Central Information Commission Judgements

Mr.Ashoknayak vs Western Coalfileds Limited on 30 November, 2010

Central Information Commission
Mr.Ashoknayak vs Western Coalfileds Limited on 30 November, 2010
                                 dUs nzh; lp
                                           w uk vk;kx
                                                    s
                             Central Information Commission
                               2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                           vxLr ØkfUr Hkou / August Kranti Bhavan
                            Hkhdkth dkek Iysl/ Bhikaji Cama Place
                           ubZ fnYyh - 110066 / New Delhi - 110066

                                                                      Dated: 30.11.2010

               Proceeding in Complaint No. CIC/AT/C/2010/000925


                Present: Shri A.N. Tiwari,, Chief Information Commissioner


Complainant:            Shri Ashok Nayak
Respondents:            Western Coalfields Ltd.

Shri Ashok Nayak of Dist. Sambalpur has filed this on-line complaint dated
1.6.2010 before the Commission against Western Coalfields Ltd. (WCL), Kanhan
Area, Dist. Chhindwara (MP) for deemed refusal to his RTI-request dated 14.10.2009.

2. In order to avoid multiple proceedings under sections 19 and 18 of the RTI
Act, viz., appeals and complaints, the matter is remitted to PIO, Western Coalfields
Ltd., Kanhan Area, P.O. Dungaria, Dist. Chhindwara-480553 (MP) (enclosing
therewith copy of complaint and RTI-request), with the following directions:

(i) In case no reply has been given by PIO to the complainant to his RTI-

request dated 14.10.2009, PIO should furnish a reply to the
complainant within two week of receipt of this order.

(ii) In case PIO has already given a reply to the complainant in the matter,
he should furnish a copy of his reply to the complainant within one
week of receipt of this order.

(iii) PIO should invariably indicate to the complainant the name and
address of the 1st Appellate Authority, before whom the complainant
can file first-appeal, if any.

(iv) A copy of PIO’s reply should also be endorsed to the Commission.

3. In case the complainant is not satisfied with the reply received from PIO, he,
under section 19(1) of the RTI Act, may within the time prescribed, file his first-
appeal before the AA.

4. On receipt of the first appeal from the petitioner as per the above directions,
AA should dispose of the appeal within the period stipulated in the RTI Act.

5. In case complainant still feels aggrieved by the decision of AA, he shall be
free to approach the Commission in second appeal under section 19(3), along with
complaint u/s 18, if any, within the prescribed time limit.

6. The matter is closed with the above directions.

Sd/-

(A.N. Tiwari)
Chief Information Commissioner