Central Information Commission Judgements

Shri. J M Makhija vs Mmtc Limited on 3 September, 2010

Central Information Commission
Shri. J M Makhija vs Mmtc Limited on 3 September, 2010
              Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                        Decision No.5841/IC(A)/2010
                                                        F. No.CIC/MA/A/2010/000550
                                                      Dated, the, 3rd September, 2010

Name of the Appellant:                Shri. J.M. Makhija

Name of the Public Authority:         MMTC Ltd.

Facts

: i

1. The appellant was heard on 3/9/2010.

2. The appellant has grievances regarding payment of retirement benefits,
mainly pension. In this context, the information asked for has been refused by
the CPIO and the Appellate Authority on the ground that the matter is sub-judice.

3. Being dissatisfied with the CPIO’s response, the appellant has pleaded for
providing the information so that he can properly present his case before the
Court for redressal of his grievances regarding payment of pension.

Decision:

4. The information asked for relate to redressal of grievances regarding
settlement of retirement dues. The denial of information merely on the ground
that the matter is sub-judice is unjustified. It is also noted that the CPIO and the
Appellate Authority have made no attempt to furnish a point-wise response to the
various queries made by the appellant.

5. The CPIO is, therefore, directed to allow inspection of relevant documents
containing the details of information relating to the payment of pension. Upon
inspection, the appellant may clearly specify the information, which should be
furnished to him, as per the provisions of the Act

6. Both the parties should mutually decide a convenient date and time for
inspection of records within 15 working days from the date of receipt of this
decision.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1

7. With these observations the appeal is disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Deputy Registrar

Name & address of Parties:

1. Sh. J.M. Makhija, House No.55, First Floor, West Mukherjee Nagar, Near
Vishal Market, Kingsway Camp, Delhi – 110 009.

2. Sh.V.K. Pandey, CPIO, MMTC Limited, Core-1, “SCOPE Complex”, 7
Institutional Area, Lodhi Road, New Delhi – 110 003.

3. Sh. A. Mahapatra, Appellate Authority, MMTC Limited, Core-1, “SCOPE
Complex”, 7 Institutional Area, Lodhi Road, New Delhi – 110 003.

ii
“All men by nature desire to know.” – Aristotle

2