CENTRAL INFORMATION COMMISSION
.....
F.No.CIC/AT/A/2009/000809
Dated, the 03rd February, 2010.
Appellant : Shri Vivek Keshari
Respondents : Northern Coalfields Limited, Singrauli
This matter was heard through videoconferencing (VC) on
01.02.2010 in the presence of both parties. Appellant and the
respondents were present at NIC VC facility at Sonbhadra. Commission
conducted the hearing from its New Delhi office.
2. At the outset, appellant stated that the main purpose of his filing
the RTI-application dated 05.02.2009 was to receive information as
contained in what he described as Statement No.6, which was
apparently prepared at the commencement of land acquisition
proceedings pertaining to the lands mentioned in appellant’s
RTI-application.
3. CPIO agreed to provide this information to the appellant stating
that it was not provided to him earlier because he never sought it in
this form.
4. In view of the submissions at the hearing, it is directed that CPIO
shall provide the above Statement No.6 relating to the lands mentioned
in appellant’s RTI-application, within two weeks of the receipt of this
order.
5. Appeal disposed of with these directions.
6. Copy of this direction be sent to the parties.
( A.N. TIWARI )
INFORMATION COMMISSIONER
AT-03022010-03.doc
Page 1 of 1