Central Information Commission Judgements

Mr.Narayandas S Agrawal vs Ministry Of Coal on 21 October, 2011

Central Information Commission
Mr.Narayandas S Agrawal vs Ministry Of Coal on 21 October, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                           Case No. CIC/SS/A/2011/000944

Name of Appellant                     :       Shri Narayandas S Agarwal

Name of Respondent                    :       Coal India Ltd.

Date of Hearing                       :       18.10.2011

                                          ORDER

Shri Narayandas S Agarwal, the appellant has filed this appeal dated 28.4.2011
before the Commission against Coal India Ltd. (CIL), Kolkata for not providing information
to his RTI-request dated 16.11.2010. The matter came up for hearing on 18.10.2011. The
appellant was present in person, whereas the respondents were represented by Shri S.K.
Das, FAA and Shri M.B. Aparajit, CPIO.

2. The appellant filed an RTI-application dated 16.11.2010 seeking “Copy of
Memorandum Articles of Association which is in force along with all the amendments filed
with Registrar of Companies belonging to Coal India Ltd., Kolkata for the last 20 years.”
The PIO vide letter No. CIL/C-5C/PIO/10-11/F-711/1231 dated 3.12.2010 informed the
appellant to go through the website of SEBI/ROC(Prospectus) in regard to information as
desired for all amendments filed with the Registrar of Companies belonging to Coal India
Ltd.

3. Aggrieved by reply of PIO, the appellant preferred first-appeal dated 24.1.2011
before FAA. The appellant has not received any response on his first-appeal from the
FAA till the date of filing the instant second-appeal before the Commission.

4. The respondent submitted that appellant’s RTI-application was replied to by PIO
vide letter dated 3.12.2010 wherein he was advised to go through the website of SEBI.

2 Case No. CIC/SS/A/2011/000944

The FAA submitted that he has not received appellant’s first-appeal dated 24.1.2011 and
thus hearing in the matter has not been held.

5. Having heard the parties and perused the relevant document on record, PIO, CIL
is hereby directed to provide requisite information to the appellant to his RTI-request dated
16.11.2010 free of cost within two weeks of the receipt of this order.

The matter is accordingly disposed of with the above directions.

(Sushma Singh)
Information Commissioner
21.10.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Narayandas S. Agarwal,
B-5, Vandana Apartment, Ramdaspeth,
Nagpur-440010.

The PIO,
Coal India Limited,
10, Netaji Subhas Road,
Kolkata-700001.

The First Appellate Authority,
Coal India Limited,
15, Park Street, (6th Floor),
Kolkata-700016.