Central Information Commission Judgements

Shri Ramesh Chander Antil vs National Human Rights Commission on 21 July, 2009

Central Information Commission
Shri Ramesh Chander Antil vs National Human Rights Commission on 21 July, 2009
            CENTRAL INFORMATION COMMISSION
         Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066

                             File No. CIC/LS/A/2009/000489
Appellant                :       Shri Ramesh Chander Antil
Public Authority         :       National Human Rights Commission
                                 (through Shri J.K. Srivastava (PIO) & Shri Dayaram,
                                 Asst. Registrar)
Date of Hearing          :       21.7.2009
Date of Decision         :       21.7.2009
Facts

The matter, in short, is that the appellant was working as a Driver in private
company in Saudi Arabia in 1998. His employer withheld his salary and also got
him sent up to the Jail. On his return to India, he petitioned NHRC for payment of
his salary held back by his employer in Saudi Arbia. It is in this connection, that
vide his letter dated 25.10.2008, he had wanted to know from NHRC as to what
action was taken by it on his request.

2. To this, NHRC had responded vide letter dated 19.11.2008 saying that his file
has been weeded out in September, 2004. Subsequently, the Appellate Authority
vide letter dated 6.2.2009 had informed the appellant that his file was closed in 2000
and subsequently weeded out in 2004.

3. Hence, the present appeal.

4. Heard on 21.7.2009. Appellant is not present. The public authority is
represented by the officers named above. It is the submission of the appellant that
NHRC has not taken any worth-while action on his application and he has not
received any response to his letters. It is, however, the submission of Shri Srivastava
that as the file has weeded out, the precise details of action taken by NHRC cannot
be recalled, other than the fact that NHRC had written to the Ministry of External
Affairs for appropriate action.

DECISION

5. As the NHRC has weeded out the file it is not possible to provide any further
information to the appellant. Hence, the appeal is dismissed.

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
Addresses of parties :-

1. Shri J.K. Srivastava
PIO, National Human Rights Commission,
Faridkot House, Copernicus Marg,
New Delhi-110001

2. Shri Ramesh Chander Ali
Village Kumashpur,
Distt. Sonipat, Haryana.