Central Information Commission Judgements

Sh. Shatrughan Choudhary vs East Central Railway on 26 August, 2009

Central Information Commission
Sh. Shatrughan Choudhary vs East Central Railway on 26 August, 2009
               Central Information Commission
                        2nd Floor, August Kranti Bhawan,
                    Bhikaji Cama Place, New Delhi - 110 066
                            Website: www.cic.gov.in



                                                 Decision No. 4381/IC(A)/2009

                                                 F. No.CIC/OK/C/2009/000065

                                                  Dated, the 26th August, 2009


Name of the Appellant:             Sh. Shatrughan Choudhary


Name of the Public Authority:      East Central Railway


Facts

:

1. The appellant has grievances regarding service matters, mainly
promotion. He has alleged that the CPIO has not furnished complete
information. He has, therefore, pleaded for award of compensation and
imposition of penalty on the CPIO, who has allegedly provided unsatisfactory
response.

Decision:

2. In this garb of seeking information, the appellant has sought redressal
of his service related grievances for which there are no provisions in the Act.
This appeal is, therefore, considered unnecessary and the appellant is
advised to seek legal remedy in the matter.

3. This appeal is this disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. Shatrughan Choudhary, Painter Helper Working under Sr.
Section Engineer (Works), East Central Railway Sonpur Distt.
Saran, Pin – 841 101, Bihar.

2. The Public Information Officer, East Central Railway, Sonpur Distt
Saran, Pin – 841 101.