Central Information Commission Judgements

Shri. S K Upadhyaya vs Bharat Cooking Coal Ltd. on 10 May, 2011

Central Information Commission
Shri. S K Upadhyaya vs Bharat Cooking Coal Ltd. on 10 May, 2011
                              Central Information Commission
                                2nd Floor, Room No. 305 B-Wing,
                                      August Kranti Bhawan
                                       Bhikaji Kama Place
                                            New Delhi
                                                                   Case No. CIC/AT/C/2010/001378/SS

        Name of Appellant                          :       Sh. S. K. Upadhyay
                                                                  (The Appellant was not present)



        Name of Respondent                         :       Bharat Coking Coal Ltd., Govindpur Area, Dhanbad
                                                           (Represented by Sh. R. B. Kumar, Add. 
                                                           G. M., Gobindpura Area, BCCL & Sh. R. 
                                                           Mauick, Manager (Pers.))


        The matter was heard on                    :       6.05.2011


                                                       ORDER

 

  Sh. S. K. Upadhyay, the Appellant, filed an RTI application dated 26.07.2010, 
seeking information in connection with a complaint against some officials.  The PIO vide 
letter dated 27.08.2010 provided point­wise information to the Appellant.  However, not 
satisfied   with   the   reply   of   the   PIO,   the   Appellant   filed   an   appeal   before   the   First 
Appellate Authority (FAA).  The FAA vide decision dated 510.2010 advised the CPIO to 
supply the requisite information to the Appellant.  The PIO, in compliance to the order of 
the   FAA,   vide   letter   dated   13.10.2010   again   informed   the   Appellant   that   complete 
requisite   information   has   already   provided   to   him   vide   letter   dated   27.08.2010. 
However, not satisfied with the replies of the Respondent, the Appellant has filed the 
present appeal before the Commission.

During the hearing the Respondent submit that complete requisite information as 
per the record has been furnished to the Appellant.

After hearing the Respondent and on perusal of the relevant documents on file, the 
Commission is of the view that requisite information available on record and permissible 
under the RTI Act, has been furnished to the Appellant.  No interference is called for in 
the replies of the Respondent.

The Commission observes that the FAA has passed a very cryptic order without 
discussing the  details  of  the  case.    The  FAA  in  his  order  should  have  discussed the 
information furnished to the Appellant by the PIO and the information remaining to be 
furnished to   the  Appellant.     The  FAA   is  advised   to  be   more   careful  in  future   while 
dealing with appeals under the RTI Act. 

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
10.05.2011

Authenticated true copy

(S. Padmanabha)
Under Secretary & Dy. Registrar

 Copy to:

1. Sh. S. K. Up[adhyay
Angarpathars
Q. No. AP/9, PO: Angarpathara Colliery Dist.
Dhanbad

2. The Public Information Officer
Area Personnel Manager
Bharat Coking Coal Ltd.

Govindpur Area
P.S.O Sonardih
Dist. Dhanbad

3. The Appellate Authority
Add. Gen. Manager
Bharat Coking Coal Ltd.

Govindpur Area
P.S.O Sonardih
Dist. Dhanbad