Central Information Commission Judgements

Dr. Vidyanand Kumar vs Ircon International Ltd,, Patna on 30 March, 2010

Central Information Commission
Dr. Vidyanand Kumar vs Ircon International Ltd,, Patna on 30 March, 2010
              Central Information Commission
                                                      CIC/OP/A/2009/000351 -AD
                                                           Dated 30th March, 2010

Name of the Applicant                      :   DR. VIDYANAND KUMAR


Name of the Public Authority               :   IRCON INTERNATIONAL LTD,, PATNA

Background

1. The Applicant filed his RTI request on 22.12.08 with the PIO, IRCON
International Ltd., Patna seeking information relating to construction work
undertaken by IRCON near Gaya railway crossing in Mithapur against 7
points. The PIO replied on 30.12.08 providing point wise information. Being
aggrieved with the reply, the Applicant filed his First Appeal on 28.01.09
stating that the PIO had given misleading information in respect of point 3.
He also stated that information provided is wrong as no acquisition of land is
under process and no notice has been issued to land holders. With regard to
point 7 he stated that the information provided is incomplete. The Appellate
Authority vide letter dated 07.03.09 provided further clarification against each
of the 3 points no. 3, 5 and 7. Still not satisfied with the reply, the Applicant
filed his Second Appeal before the Commission stating that the PIO has
provided misleading information.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 30th March, 2010 through video conferencing.

3. Mr. S B Pradhan, Proj. Inspector and Mr.V.P. Singh were present at NIC
studio, Patna.

4. The Appellant was present at NIC studio, Patna.

Decision

5. The Respondent stated that no information with regard to points 3 and 5 is
not available in the records since the Appellant is only seeking the opinion
from the PIO against these points . As far as point 6 is concerned a copy of
the MOU as sought by the Appellant was furnished to the Appellant during
the hearing. An attested copy of the same may also be provided to the
Appellant by 29 April, 2010.

6. Since information has been provided, the appeal is disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Dr. Vidyanand Kumar
M.I.G. 167, Hanuman nagar
Kankar bagh
Patna – 800 020.

2. The PIO
IRCON International Limited
Sone Bhawan (1st Floor)
Daroga Prasad Rai Path
Patna – 800 001.

3. The Appellate Authority
IRCON International Limited
Sone Bhawan (1st Floor)
Daroga Prasad Rai Path
Patna – 800 001.

4. Officer in charge, NIC

5. Press E Group, CIC