CENTRAL INFORMATION COMMISSION
                                          .....
 F.No.CIC/AT/A/2010/000380
Dated, the 27  September, 2010.
                                                                th
 Appellant         : Shri Ashutosh Kumar Singh 
 Respondent        : South Eastern Coalfields Limited
 s
 Matter   came   up   for   hearing   on   20.09.2010   through 
videoconference   (VC).     Appellant   was   present   at   NIC   VC   facility   at 
Korba, while the respondents ― represented by the CPIO, Shri S.K.Mitra  
―  were present at NIC VC facility  at Bilaspur. Commission  conducted 
the hearing from its New Delhi office.
2. In   his   secondappeal   petition   dated   03.04.2010,   appellant   has 
requested   disclosure   of   information   relating   to   Sl.No.1   in   his   RTI
application   dated   27.08.2009,   which   was   regarding   punishment   to   an 
employee   of   the   respondentCompany   ―   South   Eastern   Coalfields 
Limited   (SECL),   should   it   be   established   that   the   said   employee   was 
guilty of dishonest conduct in the matter of Company property.
3. CPIO,   through   his   communication   dated   31.08.2009,   informed 
appellant that, in matters such as cited by him as above, the guilty officer 
is proceeded against under the Company’s CDA Rules/certified standing 
orders,   which   were   already   placed   on   their   website   for   general 
information.
4. It is not clear from the appellant’s secondappeal petition as to how 
the replies furnished by the CPIO were in any way deficient.
5. During   the   hearing,   CPIO   stated   that   it   should   be   open   to   the 
appellant to come to his office to inspect the documents  related to his 
RTIquery.   If the appellant wishes to accept the CPIO’s offer, he may 
CIC_AT_A_2010_000380_M_43097.doc 
Page 1 of 2
within   two   weeks   of   the   receipt   of   this   order,   file   before   the   CPIO   a 
request   for   inspection   of   records,   which   shall   then   be   granted   to   him 
within the following two weeks after indicating to him the place, time and 
date for such inspection.
6. Appeal disposed of with these directions.
7. Copy of this direction be sent to the parties.
 ( A.N. TIWARI )
INFORMATION COMMISSIONER
CIC_AT_A_2010_000380_M_43097.doc 
Page 2 of 2