CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/01304
Dated, the 19th February, 2009.
Appellant : Shri Ganesh Kumar Sinha
Respondents : Northern Coalfields Limited
In response to Commission’s hearing notice dated 12.01.2009, this matter
came up for hearing on 10.02.2009. Appellant was absent when called, while the
respondents were present through the CPIO, Shri A.K. Dhawan and the
Appellate Authority, Dr.S.C. Panda.
2. Respondents pointed out that appellant’s RTI-application dated
20.03.2008 related to information about a certain project, in the context of which
this appellant faced a disciplinary proceeding and was awarded a minor penalty.
From the tone and the tenor of appellant’s RTI-application, it was the
respondents’ understanding that he needed information only relating to certain
projects for which he used the expression “in the stated matter”. But now the
appellant has come up with the plea that he needed information in respect of all
projects and not any specific project in which the Northern Coalfields Limited
(NCL) made certain payments to M/s.Kunwar & Sinha Engineering Works after
16.04.2005.
3. When it was put to the respondents whether they were willing to provide
information to the appellant for all the projects of NCL vis-Ă -vis the
above-mentioned Company similar to the one which has already been provided
to him in respect of one project, they replied in the affirmative.
4. Accordingly, it is directed that within four weeks of the receipt of this
order, the information in respect of NCL’s projects with M/s.Kunwar & Sinha
Engineering Works be disclosed to the appellant.
5. Appeal disposed of with these directions.
6. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-19022009-04.doc
Page 1 of 1