Central Information Commission Judgements

Mr.Jagdish V Gurasahani vs Ministry Of Civil Aviation on 8 February, 2011

Central Information Commission
Mr.Jagdish V Gurasahani vs Ministry Of Civil Aviation on 8 February, 2011
                       Central Information Commission
                    Room No. 5, Club Building, Near Post Office
                     Old J.N.U. Campus, New Delhi - 110067
                                Tel No: 26161997 

                                                    Case No. CIC/SS/A/2010/001006


        Name of the Appellant              :      Shri Jagdish V. Gursahani  
                                                  (The Appellant was  Present)
                 

        Name of the Public Authority :            Air India  Ltd., Mumbai.



        The matter was heard on     :             8.2.2011.


                                                  ORDER

Shri   Jagdish   V.   Gursahani,   the   Appellant,   vide   an   application   dated 
18.5.2010, under the provisions of RTI Act, 2005, sought certain information from 
the PIO.     The PIO, vide e­mail dated 28.6.2010 replied to the Appellant.       The 
FAA, vide decision dated 29.7.2010 upheld the reply of the PIO.  

The Respondent was not present.  The Commission has decided to dispose 
of   the   matter   on   merit   on   the   basis  of   relevant  documents  in   the   absence   of 
Respondent.

During the hearing the hearing the Appellant submit that he has not been 
furnished complete requisite information.   

After hearing the Appellant and on perusal of the relevant documents on file 
the Commission deems it fit to direct the PIO to show the files/register by which 
Shri   N.S.   Patkar,   Dy.Manager­Finance   informed   the   Appellant   that   his   final 
settlement of PF and Gratuity dues were ready and he could come to the office on 
any working day.   The PIO is further directed to show the concerned despatch 
register  to   the   Appellant.    The   Commission’s  directions  may  be  complied  with 
within 15 days of receipt of this order.

The matter is disposed of on the part of the Commission.  

Sd/­
(Sushma Singh) 
                                                                           Information Commissioner 
8.2.2011 
Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Case No. CIC/SS/A/2010/001006

Copy to:

1. Shri Jagdish V. Gursahani,
B­2/18, 5th Floor, Gautam Arcade CHS Ltd.,
          Thane East, Mumbai – 400603.

2. The Public Information Officer,
DGM­Fin.,
Air India Ltd., Old Airport, 3rd Floor,
Finance Building,
Santacruz East, Mumbai – 400029.

3. The First Appellate Authority,
SBU Head­MRO,
National Aviation Company of India Ltd.,
Old Airport, Santcruz East,
Mumbai – 400029.

Certified   copy   of   documentary   evidence   of   service   and/or   PROOF   of 
delivery of above referred Exh. ‘A’ to the undersigned:

Certified copy of outward register and other related entries pertaining to the 
dispatch  of  letter  dt.28.9.2007cp[  pf  pitward  register  amd  ptjer  re;ated  emtroes 
[ertaom