Central Information Commission Judgements

Shri Surendra Giri vs Director Of Mines Safety, Bardwan on 11 September, 2009

Central Information Commission
Shri Surendra Giri vs Director Of Mines Safety, Bardwan on 11 September, 2009
590 Surendra Giri Vs Dir Mines Safety 11 09 11                 1


                             CENTRAL INFORMATION COMMISSION
                      Room No.308, B wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                     Appeal No. CIC/LS/A/2009/000590

Appellant:                                                      Shri Surendra Giri

Public Authority:                                               Director of Mines Safety, Bardwan
                                                                (through Shri R. Kulsrestha,
                                                                Director, Mines Safety)

Date of Hearing :                                               11/09/2009

Date of Decision:                                               11/09/2009

FACTS

:-

By his letter of 11/07/2008, the appellant had sought information on 05 paras
relating to Perbalia Colliery in District Purulia (WB). The CPIO had responded to it,
vide letter dated 11/08/2008. It appears that the Appellant filed first Appeal, which, as
per Commission’s record, does not appear to have been decided. Hence, he has filed the
present Appeal before this Commission.

2. Heard on 11/09/2009. Appellant not present but has sent a fax message which is
taken on record. Shri R. Kulsrestha represents the public authority. It is his say that the
first Appeal purported to have been filed by the Appellant has not been received in his
office and, therefore, the question of deciding it does not arise. Be that as it may, the
principal contention of the complainant in the written representation is regarding non-
action against Shri Anand Chattopadhyay, former Director(Pers.) of Eastern Coalfields
Limited, consequent upon issue of Show Cause notice to him. Shri Kulshreshtha would
submit that the management of the Coalfields had apologised to the Directorate of Mines
Safety for the contravention of certain rules and, therefore, the matter was dropped.
The perusal of Shri Kulsrestha’s letter dated 11/08/2008 indicates that this particular fact
was not mentioned therein. Had it been so, perhaps, there would have been no occasion
for the appellant to file this Appeal.

DECISION

3. In view of the above, the appeal does not survive and is dismissed.

Sd/-

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges,
prescribed under the Act, to the CPIO of this Commission.


(K.L. Das)
Assistant Registrar
Tele: 011 2671 73 53/Fax: 011 2610 62 76
Copy to:-            (1)        Shri Surendra Giri,
                                Niamapur, Koiripara, Sitarampur,
                                Bardhwan, West Bengal-713359.


                     (2)        Shri R. Kulsrestha,
                                Director of Mines Safety & CPIO,
                                Coal Area No.2, East Zone
                                Sitarampur, Bardhwan, West Bengal.