Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4325/IC(A)/2009
F. No.CIC/OK/C/2009/000053
Dated, the 18th August, 2009
Name of the Appellant: Smt. Damayanti Behera
Name of the Public Authority: East Coast Railway
Facts
:
1. The appellant has asked for information relating to the progress made
for settlement of pension benefits of her husband, who retired in July, 2008.
2. The CPIO has replied and furnished the information about the status of
action taken for release of pension. There is however no denial of information.
Decision:
3. The respondent ought to expedite the process of settlement of pension
dues of its employees; lest they should raise issue before the Commission, in
the garb of denial of information. In all such matters as redressal of
grievances of employees, a CPIO should not confine himself to sending a
technical reply to a requester, but he should also make a sincere effort to
explore the possibility of redressal of grievance of the information seekers.
4. The appellant is advised to approach the competent authority, who
may do the needful in the matter. Since there is no denial of information, the
compliant is considered unnecessary and is this disposed of.
Sd/-
(Prof. M.M. Ansari)
Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Smt. Damayanti Behera, W/o: Ananata Charana Behera, At: Jatni
Gaon, Hata Bazar, PO/PS: Jatni, Dist: Khurda, Orissa – 752 050.
2. Sh. K. C. Pradhan, Ass. Central Public Information Officer, Khurda
Road Division, East Coast Railway, At/Po: Jatni, Dist: Khurda, Orissa – 752
050.