Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 4296/IC(A)/2009
F. No. CIC/AT/A/2009/00296
Dated, the 11th August, 2009
Name of the Appellant : Shri Gajraj Singh
Name of the Public Authority : Indian Veterinary Research Institute
Izzat Nagar, UP.
1
Facts
:
1. The appellant, a casual worker, has grievances regarding regularization of
services, after completing 240 days of services. The matter has also been
contested in the Court. In this context, the appellant has asked for certain
information, mainly the reasons for non-regularization of his service.
2. The CPIO has replied and stated that the relevant file containing the
requested information pertains to the year 2000 and has been weeded out as per
the record retention policy.
Decision:
3. An information which does not exist or is not maintained as per the policy
of respondent, cannot be furnished. The CPIO should however clearly indicate
the reasons for non-regularization of services of the appellant. A suitable
response should be given within 15 working days from the issue of this decision.
If you don’t ask, you don’t get – Mahatma Gandhi
1
There are no provisions in the Act for redressal of employment related
grievances of the affected persons. The appellant should therefore seek legal
remedy in the matter.
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties: 2
1. Shri Gajraj Singh, Village: Deedar Patti, PO: Bilwa, Barielly, U.P.
2. Central Public Information Officer, Indian Veterinary Research Institute,
Izzat Nagar, Uttar Pradesh.
All men by nature desire to know – Aristotle
2