Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.5243/IC(A)/2010
F. No.CIC/MA/A/2009/001031
Dated, the 26th March, 2010
Name of the Appellant: Shri. Surendra Singh
Name of the Public Authority: O/o The Official Liquidator
i
Decision:
1.
The appellant has grievances regarding settlement of his claims for his
past services. The appellant had raised the issue earlier also and the
Commission vide its Decision No.4016/IC(A)/2009 dated 22nd May, 2009 advised
the appellant to seek inspection of the relevant records, including the calculation
sheets, and accordingly proceed in the matter of redressal of his grievances.
Instead of approaching the competent authority for redressal of his grievances,
the appellant has again raised the issue of non-settlement of claims in the garb of
seeking information.
2. Since the appellant has been allowed to access to the complete
documents and there is no denial of information u/s 8(1) of the Act, 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)
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. Sh. Surendra Singh, 14/490, Indira Nagar, Lucknow (U.P.)
2. Sh. B.K. Jain, CPIO, O/o the Official Liquidator, 33 Taskand Marg, Civil
Lines, Allahabad (U.P.)
3. The Appellate Authority, O/o the Official Liquidator, 33 Taskand Marg,
Civil Lines, Allahabad (U.P.)
2