Central Information Commission Judgements

Sh. Debasish Mukherjee vs Ministry Of Railways on 6 October, 2009

Central Information Commission
Sh. Debasish Mukherjee vs Ministry Of Railways on 6 October, 2009
                 Central Information Commission
                             2nd Floor, August Kranti Bhawan,
                         Bhikaji Cama Place, New Delhi - 110 066
                                 Website: www.cic.gov.in

                                                          Decision No. 4604/IC (A)/2009
                                                            F. No.CIC/OK/C/2008/00905
                                                          Dated, the 06th October, 2009
Name of the Appellant:             Sh. Debasish Mukherjee
Name of the Public Authority:      Ministry of Railways


Facts

:

1. The complaint has grievances regarding stoppage of annual increment and
certain amount of deductions from his monthly salary. In this context, he has sought
to know the reasons for stoppage of his increment and the details of deduction from
his salary. He has alleged that the CPIO has not replied to him RTI request.

Decision:

2. The CPIO is directed to refer the matter to the concerned department and
ensure that a suitable response, on the basis of available records, is furnished within
one month from the date of issue of this decision.

3. The appellant is advised to approach the competent authority for redressal of
his grievances regarding service matters, since there is no provision in the Act to
deal with such issues as raised by the appellant.

4. 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. Debasish Mukherjee, NARUA Panchanantala Road, Narua, P.O.

Chandannagar, Dist – Hooghly, West Bengal Pin – 712 136.

2. The Central Public Information Officer, Divisional Railway Manager,
Howrah Division, Eastern Railway.

Â