Central Information Commission Judgements

Shri Shyamsunder Gautam vs South Eastern Coalfields Limited on 4 July, 2008

Central Information Commission
Shri Shyamsunder Gautam vs South Eastern Coalfields Limited on 4 July, 2008
                          Central Information Commission
                                       *****

F.No. CIC/AT/A/2008/00082
Dated, the 4th July, 2008
Appellant : Shri Shyamsunder Gautam
Respondents : South Eastern Coalfields Limited

The appellant, Shri Shayamsunder Gautam has come up in 2nd appeal before
the Commission against the CPIO, SECL for giving incomplete information
corresponding to point no. 4 of his RTI-application dated 08.05.2007.

2. The CPIO through his replies dated 29.05.2007 and 25.06.2007 had asked the
appellant to deposit Rs 2/- (Rupees two) to obtain the information listed at point no. 4
of his RTI-application.

3. Parties were called for a hearing on 17.06.2008 through Commission’s notice
dated 25.04.2008. Appellant was absent. Respondents were present through AA and
CPIO.

4. Heard submissions.

5. The impression the Commission got was that the respondents have had no
difficulty in disclosing this information to the appellant on payment of fee as
prescribed under the Right to Information (Regulation of Fee and Cost) Rules, 2005.

6. In view of the above, the appellant’s contention that he was provided
incomplete information does not stand scrutiny. Appeal is, consequently, rejected.

7. Appellant may, however, should he so wish, obtain the information
corresponding to point no. 4 of his RTI-application on payment of fee as demanded by
the respondents. Appellant may do so within 2 weeks from that date of receipt of this
order.

8. Matter closed.

(A.N. TIWARI)
Information Commissioner
Authenticated by

(D.C. SINGH)
Assistant Registrar

Page 1 of 1