Central Information Commission Judgements

Shri R. Somasundaram vs Army Ordnance Corps Records on 2 February, 2010

Central Information Commission
Shri R. Somasundaram vs Army Ordnance Corps Records on 2 February, 2010
       CENTRAL INFORMATION COMMISSION
      Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                         File No.CIC/SM/C/2009/000463

Complainant             :        Shri R. Somasundaram

Public Authority        :        Army Ordnance Corps Records

Date of Decision        :        2.2.2010

FACTS

:

The matter is called for hearing today dated 2.2.2010. Parties have
not appeared. Hence, it has been decided to dispose of the matter on the
basis of material on record. In the matter in hand concerns the grant of ex-
gratia pension to the complainant. Scrutiny of the record, however,
indicates that Lt Col S.K. Yadav, Chief Record Officer, vide letter dated
29.9.2008 had informed DGOS, New Delhi that the individual was habitual
on writing to higher authorities for grant of pension for which he was not
entitled.

2. In my view, the matter does not fall in the ambit of RTI Act. Hence,
the matter is closed.

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. Lt Col & Chief Record Officer
Army Ordnance Corps Records,
Pin-900453, C/o 56 APO

2. Shri R. Somasundaram
Ex Army Ex-6910116-L,
Havaldar Door-W-5/894,
Aurtha Sama Kattalai Street,
Thirunageswaram, Kumbakonam,
Tamilnadu-612204