Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5626/IC(A)/2010
F. No.CIC/MA/A/2010/000297
Dated, the 19th July, 2010
Name of the Appellant: Shri. K.V. Rekha
Name of the Public Authority: Coffee Board
Facts
: i
1. The appeal was scheduled for hearing on 19/7/2010. But, the appellant
did not avail of the opportunity of personal hearing. The appeal is, therefore,
examined on merit.
2. On perusal of the documents submitted by the appellant, it is observed
that the appellant has grievances regarding service matters, mainly promotion.
In this context, she has asked for certain information relating to the promotion
policy. The CPIO has furnished a point-wise response and has thus furnished
the information. Yet, the appellant is not satisfied. Hence this appeal before the
Commission.
Decision:
3. As there is no denial of information u/s 8(1) of the Act and that there is no
provision under the Act for redressal of grievances relating to service matters,
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. Smt. K.V. Rekha, C/o Sethu Roy, Sr. Compounder, Central Coffee
Research Institute, Coffee Research Station Post, Chikmagalur,
Karnataka – 577 117.
2. The CPIO& Asstt. Secretary, Coffee Board, No.1, Dr. Ambedkar Veedhi,
Bangalore – 560 001.
3. The Appellate Authority, Coffee Board, No.1, Dr. Ambedkar Veedhi,
Bangalore – 560 001.
2