Central Information Commission Judgements

Shri P.K. Saha vs Mahanadi Coalfields Limited on 8 July, 2008

Central Information Commission
Shri P.K. Saha vs Mahanadi Coalfields Limited on 8 July, 2008
                CENTRAL INFORMATION COMMISSION
                              .....

F.No.CIC/AT/A/2007/01567
Dated, the 08th July, 2008.

Appellant : Shri P.K. Saha

Respondents : Mahanadi Coalfields Limited

This matter was heard through video-conferencing on 23.06.2008. Parties
were informed of the hearing through Commission’s notice dated 07.04.2008.
Appellant was to be present at NIC Studio at Kolkata, but he did not turn-up for
the hearing. Respondent-CPIO was present at NIC Studio, Sambalpur, Orissa.
Commission conducted the hearing from NIC Studio at New Delhi. Heard
respondents.

2. Respondents pointed out that the appellant’s RTI-request dated
19.09.2007 was for Action Taken Report (ATR) on the appeal
No.MCL/SBP/KOL/PKS/2006 dated 04.01.2006 filed by Shri P.K. Saha
(appellant in this case) before Shri Abhiram Sharma, the then CMD, MCL and
Disciplinary Authority in a disciplinary proceeding against the appellant.

3. The CPIO’s reply dated 08.10.2007 accurately stated the status of the
enquiry against Shri Saha and the appeal by him in the same matter, which was
partly disposed of by the CMD, vide Memorandum No.4794 dated 21.02.2006.

4. Since the respondents’ reply is accurate and nothing as stated by the
appellant derogates from the correctness of the reply, the appeal is dismissed.

5. 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