Central Information Commission
Shri. Madan Lal Diwaker vs Eastern Railway on 16 December, 2009
Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4855/IC(A)/2009
F. No.CIC/MA/C/2009/000323
Dated, the 16th December, 2009
Name of the Appellant : Shri. Madan Lal Diwaker
Name of the Public Authority : Eastern Railway
Decision:
1. In response to the RTI application for information relating to the promotion of staff, the
PIO has replied and furnished the information on the basis of available records. Being dis-
satisfied with the response, the appellant has submitted his complaint before the Commission.
2. The information asked for is not specified as per section 2 (f) of the Act, which requires
that the requested information should be available in any material form. The appellant is
accordingly advised to seek inspection of records so as to specify the required information,
which should be furnished to him as per the provisions of the Act.
3. Since there is no denial of information and that there are no provision in the Act for
redressal of grievances of the respondent's employees, this complaint is considered
unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri. Madan Lal Diwaker, Head Clerk/ mechanical, East North Railway, D
Shed, Gonda
2. The Public Information Officer & Sr. Divisional Commercial Officer, Eastern
Railway, Lucknow, Uttar Pradesh.