Central Information Commission Judgements

Shri. M.B. Khandelwal vs National Projects Construction … on 31 March, 2009

Central Information Commission
Shri. M.B. Khandelwal vs National Projects Construction … on 31 March, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in


                                                           Decision No.3825/IC(A)/2009
                                                           F. No.CIC/MA/A/2009/000114
                                                           Dated, the 31st March, 2009

Name of the Appellant:                  Shri. M.B. Khandelwal

Name of the Public Authority:           National Projects Construction Corporation
                                        Limited
         i
Facts

:

1. Both the parties were heard on 31/3/2009.

2. The appellant, an employee of the respondent, has grievances regarding
his pay fixation.

3. In the course of hearing, the details of information asked for and the reply
given by the CPIO were discussed. The CPIO stated that the requested
information has been duly furnished. He also mentioned that the appellant’s
grievances for pay fixation are under review by the respondent. The appellant,
however, expressed his dissatisfaction with regard to the action taken by the
respondent in the matter of fixation of pay.

Decision:

4. The CPIO has replied and furnished the information as sought for by the
appellant. Yet, the appellant is not satisfied because his grievances have not
been redressed to his satisfaction.

5. As stated by the CPIO that the matter relating to fixation of pay is under
review by the respondent, the CPIO is directed to ensure expeditious decision in
the matter. Accordingly, the Competent Authority of the respondent should
dispose of the matter within 3 months from the date of issue of this decision.

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

1

6. Needless to mention that u/s 4(1)(d) of the Act a public authority is
required to provide reasons for its administrative or quasi judicial decisions to
affected persons. The appellant should accordingly be informed about the
grounds on the basis of which his pay is fixed by the respondent.

7. In case the appellant is not satisfied with the decision of the respondent,
he would be free to seek legal remedy in the matter, since there are no
provisions under the Act to deal with grievances of the employees of the
respondent.

8. With these observations, the appeal is disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Shri. M.B. Khandelwal, SDM (F), NPCC Ltd., Plot No.67-68, Sector-25,
Faridabad – 121 004.

2. Shri. P.K. Narula, CPIO, National Projects Construction Corporation
Limited, Corporate Office, Plot No.67-68, Sector-25, Faridabad – 121 004.

3. Shri. K.K. Gupta, Appellate Authority, National Projects Construction
Corporation Limited, Corporate Office, Plot No.67-68, Sector-25,
Faridabad – 121 004

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

2