Central Information Commission Judgements

Mr.Devender Singh vs Ministry Of Coal on 11 July, 2011

Central Information Commission
Mr.Devender Singh vs Ministry Of Coal on 11 July, 2011
                      Central Information Commission
           Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan,
                   Bhikaji Cama Place, New Delhi-110066
                    Web: www.cic.gov.in Tel No: 26167931

                                                            Case No. CIC/SS/A/2011/000275

       Name of the Appellant            :   Shri Devender Singh
                                            (The Appellant was not present)

       Name of the Public Authority :       Bharat Coking Coal Limited
                                            Represented by Shri Gopal Prasad,
                                            Sr. Manager.

       The matter was heard on          :    23.6.2011.


                                               ORDER

Shri Devender Singh, the Appellant, filed RTI application dated 21.8.2010
sought information regarding 2 representations filed by him and the matters
connected therewith. Not getting any information within the period stipulated
under the RTI Act, the Appellant filed an appeal before the FAA. The FAA vide
letter dated 20.11.2010 directed the PIO to provide requisite information to the
Appellant. The PIO vide letter dated 11.12.2010 provided pointwise reply to the
Appellant. However, still not satisfied with the reply of the PIO, the Appellant has
filed the present appeal before the Commission on the grounds that wrong
information has been furnished to him.

During the hearing the Respondent submit that requisite information as
per record has already been furnished to the Appellant.

After hearing the Respondent and on perusal of relevant documents on
file the Commission finds that requisite information as per record and permissible
under RTI Act has been provided to the Appellant. In his appeal the Appellant has not
explained as to how the information furnished by the PIO is wrong. Therefore, no
interference is called for on the part of the Commission.

The matter is disposed of on the part of the Commission.

Sd/-

(Sushma Singh)
Information Commissioner
11.7.2011

Authenticated true copy:

(K.K. Sharma)
OSD & Dy. Registrar

Copy to:

1. Shri Devender Singh,
New BCCL Colony,
Dugda Awas No. M-16/3,
Post Dugda, Distt. Bokaro.

Jharkhand.

2. The Public Information Officer,
Bharat Coking Coal Limited,
P.O. Nawagarh, Dist. Dhanbad,
Jharkhand.

3. The Appellate Authority,
Bharat Coking Coal Limited,
P.O. Nawagarh, Dist. Dhanbad,
Jharkhand.