Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 4817/IC(A)/2009
F. No.CIC/MA/C/2009/000321
Dated, the 17th December, 2009
Name of the Appellant : Shri Narihari Zinge
Name of the Public Authority : Air India Ltd.
Facts
:
1. The appellant has grievances regarding payment of pension. In this context,
he has sought for certain information through his RTI application. He has alleged
that neither the CPIO nor the Appellate Authority has replied. Hence, this complaint
before the Commission.
Decision:
2. The CPIO is directed to furnish the information on the basis of available
records within 15 days from the date of issue of this decision, failing which penalty
proceeding under section 20 (1) of the Act would be initiated.
3. The appellant would be free to inspect the records containing the details of
settlement of his pension benefits.
4. There are no provisions under the Act for redressal of grievances regarding
service matters, including pension related issues. He is therefore advised to
approach the competent authority for necessary relief in the matter.
5. The complaint 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 Narihari Zinge, B/306, Mulund Sidhi CHS Ltd, Mhada Colony, Mulund
(East), Mumbai – 400 081
2. Shri A.J. D’Souza, GM (Fin.) & PIO, Air India Ltd, Old Airport, Kalina, Santa
Cruz, Mumbai – 400 029