CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2010/000423
Dated, the 26 October, 2010.
th
Appellant : Shri Raj Kishore Mahto
Respondent : Bharat Coking Coal Limited
s
This matter came up for hearing through videoconference (VC) on
04.10.2010 pursuant to Commission’s notice dated 09.09.2010.
Appellant was present through his Counsel, while the respondents were
represented by Shri B. Singh.
2. Appellant’s RTIapplication dated 16.02.2010 is in the nature of
soliciting from the respondents the resolution of appellant’s outstanding
grievance. On 20.06.2007, appellant was allotted a Company Quarters
No.M48/5. On 10.07.2008, the previous occupant of this Quarters
vacated it, but immediately thereafter another person, Shri Leeladhar
Mahto illegally occupied the quarters. As the public authority failed to
evict the illegal occupant, appellant was left holding the allotment order,
but no quarters. He wants to get his rightful claim to the quarters through
the RTIproceeding.
3. Respondents stated during the hearing that they had initiated
eviction proceedings against the illegal occupant who also happens to be
an employee of theirs.
4. It is somewhat strange that the quarters allotted by the competent
authority to this appellant was occupied by someone entirely unrelated
CIC_AT_A_2010_000423_M_44857.doc
Page 1 of 2
and the public authority seems powerless against him. The long drawn
out eviction proceeding is unlikely to fructify soon.
5. Since the matter is not within the ambit of the RTI Act, it is not
possible to give any relief to the appellant except to advise that the
officers concerned may be urged to discharge their duties to give to this
hapless employee of theirs, his rightful claim to the quarters allotted to
him.
6. Appeal is closed.
7. Copy of this direction be sent to the parties.
( A.N. TIWARI )
CHIEF INFORMATION COMMISSIONER
CIC_AT_A_2010_000423_M_44857.doc 2
Page of 2