Central Information Commission Judgements

Dr.Syeeda Farhana Yasmin vs Coal India Limited on 1 August, 2008

Central Information Commission
Dr.Syeeda Farhana Yasmin vs Coal India Limited on 1 August, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00331
Dated, the 01st August, 2008.

Appellant : Dr.Syeeda Farhana Yasmin

Respondents : Coal India Limited

This matter came up for hearing on 21.07.2008 pursuant to Commission’s
hearing notice dated 03.06.2008. Appellant was absent, while the respondents
were represented by Mr.Naseem Haider, GM (W) & PIO and Dr.B.C.Rajkumar,
P.M., NEC.

2. Respondents submitted that they have no objection to providing the
information to the appellant as determined by the Appellate Authority, Coal India
Limited, HQ, Kolkata, NEC. The requisite information was also obtained from
NECL, PIO on 06.02.2008, but was mistakenly not transmitted to the appellant.

3. It is directed that the requisite information may be provided to the
appellant not later than one week of the receipt of this order.

4. Appeal disposed of with these directions.

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

Sd/-

( A.N. TIWARI )
INFORMATION COMMISSIONER
Authenticated by –

Sd/-

( D.C. SINGH )
Under Secretary & Asst. Registrar

Page 1 of 1