Central Information Commission Judgements

Sh. B. Champati vs Airports Authority Of India on 4 July, 2008

Central Information Commission
Sh. B. Champati vs Airports Authority Of India on 4 July, 2008
               Central Information Commission
                         2nd Floor, August Kranti Bhawan,
                     Bhikaji Cama Place, New Delhi - 110 066
                             Website: www.cic.gov.in


                                                     Decision No.2755/IC(A)/2008

                                                      F. No.CIC/MA/C/2008/00226

                                                         Dated, the 4th July, 2008

Name of the Appellant:             Sh. B. Champati

Name of the Public Authority:      Airports Authority of India

Facts

:

1. The complainant was heard on 4/7/2008.

2. The complainant, an employee of the respondent, has grievances relating
to fixation of his pay. In this context, he had sought for certain clarifications,
which have been provided by the CPIO. Being not satisfied with the CPIO’s
response, he filed his first appeal before the appellate authority, who has,
however, not responded.

3. During the hearing, the complainant pleaded that he should be provided
details in respect of the relevant rules applicable in his case for withdrawal of
notional increment, which was earlier given to him vide letter dated 22/9/1994.

Decision:

4. As pleaded by the complainant, the CPIO is directed to state the reasons
with evidence for withdrawal of notional increment that was granted to him, within
15 working days from the date of issue of this decision.

1

5. The complaint is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. B. Champati, Sr. Supdt. (H/K), AAI, B.P. Airport, Bhubaneswar.

2. Sh. P.N. Das, Asstt. Manager (P & A) & CPIO, Office of the Airport
Director, Airports Authority of India, Biju Patnaik Airport, Bhubaneswar.

2