CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2008/00496
Dated, the 21st October, 2008.
Appellant : Shri Rakesh Mishra
Respondents : South Eastern Coalfields Limited
This matter was heard on 20.10.2008. Appellant was absent in response
to Commission’s notice dated 16.07.2008. Respondents were present through
Shri S.K. Mitra, CPIO and Shri D. Jha, Appellate Authority.
2. The short-point for decision in this matter is whether or not the appellant
should pay the cost of two pages of information which the respondents are
willing to provide to him in response to appellant’s RTI-application dated
26.09.2007. The Appellate Authority, through a communication dated
08.12.2007 and CPIO, through a communication dated 12.10.2007 had requested
the appellant to deposit the cost of two pages of information i.e., Rs.4/-, which
appellant has surprisingly chosen not to do. Instead, he has come before the
Commission in appeal demanding that penalty be imposed on the CPIO.
3. In the light of what has been submitted before the Commission, there is no
fault that can be placed at the doorstep of the respondents for non-disclosure of
any information to the appellant. As intimated by the CPIO and the AA,
appellant must pay the cost of two pages of information if he at-all wishes to
receive the information requested by him through his RTI application.
4. Appellant is directed that should he wish to receive the information, he
should pay the fee demanded by the respondents within one week of the receipt
of this order. In case the fee is paid within the period specified by the
Commission, respondents will provide information to the appellant within one
week of the fee having been paid.
5. Appeal disposed of with these directions.
6. Copy of this decision be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
Page 1 of 1