CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/000840
& F.No.CIC/AT/C/2009/000791
Dated, the 19 May, 2010.
th
Appellant : Smt.Anarwa
Respondent : Central Coalfields Limited
s
This matter came up for hearing on 13.05.2010 through
videoconference (VC) in the presence of both parties. Appellant was
present in person ― assisted by her son, Shri Ajay ― at NIC VC facility at
Hazaribagh, while the respondents ― represented by the noticees,
Shri V. Sahay, Ms.Ahuti Swain and Shri K.S. Patro, CPIO ― were
present at the same venue. Commission conducted the hearing from its
New Delhi office.
2. It was pointed out by the respondents represented by CPIO,
Shri K.S. Patro, that following Commission’s directive on 16.02.2010, the
appellant’s son’s case for compassionate appointment following the
demise of her husband, Shi Mohna, was taken up by the Screening
Committee. The appellant’s son was asked by the Committee to furnish
some other documents to enable the Committee to consider his case for
compassionate appointment, which could not be done 10 years ago. As
such, communication has been established between the appellant’s son
and the Screening Committee and a resolution of the appellant’s concern
may soon emerge.
3. Appellant agreed that this was so.
4. In view of the above, this file is now directed to be closed.
CIC_AT_A_2009_000840.doc
Page 1 of 2
Complaint No.CIC/AT/C/2009/000791:
5. After perusing the comments filed by the above noticees, the
complaintproceedings are dropped.
6. Matter disposed of with these directions.
7. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
CIC_AT_A_2009_000840.doc
Page 2 of 2