583 VinayKrVsMLabour 18 08 2 1
CENTRAL INFORMATION COMMISSION
Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
Appeal No. CIC/LS/A/2009/000583
Appellant: Shri Vinay Kumar
Public Authority: Labour Department, Govt. of Uttrakhand
(through Shri Rehtu Lal,
Asstt. Labour Commissioner)
Date of Hearing: 19/08/2009
Date of Decision: 19/08/2009
FACTS
:-
The matter, in short, is that the Appellant’s father sustained some physical injuries
while working for M/s. JP Associates at Tihari Dam Project. The Appellant has been
corresponding with the Labour Department for award of compensation to his father.
As he did not receive the requisite response from the Labour Department, he has filed the
present appeal before this Commission.
2. Heard on 19/08/2009. Appellant not present. The public authority is represented
by the officer named above. It is the submission of Shri Lal that vide their letter dated
24/07/2009, the Appellant has been advised that his father will have to file a suit before
the competent authority of the Labour Department under the Workmen’s Compensation
Act and that it is for such competent authority to provide relief to the Appellant’s father.
DECISION
3. In view of the above, the Appeal has no merit and 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
Tele: 011 2671 73 53/Fax: 011 2610 62 76
Copy to:- (1) Shri Vinay Kumar
S/o late Shri Shiv Kumar,
Ranipur Hatwa Bazar, Basti,
Semriyanwa, Uttar Pradesh-272126.
(2) The Labour Commissioner &
Appellate Authority
Shram Bhawan, Naini Tal Road,
Haldwani, Nainital Uttaranchal.
(3) The Addl. Labour Commissioner
ITI Parisar, Niranjanpur
Dehradun, Uttaranchal.
(4) Shri Rehtu Lal,
Asstt. Labour Commissioner
ITI Parisar, Niranjanpur
Dehradun, Uttaranchal.