Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
(Adjunct to Decision No.4350/IC(A)/2009 dated 20th August 2009)
Decision No.4798/IC(A)/2009
F. No.CIC/OK/C/2009/000045
Dated, the 11th December, 2009
Name of the Appellant: Shri. R. Baskaran
Name of the Public Authority: Southern Railway
i
Decision:
1. In response to the show-cause notice vide Decision No.4350/IC(A)/2009
dated 20th August 2009, both the parties were heard on 11/12/2009.
2. The appellant expressed satisfaction in respect of the action taken and in
providing information asked for by him, which relate to redressal of grievances of
the appellant, an employee of the respondent. Since the matter relates to
redressal of grievances and that the respondent have taken appropriate action in
this regard, the penalty proceedings is, therefore, dropped and the case is
closed.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
ii
“All men by nature desire to know.” – Aristotle
1
Name & address of Parties:
1. Shri. R. Baskaran, CSTE/Proj., South Western Railway, Hubli, West
Bengal.
2. The CPIO, Southern Railway, Headquarters Office, Personnel Branch,
Chennai – 600 003.
3. The Appellate Authority, Southern Railway, Headquarters Office,
Personnel Branch, Chennai – 600 003.
2