CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/000541
Dated, the 31st July, 2009.
Appellant : Shri Anirudh Kumar Noniya
Respondents : Bharat Coking Coal Limited
This matter came up for hearing through videoconferencing on
28.07.2009. Both parties ⎯ appellant in person and respondents
represented by the Appellate Authority ⎯ were present at NIC
videoconferencing facility at Dhanbad. Commission conducted the
hearing from its New Delhi office.
2. Appellant stated that his RTI-application dated 01.01.2009 raised
certain valid queries, a copy of which is attached to this order as
Annexe.
3. Appellate Authority upheld the decision of the CPIO that the
requested information could not be provided as it did not conform to
the definition of information under Section 2(f) of the RTI Act.
4. Appellant has come up in second-appeal against that order.
5. In consideration of all the material produced before me and the
arguments of both sides, it is directed that CPIO shall provide to the
appellant documents pertaining to the above two queries.
6. Appeal disposed of with these directions.
7. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-31072009-03.doc
Page 1 of 1