CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/C/2009/000106
Complainant : Shri Praful Gajanan Narvankar
Public Authority : Employee State Insurance Corporation
(through Shri Ashok Chandra, Joint Director; Shri Raj
Kamal, Joint Director & Shri P.M. Sethi, Dy. Director)
Date of Hearing : 11.6.2009
Date of Decision : 11.6.2009
Facts
By his letter of 1.11.2008, the complainant had sought certain information
regarding his retirement benefits. This was responded to by CPIO vide letter dated
15.12.2008. Dissatisfied with this he has filed the present complaint before this
Commission. He has alleged that not only incomplete information has been provided
but it has been provided to him with undue delay.
2. The matter was heard on 11.6.2009. The complainant did not appear before
the Commission. The public authority is represented by the officers named above.
Shri P.M. Sethi, Dy. Director has submitted a note on the issues raised by the
complainant which is taken on record. It is the submission of Shri Chandra that all
retirement benefits due to the complainant have been provided to him. Of course,
there has been minor delay in payment of certain benefits but it was un-intentional
and due to procedural for malities. The complainant is not before the Commission to
contest his claim.
DECISION
3. In view of the above, there is no merit in the complaint and is dismissed.
However, if the complainant has any specific problem, he is advised to set up a
meeting with Shri Ashok Chandra for resolution on his problem. Shri Chandra is
expected to respond to with expedition and positive bent of mind.
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