CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00363
Dated, the 30th July, 2008.
Appellant : Shri D.S. Rai
Respondents : Bharat Coking Coal Limited
This matter came up for hearing on 22.07.2008 pursuant to Commission’s
hearing notice dated 05.06.2008. Appellant was present in person, while the
respondents were represented by Dr.A.K.Singh, Personnel Manager & CPIO.
2. During the hearing, the appellant pointed out that he had received from the
CPIO headquarters of Bharat Coking Coal Ltd (BCCL), a communication dated
23/25.06.2007 mentioning that a report of the Vigilance Department along with
the file was forwarded by BCCL to its Kustore Area office, vide Diary No.
E/1630 dated 07.11.2005.
3. CPIO stated that the above file, which no doubt, was transferred by BCCL
headquarters to Kustore Area, is presently not traceable in the Kustore Area
office of the BCCL. He, however, promised to make an effort to locate the file.
4. Since the appellant’s request is now limited to the above-mentioned file, it
is directed that this information shall be provided to him in the form of Photostat
copies within three weeks from the date of the receipt of this order.
5. Appeal is disposed of with these directions.
6. Copy of this decision be sent to the parties.
Sd/-
( A.N. TIWARI )
INFORMATION COMMISSIONER
Authenticated by –
Sd/-
( D.C. SINGH )
Under Secretary & Asst. Registrar
Page 1 of 1