Central Information Commission Judgements

Shri Deepak Pandit vs Bharat Coking Coal Limited on 11 June, 2009

Central Information Commission
Shri Deepak Pandit vs Bharat Coking Coal Limited on 11 June, 2009
                   CENTRAL INFORMATION COMMISSION
                                 ...

F.No. CIC/AT/A/2009/00059
Dated, the 11th June, 2009

Appellant : Shri Deepak Pandit
Respondents : Bharat Coking Coal Limited

  This matter was heard on 11.05.2009 through videoconferencing.
Following the Commission’s notice dated 20.03.2009, both parties were
present at NIC facility at Dhanbad. Commission conducted the hearing
from its office at New Delhi.

2. Respondents stated that the matter connected with the appellant’s
RTI-application dated 22.11.2007 was 34 years old and documents related
to that period were not available with them. They, therefore, could not
provide the requested information to appellant.

3. In view of the fact that the requested information is not available
with the public authority, no disclosure obligation can be cast on them.

4. Appeal is, therefore, directed to be closed.

5. Copy of this decision be sent to the parties.

(A.N. TIWARI)
Information Commissioner

Page 1 of 1