Central Information Commission Judgements

Shri A. Debnath vs Central Coalfields Limited on 10 December, 2008

Central Information Commission
Shri A. Debnath vs Central Coalfields Limited on 10 December, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00864
Dated, the 10th December, 2008

Appellant : Shri A. Debnath

Respondents : Central Coalfields Limited

This matter came up for hearing through videoconferencing on
08.12.2008. Appellant was present at the NIC Studio at Palamu, Jharkhand.
Respondents were present at NIC Studio at Ranchi whereas the Commission
conducted the hearing from the NIC videoconferencing facility at the CIC office
at New Delhi.

2. The RTI-application of the appellant dated 21.04.2008 is mostly about
disclosure of asset details of certain employees of the public authority.

3. Appellant stated that he wished to file his written-arguments in favour of
disclosure of the requested information.

4. Appellant is allowed to file his written arguments within two weeks of the
receipt of this order.

5. A similar matter is now before a larger Bench of the CIC. That decision
will have a bearing in this matter as well.

6. The second-appeal may lie over till the larger Bench decision, in regard to
disclosure of property returns of employees of public authorities, is pronounced.

7. Copy of this decision be sent to the parties.

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1