Central Information Commission Judgements

Shri Kameshwar Singh vs Central Coalfields Limited on 14 January, 2009

Central Information Commission
Shri Kameshwar Singh vs Central Coalfields Limited on 14 January, 2009
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/C/2008/00465
Dated, the 14th January, 2009

Complainant : Shri Kameshwar Singh

Respondents : Central Coalfields Limited

This matter was heard on 13.01.2009 in the presence of both parties.

2. It was the complaint of the petitioner that following CIC order
dated 10.04.2008 in Appeal No.CIC/AT/A/2007/01316, respondents provided to
him information through their communications dated 14.05.2008 and
30.05.2008. Complainant claims that the information is not provided to him
legibly and is not strictly related to the documents he had sought.

3. In order to set at rest this petitioner’s suspicion of the actions of the
respondents, it is directed that on 20th of January, 2009, respondents may allow
him to inspect the documents relating to his RTI-queries dated 21.05.2007, from
which he may identify the documents whose copies he would want to have.
Copies of all such documents may be provided to him.

4. Complainant has also alleged that respondents had overcharged him for
the documents which were provided to him.

5. It is directed that, given the fact that legible copies of the documents were
not provided to the complainant initially, no charges for disclosure of
information shall be levied on the complainant now.

6. Matter disposed of with the above directions.

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

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1