Central Information Commission Judgements

Dr.Bijaya Prasad Samantaray vs Kolkata Port Trust on 31 March, 2010

Central Information Commission
Dr.Bijaya Prasad Samantaray vs Kolkata Port Trust on 31 March, 2010
                      CENTRAL INFORMATION COMMISSION
                                    .....

F.No.CIC/AT/A/2010/000086
Dated, the 31st March, 2010

Appellant : Dr.Bijaya Prasad Samantaray

Respondents : Kolkata Port Trust

This matter was heard through videoconferencing (VC) on
29.03.2010. Appellant was present in person at NIC VC facility
at Kolkata, while the respondents ― represented by Ms.M.Ghose, CPIO,
Vigilance Department, Kolkata Port Trust ― were present at the same
venue. Commission conducted the hearing from its New Delhi office.

2. Appellant, Dr.Bijaya Prasad Samantaray stated that all he wanted
to know from the respondents was whether any charges were framed
against a third-party, Shri Sumanilal and whether a charge-memo was
issued to him.

3. CPIO replied that according to the public authority’s records,
there was no evidence that any charge-memo was issued to
Shri Sumanilal.

4. This reply satisfies the queries appellant has made in his
RTI-application dated 11.08.2009.

5. As full disclosure has been made through CPIO’s reply dated
01.10.2009 and the Appellate Authority’s order dated 11.11.2009, this
appeal is closed.

6. Copy of this direction be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-31032010-02.doc
Page 1 of 1