Central Information Commission Judgements

Shri Mahendra Mishra vs South Eastern Coalfields Limited on 25 November, 2008

Central Information Commission
Shri Mahendra Mishra vs South Eastern Coalfields Limited on 25 November, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2008/00510
Dated, the 25th November, 2008.

Appellant : Shri Mahendra Mishra

Respondents : South Eastern Coalfields Limited

This matter was heard through videoconferencing on 24.11.2008.
Appellant was present at NIC Studio at Korea, Chhattisgarh, while the
respondents were present at NIC Studio at Bilaspur. Commission conducted the
hearing from its office at New Delhi.

2. On perusing the documents submitted before me and after hearing the
submissions of the parties, it was noted that the appellant herein has tried to use
the RTI Act to resurrect a matter, which is over 26 years old. The response of
the holders-of-information is that the information is untraceable being very old.
CPIO informed the appellant accordingly. Officials of public authority have
diligently searched for the records and failed to trace these.

3. As the information itself is not traceable, this cannot be authorized to be
disclosed.

4. As such, there shall be no disclosure obligation of the requested
information. Appeal closed.

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

( A.N. TIWARI )
INFORMATION COMMISSIONER

Page 1 of 1