Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 4934/IC (A)/2009
F.No. CIC/MA/C/2009/000309
Dated 31.12.2009
Name of the Appellant: Sh. Sanjiv Kumar
Name of the Public Authority : Railway Recruitment Board
Facts
: 1
1. The appellant has asked for certain information in the form of various queries,
which relate to a recruitment process. Through his RTI application, he has sought to
know the action taken on a representation submitted by him for redressal of his
grievances regarding his employment. He has alleged that the desired information has
not been furnished to him.
Decision:
2. An information seeker should ask for information as per Section 2(f) and 2(j)
of the Act. The appellant is accordingly advised.
3. The PIO is directed to furnish the information on the basis of available
records within 15 working days from the date of issue of this decision. The
appellant should re-submit a copy of his RTI application to the concerned PIO, for
ready reference.
4. There are no provisions in the Act for redressal of grievances relating to
service matters. This complaint is therefore 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. Sanjiv Kumar, S/o Sh. Gauri Rai, Ishaak Chak, Vishhari Place, Near Mithai
Shop, Bhagalpur, Bihar
2. The Public Information Officer, Railway Recruitment Board, Central
Avenue, Eastern Railway, BB Ganguly Path, Kolkata – 12
3. The Appellate Authority, Railway Recruitment Board, Central Avenue, Eastern
Railway, BB Ganguly Path, Kolkata – 12
1
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
“All men by nature desire to know.” – Aristotle