CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/DS/A/2010/000424/SG/8325
Appeal No. CIC/DS/A/2010/000424/SG
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Sukhdev Gehru Sinha
Dhanbad, Dodilohara,
District : Durg, Chattisgarh.
Respondent : Mr. N. Krishna Rao
Public Information Officer &
Assistant Labour Commissioner
Ministry of Labour and Employment
CGO Complex, Block C, 1st floor,
Seminary Hills,
Nagpur – 440006
RTI application filed on : 17/03/2009
PIO replied : 27/04/2009
First appeal filed on : 23/05/2009
First Appellate Authority order : Not enclosed
Second Appeal received on : 03/08/2009
Information Sought
The Appellant sought information regarding –
• Furnish comments with reference to the complaint number N-54 (1) 2009, if they are
unavailable then what is the further procedure that is taken.
• Has any action been taken against the company, for its wrongful practices? If not, then what is
the reason for that?
Reply of the Public Information Officer (PIO)
1) Information regarding point 1, including the communication involved, has been sent to the
appellant
2) It is known that the company has been involved in wrongful practices, and action will be taken
against the company for this act, for sure.
Grounds for the First Appeal:
Unsatisfactory information provided by the PIO
Order of the First Appellate Authority (FAA):
No order passed by the FAA
Grounds for the Second Appeal:
Unsatisfactory information provided by the PIO and No order passed by the FAA
Relevant Facts emerging during Hearing:
The following were present
Appellant: Absent;
Respondent: Mr. N. Krishna Rao, Public Information Officer & Assistant Labour Commissioner;
The PIO states that all the information has been given to the appellant. A perusal of the papers
appears to show that all the information has been provided to the appellant.
Decision:
The Appeal is dismissed.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi
Information Commissioner
29 June 2010
(In any correspondence on this decision, mention the complete decision number.)(YM)