Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5416/IC(A)/2010
F. No.CIC/MA/C/2010/000094
Dated, the 7th May, 2010
Name of the Appellant: Shri. Jagmohan Dhar
Name of the Public Authority: ONGC Ltd.
Facts
: i
1. The petitioner has grievances regarding non-payment of his dues. In this
background, he has sought for status of his pending dues. He has alleged that
the CPIO has not furnished the information. Hence, this complaint before the
Commission.
Decision:
2. The CPIO is directed to furnish the information asked for and indicate the
grounds for alleged non-payment of dues, within 15 working days from the date
of receipt of this decision, failing which penalty proceedings u/s 20(1) of the Act
would be initiated.
3. As there are no provisions under the Act for redressal of grievances of
employees of the respondent, the appellant is advised to seek legal remedy in
the matter.
4. With these observations, the complaint is disposed of.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Sh. Jagmohan Dhar, 41 A, Umed Park, Sola Road, Ahmedabad – 380
061.
2. The CPIO & GM (HR), ONGC Ltd., 5th floor, Avani Bhavan, Sr. Citizen
Cell, Chankheda, Ahmedabad – 380 005.
3. The Appellate Authority, ONGC Ltd., 5th floor, Avani Bhavan, Sr. Citizen
Cell, Chankheda, Ahmedabad – 380 005.
ii
“All men by nature desire to know.” – Aristotle
2