Central Information Commission
Room No. 305 BWing, August Kranti Bhawan,
Bhikaji Kama Place, New Delhi - 110066
Tel No: 26167931
Case No. CIC/AT/C/2010/000984
Name of the Appellant : Mr. R.H.G. Patil
(The Appellant was not present)
Name of the Public Authority : South Eastern Coaldfields Ltd.
Represented by Shri A.K. singh, A.A. and
Shri S.K. Mitra, CPIO.
The matter was heard on : 26.9.2011 (Matter was heard through Video
Conference)
ORDER
Mr. R.H.G. Patil, the Appellant through his RTI application dated 19.2.2010
requested for information on 3 points. On point No. a) of his RTI application he requested
for a copy of proceedings relating to sanction/nonsanction of extension of time requested
for by him for execution of certain works. On point No. b) of his RTI application he
requested for initial coordinate level with drawing (including crosssections) taken on
23.11.2009. On point c) of his RTI application he requested for copy of award of work i.e.
left out quantities of the agreement along with copies of agreement.
During the hearing the Respondent submit that documents requested for on point
No. a) of the RTI application have been provided to the Appellant whereas in respect of
point No. b) of the RTI application, the Respondent submit that they will provide the
documents if Appellant specifically identifies the documents requested for by him. On
point No. c) of the RTI application they agreed to provide the requisite information. The
Appellant on the other hand submits that while, as per Respondent own admission,
information/documents on point No. b & c of the RTI application have not been provided to
him, the documents said to have been provided to him on point No. a of his RTI
application has not yet been received by him.
After hearing the parties, the Commission directs the Respondent to provide the
requisite documents requested for by the Appellant on point Nos. a & c of his RTI
application. In respect of point No. b of the RTI application the Appellant may be shown
the relevant file/documents as per his RTI request and be provided the documents
identified by him on payment of requisite fee. The directions of the Commission are to be
complied with within 15 days of receipt of this order.
The matter is disposed of on the part of the Commission.
Sd/
(Sushma Singh)
Information Commissioner
28.9.2011
Authenticated true copy
(K. K. Sharma)
OSD & Dy. Registrar
Copy to:
1. Shri R.H.G. Patil,
Mahalaxmi Dhanesh Transport Ltd.,
Vishwasagar, Near Mahavir College,
Opp. Vidyanand Hall, Nagala Park,
Kohlapur.
2. The P.I.O.
South Eastern Coalfields Ltd.,
Seepat Road, P.B. No. 60,
Bilaspur, Chattisgarh495006.
3. The First Appellate Authority,
South Eastern Coalfields Ltd.,
Seepat Road, P.B. No. 60,
Bilaspur, Chattisgarh495006.