Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5010/IC(A)/2009
F. No.CIC/MA/A/2009/000704
Dated, the 8th January, 2010
Name of the Appellant: Smt. Indu Kumari
Name of the Public Authority: East Central Railway
i
Facts
:
1. The appeal was scheduled for hearing on 7/1/2010. But, the appellant did
not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. The appellant has asked for certain information relating to her husband,
an employee of the respondent. The information asked for relate to redressal of
the grievances of the appellant’s husband.
3. The PIO has duly replied. But the appellant is not satisfied, mainly on the
ground that the information furnished to her is incorrect. It is noted that the
appellant raised issues regarding transfer posting and unauthorized absence of
her husband, and the respondent’s action taken in this regard. There is,
however, no denial of information u/s 8(1) of the Act.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Decision:
4. The PIO has replied, on the basis of available records. As there are no
provisions under the Act for redressal of grievances regarding the service
matters, this appeal is considered unnecessary. The appellant is therefore
advised to approach the competent authority for redressal of grievances or seek
legal remedy in the matter.
5. With these remarks, the appeal is disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Smt. Indu Kumari, Aarya Kanya High School, Siwan, Distt. Siwan.
2. The PIO,East Central Railway, Divisional Office, Sonpur (Bihar)
3. The Appellate Authority, East Central Railway, Sonpur (Bihar)
ii
“All men by nature desire to know.” – Aristotle
2