Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4895/IC(A)/2009
F. No.CIC/SG/C/2009/000334
Dated, the 29th December, 2009
Name of the Appellant: Smt. Surati Pandey
Name of the Public Authority: South Eastern Railway
i
Facts
:
1. The appellant has grievances regarding non payment of TA, and certain
action taken against Sh. R.N. Pandey. The PIO has replied and furnished the
information, on the basis of available records. Yet, the appellant is not satisfied.
Hence, this complaint before the Commission.
Decision:
2. There is neither denial of information nor any provisions under the Act for
redressal of grievances relating to service matters. This appeal is, therefore,
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. Smt. Surati Pandey, Qr. No.16A/9, Railway Colony, Rourkela-769013
2. The CPIO & ADRM, South Eastern Railway, Chakradharpur.
3. The Appellate Authority, South Eastern Railway, Chakradharpur.
2