Central Information Commission Judgements

Shri. M K Singh vs Coal India Limited on 19 September, 2011

Central Information Commission
Shri. M K Singh vs Coal India Limited on 19 September, 2011
                           Central Information Commission
                             2nd Floor, Room No. 305 B-Wing,
                                   August Kranti Bhawan
                                    Bhikaji Kama Place
                                         New Delhi
                                                             Case No. CIC/AT/A/2010/001117/SS

       Name of Appellant                      :       Sh. M. K. Singh
                                                             (The Appellant was not present)



       Name of Respondent                     :       Coal India Ltd, Kolkata
                                                      (Represented by Sh. M. B. Aparajit, 
                                                      CPIO, Sh. S. K. Das, G.M. (Material 
                                                      Management & Sh. Vijay Swaroop, G.M. 
                                                      (Pers.))


       The matter was heard on                :       19.09.2011


                                                  ORDER

 

  Sh. M. K. Singh, the Appellant, had filed an application dated 13.05.2010 seeking 
information on 5 points from the CPIO of the public authority.  In the second appeal filed 
before the Commission, the Appellant has stated that he had sought specific information 
regarding vacancy period for D.P.C. results published on 16.03.2010, under item 3 of 
RTI   application   application   dated   13.05.2010.     Instead   of   providing   information   on 
period of vacancy, the Respondent have given only last date of vacancy. 

During the hearing the Respondent submit that they have no objection to provide 
requisite information to the Appellant.  Under the circumstances the Commission hereby 
directs the respondent CPIO to provide the requisite information to the Appellant free of 
cost within 10 days of receipt of Commission’s order.

(Sushma Singh) 
                                                                          Information Commissioner 
19.09.2011

Authenticated true copy

(D. C. Singh)
Dy.Registrar
 Copy to:

1. Sh. M. K. Singh

D­9, CETI Colony, NCI, Singrauli

PO & Dist­ Singrauli (M.P.)­486889

2. The Public Information Officer

Dy. Chief Personnel Manager

Coal India Ltd.

44 Park Street, 5th Floor, 

Kolkata­700016

3. The Appellate Authority

General Manager (MM)/Vig.

Coal India Ltd

44 Park Street, 5th Floor,

Kolkata­700016