Central Information Commission
2nd Floor, Room No. 305 B-Wing,
August Kranti Bhawan
Bhikaji Kama Place
New Delhi
Case No. CIC/AT/A/2010/000890/SS
Name of Appellant : Sh. Tashamuddin Ansari
(The Appellant was not present)
Name of Respondent : Central Coalfields Ltd., Jharkhand
(Represented by Sh. T. B. Mitra, AA, Sh.
R. B. Sharma, PIO & Sh. P. K. Singh,
Mgr. (Pers.)
The matter was heard on : 25.05.2011
ORDER
Sh. Tashamuddin Ansari, the Appellant, filed an RTI application dated 11.02.2010
seeking information regarding appointment, promotion and regularization of certain
category of appointees, since 1.01.1998. The PIO vide letter dated 22.04.2010 provided
pointwise reply to the Appellant as received from the Dy. Gen. Manager (NEE).
However, not satisfied with the reply the Appellant filed an appeal before the First
Appellate Authority (FAA). The FAA vide decision dated 29.04.2010 upheld the reply
of the PIO. Hence, the present appeal before the Commission.
During the hearing the Respondent submit that information as per the records has
been provided vide CPIO’s letter dated 22.04.2010 and further clarification and
information on item No. 7, provided vide letter dated 18.05.2011 to the Appellant.
After hearing the Respondent and on perusal of the relevant documents on file, the
Commission is of the view that requisite information available on record and permissible
under the RTI Act, has been furnished to the Appellant. No interference is called for on
the part of the Commission. The reply of the PIO is upheld.
The matter is disposed of on the part of the Commission.
(Sushma Singh)
Information Commissioner
30.05.2011
Authenticated true copy
(K. K. Sharma)
OSD & Asst.Registrar
Copy to:
1. Sh. Tashamuddin ansari
Vilage Khaki Khurd
Post Pordag, Dist. Giridih
Jharkhand
2. The Public Information Officer
Gen. Manager (Geology)
Central Coalfield Limited
Darbhanga House
Ranchi, Jharkhand
3. The Appellate Authority
Central Coalfield Limited
O/o Chief of Medical Services
Darbhanga House
Ranchi, Jharkhand