Central Information Commission Judgements

Sh. Parmatmadin Sitaram vs Ministry Of Railways on 6 October, 2009

Central Information Commission
Sh. Parmatmadin Sitaram 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. 4603/IC (A)/2009
                                                            F. No.CIC/OK/A/2008/01155
                                                          Dated, the 06th October, 2009
Name of the Appellant:             Sh. Parmatmadin Sitaram
Name of the Public Authority:      Ministry of Railways


                                       Decision:


1.       The appellant has grievance regarding regularisation of his services, as a
casual labour, which was terminated by the respondent. He has pleaded before the

Commission for passage of an order for retrenchment in his service.

2. There are no provisions in the Act for issuing directions to the public authority
for redressal of such service related grievances as above. The appellant is,
therefore, advised to seek legal remedy in the matter.

3. The appeal 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. Parmatmadin Sitaram, C/Dr. Abhinava Khare, Near Sarswati Gyan
Mandir, K.K. Puri, Avas Vikas, Jhansi, U.P.

2. The Central Public Information Officer, HQ; North Central Railway,
Allahbad.

3. Sh. Alok Gupta, Appellate Authority & Senior Deputy General Manager,
North Central Railway, Subedarganj, Allahabad (UP).