Central Information Commission Judgements

Mr.Narayandas S Agrawal vs Ministry Of Coal on 21 October, 2011

Central Information Commission
Mr.Narayandas S Agrawal vs Ministry Of Coal on 21 October, 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/2011/000946

Name of Appellant                     :       Shri Narayandas S Agarwal

Name of Respondent                    :       Coal India Ltd.

Date of Hearing                       :       18.10.2011

                                          ORDER

Shri Narayandas S Agarwal, the appellant has filed this appeal dated 27.4.2011
before the Commission against Coal India Ltd. (CIL), Kolkata for not providing information
to his RTI-request dated 13.11.2010. The matter came up for hearing on 18.10.2011. The
appellant was present in person, whereas the respondents were represented by Shri S.K.
Das, FAA and Shri M.B. Aparajit, CPIO.

2. The appellant filed an RTI-application dated 13.11.2010 seeking information on
five queries in connection with action taken on Ministry of Coal (MOC) letter No.
23021/156/2006/CPD dated 14.7.2008 addressed to Chairman, CIL. The PIO vide letter
No. CIL/C-5C/PIO/10-11/F-710/1166 dated 26.11.2010 acknowledge appellant’s RTI-
application.

3. Aggrieved by non-receipt of information, the appellant preferred first-appeal dated
7.1.2011 before FAA. The appellant has not received any response on his first-appeal
from the FAA till the date of filing the instant second-appeal before the Commission.

4. The respondent submitted that appellant’s RTI-application was received by PIO on
25.11.2010. The same was acknowledged and sent to the concerned department vide
letter No. 1166 dated 26.11.2010. The reply has not been received from the concerned
department. However, urgent and immediate action has been taken to furnish the
2 Case No. CIC/SS/A/2011/000946

information. The PIO vide letter No. CIL/C-5C/PIO/11-12/F dated 17.10.2011 has provided
point-wise information to the appellant consisting of six pages – (1) Copy of MOC’s letter
No. 23021/156/2006-CPD dated 15.2.2007; (2) Pursuant to MOC’s advice dated
15.2.2007, Director (Marketing), CIL vide letter dated 4.4.2007 advised CMDs of all coal
companies to constitute a committee at company level for the purpose stated in MOC’s
letter; (3) Pursuant to the advice of MOC vide letter dated 14.7.2008, Chairman, CIL vide
letter dated 17.9.2008 advised CMDs of all coal companies to introduce a system to
effectively redress the grievances of coal consumers pertaining to the concerned coal
companies. The CGM (S&M), CIL vide letter dated 26.12.2008 set up a “Grievance
Redressal System Cell” at CIL Kolkata; (4) The list of consumers whose linkages were
suspended/cancelled were available with the concerned coal companies.; and (5) Till date
there was no such issue which is not covered with the scope of FSA for linked consumers.

5. Having heard the parties and perused the relevant document on record, the
Commission is of the considered view that requisite information has been provided to the
appellant.

The matter is accordingly disposed of with the above directions.

(Sushma Singh)
Information Commissioner
21.10.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar
3 Case No. CIC/SS/A/2011/000946

Address of the parties:

Shri Narayandas S. Agarwal,
B-5, Vandana Apartment, Ramdaspeth,
Nagpur-440010.

The PIO,
Coal India Limited,
10, Netaji Subhas Road,
Kolkata-700001.

The First Appellate Authority,
Coal India Limited,
15, Park Street, (6th Floor),
Kolkata-700016.