Central Information Commission Judgements

Shri Vijay Shankar Rai vs Northern Coalfields Limited on 18 May, 2009

Central Information Commission
Shri Vijay Shankar Rai vs Northern Coalfields Limited on 18 May, 2009
                   CENTRAL INFORMATION COMMISSION
                                 ...

F.No. CIC/AT/A/2008/01432
Dated, the 18th May, 2009

Appellant : Shri Vijay Shankar Rai
Respondents : Northern Coalfields Limited

  This 2ndappeal-petition filed by appellant, Shri V.S. Rai was taken up
for hearing on 09.04.2009 pursuant to Commission’s notice dated
26.02.2009. Both parties were present.

2. A perusal of appellant’s RTI-application reveals that he has had
certain grievance against respondents for not giving him a job in the
public authority despite his working with them as apprentice, whereas one
of his co-workers was given appointment.

3. AA, present during the hearing, submitted that there was nothing in
appellant’s RTI-application which could read as request for information in
material form as defined under Section 2(f) of the RTI Act. AA further
pointed out that the appellant added new items of queries at first
appellate stage which was not permissible.

4. Appellant reiterated his grievance (para 2 above) during the hearing
and added that his provident fund had also not been paid by the public
authority.

5. Upon listening to the parties and after examining the records, it is
noticed that the appellant’s request could not be related to any
identifiable information rather; his is an attempt to elicit explanations
from respondents regarding certain concerns appellant seems to have.
This is not what RTI allows. It is, therefore directed that there shall be no
disclosure in regard to appellant’s RTI-application. However, in the
matter of the appellant’s submission regarding non-payment of his
Provident Fund, respondents (holder-of-the-information) may give to
appellant definitive reply to this point. Time- 2 weeks.

6. Appeal disposed of with above direction

7. Copy of this decision be sent to the parties.

(A.N. TIWARI)
Information Commissioner 
Page 1 of 1