Central Information Commission Judgements

Mohd. Anwar vs Bharat Coking Coal Limited (Bccl) on 30 April, 2009

Central Information Commission
Mohd. Anwar vs Bharat Coking Coal Limited (Bccl) on 30 April, 2009
                 CENTRAL INFORMATION COMMISSION
                               .....

F.No.CIC/AT/A/2008/01392
Dated, the 30th April, 2009.

Appellant : Mohd. Anwar

Respondents : Bharat Coking Coal Limited (BCCL)

This second-appeal came up for hearing on 15.04.2009 pursuant
to Commission’s notices dated 16.02.2009 and 26.02.2009. Appellant
was absent, while the respondents were present through
Shri P.K.Shrivastava, PM(A) & PIO and Shri Gaya Singh, Dy. CPM & CPIO.

2. The second-appeal originated in the disposal of the
RTI-application dated 16.05.2008 and the first-appeal dated 14.07.2008
by the CPIO and the Appellate Authority’s reply dated 14.06.2008 and
14.07.2008 respectively.

3. Appellant’s RTI-application contained nine items of query (a copy
of which is attached to this order as Annexe). A perusal of these
queries shows that these are in the nature of seeking explanations of
the respondents in respect of certain grievances and certain
assumptions which the appellant seems to have. In spite of that,
respondents have provided to the appellant explanatory notes regarding
most of the items of queries he has made in his
RTI-application.

4. The second-appeal petition of the appellant does not show how
the replies furnished to him and the position taken by the respondents
was deficient in fact or in law.

5. In the face of it, it is not possible to draw a positive inference in
favour of the appellant. In any case, RTI Act provides no room for
explanatory response from respondents.

6. No relief can be provided to the appellant. Appeal closed.

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

( A.N. TIWARI )
INFORMATION COMMISSIONER

AT-30042009-26.doc
Page 1 of 1