Central Information Commission Judgements

Mr.Visheshwar Paswan vs Ministry Of Coal on 31 October, 2011

Central Information Commission
Mr.Visheshwar Paswan vs Ministry Of Coal on 31 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/2011/000901

Name of Appellant                    :       Shri Bisheswar Paswan

Name of Respondent                   :       Bharat Coking Coal Ltd., Dhanbad

Date of Hearing                      :       31.10.2011

                                         ORDER

Shri Bisheswar Paswan, the appellant has filed this appeal dated 30.4.2011 before
the Commission against Bharat Coking Coal Ltd., Block-II Area, Dhanbad for providing
unsatisfactory information to his RTI-request dated 2.2.2011. The matter came up for
hearing on 31.10.2011. The appellant was absent, whereas the respondents were
represented by Shri Gopal Prassad, Senior Manager.

2. The appellant filed an RTI-application dated 2.2.2011 seeking action taken report
on his applications dated 8.3.2005 and 30.10.2007 for correcting the name of his father in
the record of employer as well as CMPF. The PIO vide letter No. MP/B-II/RTI/2011/507
dated 22.2.2011 informed the appellant that his said applications were not received, as
intimated by the holder of information i.e. Madhuvan Colliery vide letter No. 77 dated
11.2.2011.

3. Aggrieved by the reply of PIO, the appellant preferred first-appeal on 3.3.2011
before FAA. The appellant has not received FAA’s order till the time of fining the second-
appeal before the Commission.

4. During the hearing the respondent submitted that FAA vide order No.
GM:B.II:PD:RTI:2011:513 dated 4/6.6.2011 observed that the appellant did not turn up for
the hearing and hence no comment could be received on his part despite of registered
2 Case No. CIC/SS/A/2011/000901

letter sent to him for attending the hearing of the appeal and it was implied that the
appellant has received the required information sent by PIO, Block-II Area and was
satisfied with the same.

5. Having heard the respondent and perused the relevant documents in file, the
Commission is of the considered view that requisite information as per available records
and permissible under the RTI Act has been provided to the appellant by respondent.

The matter is accordingly disposed of at Commission’s end.

(Sushma Singh)
Information Commissioner
31.10.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Shri Bisheswar Paswan,
Electrician, MCW,
Quarter No. M6/A-88,
Bhimkanali Colony,
PO: Khanudih,
District Dhanbad-828307 (Jharkhand)

The CPIO,
Bharat Coking Coal Ltd.,
Block-II Area,
P.O: Nawagarh,
District Dhanbad-828306 (Jharkhand)

The First Appellate Authority,
Bharat Coking Coal Ltd.,
Block-II Area,
P.O: Nawagarh,
District Dhanbad-828306 (Jharkhand)