Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 4931/IC (A)/2009
F. No. CIC/MA/C/2009/000268
Dated, the 31st December, 2009
Name of the Appellant : Sh. B.R. Nikalje,
Name of the Public Authority : South East Central Railway
Facts
: 1
1. The appellant has grievances regarding service matters. He has alleged that the
information furnished to him is incomplete and misleading. Hence, this complaint
before the commission.
Decision:
2. An information seeker should ask for information as per section 2 (f) and (j) of
the Act. The appellant is accordingly advised
3. Since there is no denial of information as per section 8(1) of the Act and that
there are no provisions under the Act for redressal of grievances regarding service
matters, this complaint is considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated True Copy:
(M.C. Sharma)
Deputy Registrar
Name & Address of Parties:
1. Sh. B.R. Nikalje, C/o Kiran Palace, Plot No. 53, New Garden Layout, Post:
Besanbagh, Distt: Nagpur, Maharashtra
2. The Public Information Officer, Sr. Divisional Commercial Manager, South East
Central Railway, Nagpur
3. The Appellate Authority, Sr. Divisional Rail Manager, South East Central
Railway, Nagpur
1
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
“All men by nature desire to know.” – Aristotle