Shri Mutyala Rajagopal Prakash vs Ministry Of Labour & Employment, … on 18 May, 2009

0
45
Central Information Commission
Shri Mutyala Rajagopal Prakash vs Ministry Of Labour & Employment, … on 18 May, 2009
206 Mutyala Rajagopal Prakash VsMLabourEmployment 18 05 10 5:53:35 Deepak                                                      1


                             CENTRAL INFORMATION COMMISSION
                       Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/LS/A/2009/000206

Appellant:                                                      Shri Mutyala Rajagopal Prakash

Public Authority:                                               Ministry of Labour & Employment,
                                                                Government of India
                                                                (throughShri Devender Singh, Director
                                                                (CPIO) & Shri A.K. Gupta,Under Secretary)

Date of Hearing:                                                18/05/2009

Date of Decision:                                               18/05/2009

FACTS

:-

The matter, in short, is that the Appellant who was CMD of Gujarat Growth
Centre Development Limited(GGCDL) under the administrative control of the
Government of Gujarat, was dismissed from service some time in February, 2005.
Against this, he had sent a representation to the President of India. The President’s
Secretariat had forwarded his representation to the Ministry of Labour & Employment,
Government of India.

It is in this context that by his letter of 15/05/2008, the Appellant wanted to know
as to what action was taken by the Ministry of Labour & Employment on his
representation.

2. The matter was heard on 18/05/2009. The Appellant did not appear before the
Commission. The Public Authority is represented by the officers named above. It is the
submission of Shri Devender Singh that vide letter dated 05/07/2008, the Appellant was
informed that the Central Government had no jurisdiction in the matter and, therefore, his
representation had been sent to the Government of Gujarat.

3. On Appeal, the Appellate Authority, vide letter dated 08/08/2008, had upheld the
decision of CPIO.

4. In the Appeal filed before this Commission, the Appellant has not specified any
relief that he seeks from this Commission. As mentioned above, his representation has
already been forwarded to the Government of Gujarat for appropriate action and nothing
more is required to be done by the Ministry.

DECISION

5. In view of the above, the Appeal has no merit and is dismissed.

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
Tele: 011 2671 73 53
Fax: 011 2610 62 76

LEAVE A REPLY

Please enter your comment!
Please enter your name here