Central Information Commission Judgements

Shri Qayyum Mohmmad & Others vs National Thermal Power … on 17 September, 2008

Central Information Commission
Shri Qayyum Mohmmad & Others vs National Thermal Power … on 17 September, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                           Decision No. 3292 /IC(A)/2008

                                                              F. No. CIC/MA/C/2008/01013

                                                         Dated, the 17th September, 2008

Name of the Appellant                :       Shri Qayyum Mohmmad & others

Name of the Public Authority         :       National Thermal Power Corporation Ltd.

         1
Facts

:

1. The case was heard on 17.09.2008 in absence of the appellant.

2. The CPIO stated that the appellant has sought for information relating to the
policy guidelines regarding facilities and benefits offered to the land oustees. He
stated that a point-wise response has been given through , though all the relevant
documents could not be supplied to the appellant.

3. In the course of hearing, it emerged that the respondent has prepared the
action plan for rehabilitation of land loosers. He also stated that in view of large
number of affected persons, who are seeking employment, it was not possible to
offer jobs to even one due to limited vacancies for unskilled workers.

Decision:

4. The policy documents, including the plan for rehabilitation of land loosers
were presented before the Commission. The CPIO was directed to provide a copy
each of the documents to the appellant, mainly the following:

If you don’t ask, you don’t get – Mahatma Gandhi

1

i) Policy on facilities to be given to the land oustees dated 19.06.1980.

ii)Revised Remedial Action Plan : Vindhyachal STPP, January-1999.
Revised Rehabilitation Action Plan : Vindhyachal STPP, January-1999.

iii)

iv)A copy of seniority list prepared by the respondent for providing employment
to the land loosers.

v) In addition to the above, the respondent should provide a comprehensive
reply indicating the reasons for not providing employment opportunity to all
the land loosers who seek rehabilitation as per the understanding reached
between the parties. The detailed response including all the relevant
documents, as above, should be furnished free of cost within 15 working days
from the date of issue of this decision.

5. On the basis of the information, thus furnished to the appellants, they would
be free to seek legal remedy in the matter. They would also be free to seek
inspection of records so as to observe and scruitinize the action taken by the
respondent in the matter of rehabilitation of land outstees and displaced persons.

6. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

2

Name and address of parties:

1. Shri Qayyum Mohammad & others, Village Shahpur, Post-Baidan, Tal:
Singrauli, Dist. Sidhi, M.P.

2. Shri A.K. Sharma, Central Public Information Officer, NTPC Ltd., NTPC
Bhawan, Scope Complex, 7, Industrial Area, Lodhi Road, New Delhi-110003.

3. Shri G.K. Agarwal, Executive Director (HR) & Appellate Authority, NTPC Ltd.,
NTPC Bhawan, Scope Complex, 7, Industrial Area, Lodhi Road, New Delhi-
110003.

All men by nature desire to know – Aristotle
2