Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5782/IC(A)/2010
F. No.CIC/MA/A/2010/000387
Dated, the 19th August, 2010
Name of the Appellant: Shri. Dharampal Yadav
Name of the Public Authority: Indian Drugs & Pharmaceuticals Ltd.
Facts
: i
1. Both the parties were heard on 19/8/2010.
2. The appellant has grievances regarding settlement of VRS benefits. In
this context, he has asked for reasons for non-payment of ex-gratia payment and
other retirement benefits.
3. The CPIO has duly replied and informed that the appellant’s VRS benefits
have been settled as per the law. And, therefore, the claim made by the
appellant is not justified.
Decision:
4. There are no provisions under the Act for redressal of grievances of the
respondent’s employees. As there is no denial of information, this appeal is
considered unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy 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. Shri. Dharampal Yadav, H. No.120, VPO: Carterpuri, Dist: Gurgaon,
Haryana – 122 017
2. Shri. M.K. Khanna, CPIO, Indian Drugs & Pharmaceuticals Ltd., IDPL
Complex, Dundahera, Gurgaon – 122 016 (Haryana)
3. Shri. Rakesh Goyal, Appellate Authority, Indian Drugs & Pharmaceuticals
Ltd., IDPL Complex, Dundahera, Gurgaon – 122 016 (Haryana)
2