Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4775/IC(A)/2009
F. No.CIC/SG/A/2009/001052
Dated, the 7th December, 2009
Name of the Appellant: Shri. D.N. Varshney
Name of the Public Authority: West Central Railway
i
Facts
:
1. Both the parties were heard on 7/12/2009.
2. The appellant, an employee of the respondent, has grievances regarding
service matters. In this context, he has sought for certain clarifications regarding
the applicability of Service rules. The CPIO has replied with which the appellant
is not satisfied. Hence, this appeal before the Commission. There is, however,
no denial of information.
Decision:
3. An information seeker is expected to ask for information as per Section
2(f) and (j) of the Act. Accordingly, a requester is not expected to elicit views and
opinion of the CPIO on various provisions governing the Service rules. The
appellant is accordingly advised.
4. Since there is no denial of information, the appellant would be free to
inspect the relevant documents, so as to satisfy himself with the availability of
information, as maintained by the respondent.
5. The CPIO should allow inspection of records on a date and time mutually
convenient to both the parties within 15 working days from the date of issue of
this decision.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
6. Since there are no provisions under the Act for redressal of grievances on
Service matters, this appeal is considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. D.N. Varshney, Manju Sadan, 3 – Rangpur, Post Office Road,
Dadwara, Kota Jn – 324 002. (Rajasthan)
2. The PIO & Dy. C.E. (TM ), West Central Railway, Bhopal.
3. Sh. M.P. Singh, Appellate Authority, West Central Railway, Bhopal.
ii
“All men by nature desire to know.” – Aristotle
2