Central Information Commission Judgements

Shri. Sanjeev Kumar Tripathi vs South Eastern Coalfields Ltd. on 20 September, 2011

Central Information Commission
Shri. Sanjeev Kumar Tripathi vs South Eastern Coalfields Ltd. on 20 September, 2011
                           Central Information Commission
                              2nd Floor, Room No. 305 B-Wing,
                                    August Kranti Bhawan
                                     Bhikaji Kama Place
                                          New Delhi
                                                           Case No. CIC/AT/C/2010/001396/SS

       Name of Appellant                     :       Sh. Sanjeev Kumar Tripathi
                                                     (The Appellant was present)



       Name of Respondent                    :       South Eastern Coalfields Ltd., Seepat Road, 
                                                     Chattisgarh
                                                     (Represented by Sh. Sujeet Mitra, CPIO 
                                                     & Sh. A. K. Singh, G.M./ FAA)


       The matter was heard on               :       15.09.2011

                                                 ORDER

 

The second appeal has been filed by Sh. Sanjeev Kumar Tripathi,  the Appellant 
on the grounds that specific and complete information has not been provided to him by 
the Respondent.  

During   the   hearing   the   Respondent   submit   that   the   Appellant   in   his   RTI 
application had requested for information regarding more than 600 plots.  After receiving 
the toposheet from the Appellant, the CPIO had replied to the Appellant on 11.08.2010 
which reads as follows:­

“1. The area shown on toposheet no. 64 N/4 (village Bojin, Chitapali, Navpura &  
Kataipali) is coal hearing.

2. The detail exploration work and notification under CBA (A&D) Act, 1957 is to be  
done in the above area in due course. 

3. Since the said area is coal bearing any type of construction work should not be  
done over the coal bearing area.”

The Appellant, filed an appeal before the First Appellate Authority / GM(SDG), 
SECL,   Bilaspur.     The   FAA   vide   his   order   dated   24.09.2010   held   that   complete 
information has been provided to the Appellant.   Still not satisfied with the reply the 
Appellant filed the present appeal before the Commission.

During   the   hearing   the   Appellant   insisted   upon   complete   information   being 
provided   to   him   on   the   other   hand   the   Respondent   categorically   state   that   complete 
requisite information as per their record has been provided in their reply to the Appellant. 
[

In view of the above the Commission is of the view that requisite information has 
been provided to the Appellant.

The matter is disposed of on the part of the Commission.

(Sushma Singh) 
                                                                          Information Commissioner 
20.09.2011

Authenticated true copy

(D. C. Singh)
Dy.Registrar
 Copy to:

1. Sh. Sanjeev Kumar Tripathi
Dy. Manager

Godawari Energy Ltd.

G­6, Ground Floor, Hira Arcade

New Bus Stand, Pandri Raipur

Chattisgarh­492001

2. The Public Information Office
South Eastern Coalfields Ltd
Regd. Office, Seepat Road

P B No. 60, Bilaspur

Chattisgarh­495006

3. The Appellate Authority
Gen. Manager (Siding)

South Eastern Coalfields Ltd

Hqrs. , Bilaspur

Chattisgarh­495006