Central Information Commission Judgements

Sh. K.V. Venkatachalam vs Department Of Posts on 29 August, 2008

Central Information Commission
Sh. K.V. Venkatachalam vs Department Of Posts on 29 August, 2008
             Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.3194/IC(A)/2008
                                                          F. No.CIC/MA/A/2008/01018
                                                         Dated, the 29th August, 2008

Name of the Appellant:                Sh. K.V. Venkatachalam

Name of the Public Authority:         Department of Posts

Facts

: i

1. The appellant did not avail of the opportunity of personal hearing on
29/8/2008. The appeal is, therefore, examined on merit.

2. The appellant has grievances relating to service matters, mainly
promotion. In this context, he has asked for certain information, which have been
furnished to him. There is, however, no denial of information.

Decision:

3. Since there is no denial of information and there are no provisions in the
Act for redressal of grievances of the employees of the respondent, the appellant
is advised to approach the competent authority, which may do the needful in the
matter.

4. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle

1
Name & address of Parties:

1. Sh. K.V. Venkatachalam, Asstt. Manager, Postal Stores Depot,
Coimbatore – 641 018

2. The CPIO & DPS (HQ), Office of the Pr. Chief Postmaster General, T.N.

Circle, Department of Posts, Chennai – 600 002.

2