Central Information Commission Judgements

Shri Madan Mohan Lal Sobti vs Ministry Of Railway on 4 September, 2009

Central Information Commission
Shri Madan Mohan Lal Sobti vs Ministry Of Railway on 4 September, 2009
            Central Information Commission
                      2nd Floor, August Kranti Bhawan,
                  Bhikaji Cama Place, New Delhi - 110 066
                          Website: www.cic.gov.in

                                                 Decision No.4427/IC(A)/2009

                                                  F. No.CIC/OK/A/2008/00321

                                             Dated, the 04th September, 2009

Name of the Appellant:                   Shri Madan Mohan Lal Sobti

Name of the Public Authority:            Ministry of Railway

Facts

:

1. The appellant, an ex-employee, has grievances regarding non-
payment of medical allowance. In this context, the CPIO has replied, with
which the appellant is not satisfied. Hence, this appeal before the commission.

Decision:

2. The respondent has clearly explained the rules which are applicable for
redressal of the appellant’s grievances. Since there is no denial of information,
as defined u/s 2(f) of the Act, this appeal is considered unnecessary and is
thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C.Sharma)
Assistant Registrar

Name & Address of Parties:

1. Mr. Madan Mohan Lal Sobti, R/O B-XXIV-2910, Sundar Nagar,
Rohan Road, Ludhiana Punjab 141007

2. Shri. B.L. Meena, PIO, Railway Board, Rail Bhawan, New Delhi