Central Information Commission Judgements

Mr. Balbir Singh Vashisth vs O/O. The Dy. Labour Commissioner … on 15 July, 2008

Central Information Commission
Mr. Balbir Singh Vashisth vs O/O. The Dy. Labour Commissioner … on 15 July, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                         Decision No. 2832/IC(A)/2008

                                                          F. No. CIC/MA/A/2008/00690

                                                             Dated, the 15th July, 2008

Name of the Appellant              :       Mr. Balbir Singh Vashisth

Name of the Public Authority       :       O/o. The Dy. Labour Commissioner (NW)


Facts

:

1. Both the parties were heard on 14.07.2008.

2. The appellant alleged that the information furnished to him is incomplete and
misleading.

3. The CPIO stated that a point-wise response has been furnished. And, the
clarifications sought for have been provided as per the relevant rules.

Decision:

4. Since there is no denial of information, the appellant should seek inspection
of records and files so as to specify the information which should be furnished to him
as per the provision of the Act. On the basis of information, thus obtained, he should
approach the Competent Authority for redressel of his grievances, if any.

5. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar
1
Name and address of parties:

1. Shri Balbir Singh Vashisth, 58-D, Kavita Colony, Nangloi, Delhi – 110041.

2. Shri Sita Ram, DCL & SPIO, O/o. The Deputy Labour Commissioner
(North West), Nimri Colony, Ashok Vihar – IV, Delhi – 110054. (Ref:No.
ALC/ND/07/2719 dated 17/12/2007).

2