Central Information Commission Judgements

Sh. Jawahar Lal vs Ministry Of Railways. on 7 September, 2009

Central Information Commission
Sh. Jawahar Lal vs Ministry Of Railways. on 7 September, 2009
            Central Information Commission
                      2nd Floor, August Kranti Bhawan,
                  Bhikaji Cama Place, New Delhi - 110 066
                          Website: www.cic.gov.in


                                              Decision No. 4448/IC(A)/2009
                                                F. No.CIC/OK/C/2008/00614
                                            Dated, the 07th September, 2009

Name of the Appellant:            Sh. Jawahar Lal

Name of the Public Authority:     Ministry of Railways.

Fact:

1.     The appellant, an ex-employee, has grievances regarding alleged pre-
mature retirement. In this context, he has asked for certain information in the
form of various queries, which have been replied.

2.     In his response, the CPIO has stated that the appellant retired on the
basis of the record of his date of birth, and the court has also examined the
matter.

Decision:

3.     There is no denial of information u/s 8(1) of the Act. Nor there are any
provisions in the Act for redressal of grievances of the respondent's

employees. This appeal is therefore considered unnecessary and 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. Jawahar Lal, S/o. Sh. Bal Dev, Village: Abanpur Saroha, Post
Office Bankegoan, Sub Post Office: Moti Nagar, Dist:: Faizabad,
Uttar Pradesh.

2. The Public Information Officer, Northern Railway, Divisional Office,
Lucknow, Uttar Pradesh.