Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4414/IC(A)/2009
F. No.CIC/OK/A/2008/00939
Dated, the 02nd September 2009
Name of the Appellant: Shri Prem Kumar
Name of the Public Authority: Western Railway
Facts
:
1. The appellant has grievances regarding non-payment of officiating
allowance and fixation of pay. In this context, he has asked for certain
questions, which has been answered on the basis of available records as per
the policy of the respondent. The appellant is, however, not satisfied. Hence,
this appeal before the Commission.
Decision:
2. The CPIO has duly replied and furnished a point-wise response. Since
there is no denial of Information and that there are no provisions in the Act for
redressal of grievances relating to service matters, this appeal is considered
unnecessary and is therefore dismissed.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C.Sharma)
Assistant Registrar
Name & Address of Parties:
1. Mr. Prem Kumar, C/O Chief Karsan Power Controller, T.M.S
Building, 1st Floor, Mumbai Central, Maharasthra
2. Smt. Yarti Dave Vitekar, D.P.O & western Railway, Divisional Office,
Mumbai Central, Mumbai-400008
1