Central Information Commission Judgements

Shri Manmeet Singh vs Indian Navy on 25 January, 2010

Central Information Commission
Shri Manmeet Singh vs Indian Navy on 25 January, 2010
       CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/LS/A/2009/001269

Appellant               :        Shri Manmeet Singh

Public Authority        :        Indian Navy
                                 (through Cdr S.K. Gupta)

Date of Hearing         :        25.1.2010

Date of Decision        :        25.1.2010

FACTS

:

The matter is called for hearing today dated 25.1.2010. Appellant
not present. Cdr Gupta is present. He would submit that this matter was
earlier decided on 1.10.2009 in File No. CIC/SM/A/2009/00760/LS
wherein the CPIO was directed to provide copies of the medical records of
appellant’s father Shri Harbans Singh, ex Sailer, to him. I also spoke to
Shri Manmeet Singh on phone. His main grievance is that no disability
pension has been granted to his father. Cdr Gupta, however, would submit
that no pension was payable to Shri Manmeet Singh in 1965 as per
prevailing rules. As regards the supply of copies of documents relating to
the appellant’s father’s medical records, Cdr Gupta would submit that
some documents have been sent and the rest of these will be sent soon.

DECISION

2. Cdr S.K. Gupta is hereby directed to supply all requisite documents
to the appellant in 02 weeks time.

3. The matter is closed.

Sd/-

(M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be
supplied against application and payment of the charges, prescribed under
the Act, to the CPIO of this Commission.

(K.L. Das)
Assistant Registrar
Address of parties :-

1. Cdr S.K. Gupta
Cdr At Arms & CPIO,
M/o Defence, Naval Hqrs.,
239, ‘C’ Wing, Sena Bhawan,
New Delhi-110011

2. Shri Manmeet Singh
124A/540, Block-11,
Govind Nagar,
Kanpur-208006