Central Information Commission Judgements

Shri. S. Ramachandra vs M/S Kudremukh Iron Ore Company … on 20 May, 2009

Central Information Commission
Shri. S. Ramachandra vs M/S Kudremukh Iron Ore Company … on 20 May, 2009
             Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.3998/IC(A)/2009
                                                         F. No.CIC/MA/A/2009/000324
                                                            Dated, the 20th May, 2009

Name of the Appellant:                Shri. S. Ramachandra

Name of the Public Authority:         M/s Kudremukh Iron Ore Company Ltd.
         i
Facts

:

1. The appeal was heard on 20/5/2009. While the appellant was heard
through Audio Conferencing, the CPIO was present in person.

2. In the course of hearing, the details of information asked for and the
replies given by the CPIO and the Appellate Authority were discussed. The
CPIO stated that the requested information have been furnished on the basis of
available records, except the copies of journey tickets submitted by the ex-
employees of the respondent.

3. The appellant pleaded for providing access to the journey tickets
submitted by the ex-employees for Settling Allowances. He also pleaded for a
copy of Stores D3 No.3106, on the basis of which negligence in performance of
duties and responsibilities were alleged against the appellant.

4. The CPIO stated that the original copy of Stores D3 No.3106 was returned
to the Customs Department. Hence, it would not be possible to certify the
requested information on the basis of the photo copy retained in his office.

Decision:

5. The CPIO has largely furnished the requested information on the basis of
available records, except copies of journey tickets submitted by the ex-
employees for settling travel claims.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1

6. As agreed between the parties, the CPIO would allow inspection of the
relevant records to enable the appellant to identify the required information,
which should be furnished to him.

7. The CPIO would also provide a copy of Stores D3 No.3106 on the basis of
which alleged negligence of duty against the appellant was established. Both the
parties should mutually decide a convenient date and time for inspection of the
relevant records within one month from the date of issue of this decision.

8. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Shri. S. Ramachandra, 448, 13th Main 18th Cross, MC Layout,
Vijayanagar, Bangalore – 560 040.

2. Shri.K. Subba Rao, AGM & CPIO, M/s Kudremukh Iron Ore Company
Ltd., Panambur, Mangalore – 575 010.

3. Shri. K.S. Nagaraj, Senior Manager (P) & AA, M/s Kudremukh Iron Ore
Company Ltd., Panambur, Mangalore – 575 010

ii
“All men by nature desire to know.” – Aristotle

2