Central Information Commission Judgements

Smt.Anarwa Devi vs Central Coalfield Limited on 19 May, 2010

Central Information Commission
Smt.Anarwa Devi vs Central Coalfield Limited on 19 May, 2010
                  CENTRAL INFORMATION COMMISSION
                                         .....

F.No.CIC/AT/A/2009/000840 
& F.No.CIC/AT/C/2009/000791
Dated, the 19 May, 2010.

                                                                        th 


 Appellant         : Smt.Anarwa


 Respondent        : Central Coalfields Limited
 s

This   matter   came   up   for   hearing   on   13.05.2010   through 
videoconference   (VC)   in   the   presence   of   both   parties.     Appellant   was 
present in person ― assisted by her son, Shri Ajay ― at NIC VC facility at 
Hazaribagh,   while   the   respondents   ―   represented   by   the   noticees,  
Shri   V.   Sahay,   Ms.Ahuti   Swain   and   Shri   K.S.   Patro,   CPIO   ―   were 
present at the same venue.  Commission conducted the hearing from its 
New Delhi office.

2. It   was   pointed   out   by   the   respondents   represented   by   CPIO,  
Shri K.S. Patro, that following Commission’s directive on 16.02.2010, the 
appellant’s   son’s   case   for   compassionate   appointment   following   the 
demise   of   her   husband,   Shi   Mohna,   was   taken   up   by   the   Screening 
Committee.  The appellant’s son was asked by the Committee to furnish 
some other documents to enable the Committee to consider his case for 
compassionate appointment, which could not be done 10 years ago.  As 
such, communication has been established between the appellant’s son 
and the Screening Committee and a resolution of the appellant’s concern 
may soon emerge.

3. Appellant agreed that this was so.

4. In view of the above, this file is now directed to be closed.

CIC_AT_A_2009_000840.doc 
Page 1 of 2
Complaint No.CIC/AT/C/2009/000791:

5. After   perusing   the   comments   filed   by   the   above   noticees,   the 
complaint­proceedings are dropped.

6. Matter disposed of with these directions.

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

( A.N. TIWARI )
INFORMATION COMMISSIONER

CIC_AT_A_2009_000840.doc 
Page 2 of 2