Central Information Commission Judgements

Shri Gautam Bhika Wasnik vs Western Coalfields Limited (Wcl) on 20 February, 2009

Central Information Commission
Shri Gautam Bhika Wasnik vs Western Coalfields Limited (Wcl) on 20 February, 2009
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/01350
Dated, the 20th February, 2009

Appellant : Shri Gautam Bhika Wasnik

Respondents : Western Coalfields Limited (WCL)

This matter was heard through videoconferencing from the NIC facility at
CIC office at New Delhi on 09.02.2009. Appellant and respondents were both
present at NIC Studio at Nagpur.

2. Appellant in his RTI-application dated 25.04.2008 had raised nine items
of query listed as (a) to (i). The present appeal is limited to items of queries at

(c) to (i).

3. CPIO has replied to the queries through the communications dated
05.06.2008, 17.06.2008, 22.06.2008 and 30.06.2008. Appellant stated during the
hearing that he doesn’t understand English and would like the answer to be
provided to him in the local language or in Hindi.

4. I find from the order of the Appellate Authority that in most cases
information has been provided and in some cases partial information has been
given to the appellant. Respondents seem to be willing to provide the rest of the
information to him as well.

5. Accordingly, it is directed that respondents shall provide to the appellant
the requisite information for the above items of queries along with a copy of its
free-hand translation into Hindi or a local language.

6. This may be done within three weeks of the receipt of this order.

7. Appeal accordingly disposed of.

8. Copy of this decision be sent to the parties. (Hindi-version to the
appellant)

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-20022009-05.doc
Page 1 of 1