision No.4888/IC(A)/2009
                                                    F. No.CIC/OK/A/2009/000029
                                                 Dated, the 22nd December, 2009
Name of the Appellant               : Shri Narayan Lal Karan
Name of the Public Authority        : North East Frontier Railway
Facts
:
1. The appellant, an ex-employee of the respondent, has grievances
regarding service matters. He has asked for information about the manner in
which his complaint has been examined by the officials of the respondent. The
PIO has replied with which the appellant is not satisfied. Hence, this complaint
before the Commission.
Decision:
2. An information seeker is expected to ask for information as per section 2
(f) and (j) of the Act, which requires that the information should be available in
any material form. The appellant is accordingly advised to seek inspection of
the entire records containing the information asked for by him. Upon inspection
of records, he should identify and specify the required information which should
be furnished as per the provisions of the Act. The PIO is directed to allow
inspection of available documents on a date and time convenient to both the
parties within 15 days from the date of issue of this decision.
1
4. The complaint is thus disposed of.
Sd/-
 (Prof. M.M. Ansari)
Central Information Commissioner i
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Narayan Lal Karan, Railway Qtr. No. DS-12/H, Kalibari Colony, Guwahati.
2. Shri D.K. Gupta, CPIO, O/o – The General Manager, N.F. Railway,
Maligaon, Guwahati-11.
 i
“All men by nature desire to know.” – Aristotle
2