CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/LS/C/2008/000020
Appellant : Shri Nand Kishore Gupta
Public Authority : M/o Labour & Employment
(through Shri V.S. Kalsi, Dy. CLC(C) &
Shri Charan Das, RLC(C), Ajmer)
Date of Hearing : 13.8.2009
Date of decision : 13.08.2009
FACTS
:
The matter, in short, is that the appellant vide his letter dated 15.5.2008
had referred to the working hours in the Ministries and Department of the Central
Government and raised a query regarding increase in working hours in te
Railways etc.
2. RLC (C), Ajmer had responded to it vide letter dated 8.7.2008 stating
therein that the matter concerned the Railways and not his organization.
3. Aggrieved with this, he has filed the present appeal before the
Commission.
4. Heard on 13.8.2009. Appellant not present. The public authority is
represented by the officer named above. On a careful perusal of the appeal, it is
noticed that the appellant has not sought any specific information.
DECISION
5. I find no merit in the appeal and the same 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
Address of parties :-
1. Shri V.S. Kalsi 2. Shri Nand Kishore Gupta
Dy. CLC (C), 1/756, Malaviya Nagar,
‘Kendriya Shram Sadan’, Jaipur-302017
Haribbau Upadhyay Nagar Extn.,
Pushkar Road, Ajmer.