Central Information Commission Judgements

Mr.Baliram Singh vs Ministry Of Coal on 17 November, 2011

Central Information Commission
Mr.Baliram Singh vs Ministry Of Coal on 17 November, 2011
                         Central Information Commission
              Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                      Bhikaji Cama Place, New Delhi­110066
                     Web: www.cic.gov.in Tel No: 26167931

                                                           Case No. CIC/SS/A/2011/001145
                                                                        Dated: 17.11.2011

Name of Appellant                     :       Shri Baliram Singh

Name of Respondent                    :       Central Coalfields Ltd.

Date of Hearing                       :       16.11.2011

                                          ORDER

Shri Baliram Singh, the appellant has filed this appeal dated 18.03.2011 before the
Commission against the Central Coalfields Ltd. (CCL), Ranchi (Jharkhand), for not
providing information to his RTI-request dated 10.12.2009. The matter came for hearing
on 16.11.2011. No one attended the hearing.

2. The appellant filed an RTI-request dated 10.12.2009 seeking information on four
queries pertaining to grants released to the teachers of Bal Vidya Mandir, Aara Colliery
during the year 2008-09 by CCL. The PIO vide letter No. PD/W&CD/RTI/10/1102 dated
23.2.2010 replied to the appellant.

3. Aggrieved by the reply of PIO, the appellant preferred first-appeal on 16.4.2010
before FAA.

4. The matter was earlier dealt by the Commission in case No. CIC/AT/ C/ 2010/
1052/ SS and the Commission vide its order dated 17.1.2011 directed the FAA to pass
speaking order after hearing the parties within two weeks. In compliance with the direction
of the Commission, the FAA heard the matter on 22.2.2011 and directed HOD (Geology &
PIO, CCL, Ranchi to furnish point-wise information as per the application submitted by the
appellant at the earliest along with copy of relevant documents.

2 Case No. CIC/SS/A/2011/001145

5. The appellant in his second appeal has contested that inspite of FAA’s direction
the PIO has not yet provided the requisite information.

6. Having perused the relevant documents in file, the PIO is hereby directed to
provide point-wise information to the appellant to his RTI-request dated 10.12.2009 within
two weeks of the receipt of this order.

The matter is accordingly disposed of with the above directions.

(Sushma Singh)
Information Commissioner
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Baliram Singh,
Bal Vidya Mandir, Aara Colliery,
Post: Sarubera,
District Ramgarh-829134 (Jharkhand)

The PIO,
Central Coalfields Ltd.,
Darbhanga House,
Ranchi-834029 (Jharkhand)

The First Appellate Authority,
Central Coalfields Ltd.,
Darbhanga House,
Ranchi-834029 (Jharkhand)