Central Information Commission Judgements

Mr.Rajendra Yadav vs Ministry Of Coal on 16 November, 2011

Central Information Commission
Mr.Rajendra Yadav vs Ministry Of Coal on 16 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/2011/001230
                                                                        Dated: 16.11.2011

Name of Appellant                     :       Shri Rajendra Yadav

Name of Respondent                    :       South Eastern Coalfields Ltd.

Date of Hearing                       :       15.11.2011

                                          ORDER

Shri Rajendra Yadav, the appellant has filed this appeal dated 10.2.2011 before
the Commission against the South Eastern Coalfields Ltd. (SECL), Bilaspur (Chattisgarh),
for not providing information to his RTI-request dated 14.12.2010. The matter came for
hearing on 15.11.2011. The appellant was present in person, whereas the respondents
were represented by Shri A.K. Singh, FAA and Shri P.K. Banerjee, CAPIO.

2. The appellant filed an RTI-request dated 14.12.2010 seeking information
pertaining to the candidates who have been selected for the post of Diesel Mechanic on
ITI basis in Chirimiri Area of SECL in the year 1985 and 1986

3. Aggrieved by the non-receipt of information from PIO, the appellant preferred first-
appeal on 10.2.2011 before FAA. The FAA vide order No. SECL/BSP/ 2011/ 1378/1314
dated 289.3.2011 has observed that PIO vide letters No. 3021 dated 22.12.10 and No.
3634 dated 23.2.2011 has forwarded the RTI-request to the holders of information of all
the five units of Chirimiri Area but the said information was not made available to the PIO.
The FAA directed the PIO to provide requisite information within ten days.

4. During the hearing the respondent submitted that since the information asked was
related to five different units of Chirimiri Area and is almost 25 years old, as such the
2 Case No. CIC/SS/A/2011/001230

information asked by the appellant could not be traced. Now the PIO has received Five
Pages information from all the five units of Chirimiri Area of SECL.

5. Having heard the parties and perused the relevant documents in file, the PIO is
hereby directed to provide the requisite information, which has been received by him from
five different units of Chirimiri Area of SECL, to the appellant within one week of the
received 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 Rajendra Yadav,
Q. No. 664, Chopra Colony,
Bishrampur,
District Surguja-497226 (Chattisgarh)

The PIO,
South Eastern Coalfields Ltd.,
Seepat Road, P.B. No. 60,
Bilaspur-495006 (Chattisgarh)

The First Appellate Authority,
South Eastern Coalfields Ltd.,
Seepat Road, P.B. No. 60,
Bilaspur-495006 (Chattisgarh)