CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/C/2009/000075
Dated, the 30th October, 2009.
Complainant : Shri Sukh Dev Raj Sharma
Respondents : Central Coalfields Limited
This matter was heard on 26.10.2009 in the presence of both
parties through videoconferencing (VC). Complainant was present at
NIC VC facility at Sirmaur while the respondents ⎯ represented by
Shri R.K.Choudhary, PIO ⎯ were present at NIC VC facility at Ranchi.
2. At the outset, respondents stated that they have been diligently
providing to the complainant all information as directed by CIC through
order dated 30.07.2007. The records are pretty old and not properly
maintained. At every stage, diligent search had been conducted to
trace out the records which have been provided to the complainant
from time to time corresponding to his RTI-application dated
21.03.2006. CPIO even invited the complainant to join them in
searching out the records, but complainant did not respond. It was
stated on behalf of the respondents that nothing more can be done in
this matter, which relates to the period 1983 to 1995.
3. After hearing both the sides, it is my view that no useful purpose
shall be served by prolonging this matter any further ⎯ old as it is.
I agree with the respondents that they have diligently searched for the
records and provided to the complainant all that they could locate.
4. In view of the above, I do not wish to prolong this matter further
or to conduct an enquiry in respect of this complaint.
5. Matter disposed of with these directions.
6. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-30102009-13.doc
Page 1 of 1