Central Information Commission Judgements

Shri. M. Yogeshwar Raj vs Air India Limited on 21 January, 2009

Central Information Commission
Shri. M. Yogeshwar Raj vs Air India Limited on 21 January, 2009
               Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                           Decision No.3630/IC(A)/2009
                                                           F. Nos.CIC/MA/A/2008/01491
                                                                  CIC/MA/A/2008/01611
                                                          Dated, the 21st January, 2009

Name of the Appellant:                  Shri. M. Yogeshwar Raj

Name of the Public Authority:           Air India Limited
         i
Facts

:

1. Both the parties were heard on 21/1/2009.

2. The appellant has sought for reasons for non-settlement of admissible
retiral benefits.

3. In the course of hearing, the CPIO stated that the necessary formalities
have now been completed and it would be possible to settle the dues at the
earliest.

Decision:

4. As agreed, the CPIO is directed to ensure payment of entire pension
benefits to the appellant as per rules.

5. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant 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. Shri. M. Yogeshwar Raj, 405, 4th floor, Mythri Vihar Apartments, Gupta
Garden, Ramanthapur, Hyderabad – 500 013.

2. Shri. Ajay Thakur, DGM-HRD & PIO, Air India Limited, Santa Cruz,
Mumbai – 400 029.

3. Shri. Jitendra Bhargava, Executive Director, Co-ordination, Air India Ltd.

20th floor, Air India Building, Nariman Point, Mumbai – 400 021.

2