Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4523/IC(A)/2009
F. No.CIC/OK/C/2008/000915
Dated, the 15th September, 2009
Name of the Appellant: Shri. Sitaram Yadav
Name of the Public Authority: East Central Railway
i
Facts
:
1. The appellant has grievances regarding regularization of his services. In
this context, he has asked for certain information in the form of various queries.
He has alleged that the CPIO has not furnished the requested information.
Decision:
2. The CPIO is directed to indicate the reasons for non-regularisation of
appellant’s services on the basis of available records within 15 working days from
the date of issue of this decision. Since there are no provisions under the Act for
redressal of grievances of temporary staff, this appeal is considered unnecessary
and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant 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. Sh. Sitaram Yadav, Gram-Kathori, Post Lodhachandoli, Dist- Chandoli,
UP.
2. The Public Information Officer, East Central Railway, Mughal Sarai
Division, Post. Mughal Sarai, Dist. Chandoli, (U.P.).
2