Central Information Commission Judgements

Smt.Shiv Kumari Dev vs Bharat Cooking Coal Ltd. on 28 September, 2011

Central Information Commission
Smt.Shiv Kumari Dev vs Bharat Cooking Coal Ltd. on 28 September, 2011
                        Central Information Commission
             Room No. 305, 2nd Floor, 'B' Wing, August Kranti Bhavan, 
                     Bhikaji Cama Place, New Delhi­110066
                    Web: www.cic.gov.in Tel No: 26167931

                                                          Case No. CIC/AT/A/2010/001157

Name of Appellant                    :       Smt. Shivkumari Devi

Name of Respondent                   :       Bharat Coking Coal Ltd., Dhanbad

Date of Hearing                      :       20.09.2011

                                         ORDER

Smt. Shivkumari Devi, the appellant has filed this appeal dated 9.11.2010 before
the Commission against the decision of FAA, Bharat Coking Coal Ltd. (BCCL), Sijua Area,
Dhanbad for not providing information to her RTI-request dated 15.10.2009. The matter
came up for hearing on 20.09.2011. The appellant was absent, whereas the respondents
were represented by Shri H.K. Choudhury, and Shri A.K. Choudhury.

2. This matter was earlier dealt with by the Commission in case No.
CIC/AT/C/2010/226 and the Commission vide its order dated 11.6.2010 remitted the
matter to FAA for passing speaking order on appellant’s first-appeal dated 5.12.2009
pertaining to her RTI-request dated 15.10.2009.

3. In compliance with the direction of the Commission, the FAA vide order No.
GM/SA/Admn/APIO/F-135/2010/5157 dated 7.7.2010 has decided appellant’s first-appeal
with the observation that PIO, BCCL, Sijua Area, Dhanbad vide letter No.
BCCL/SA/AP10/F/135/09/7534 dated 28.11.2009 provided requisite information to the
appellant. The appellant had made first-appeal again to FAA vide application dated
5.12.2009. The FAA reiterated on the information provided to the appellant by the PIO.
The FAA informed the appellant that copies of Mouza Plan can be inspected or the same
will be supplied to her on payment of requisite fees under the RTI Act. However, the point
2 Case No. CIC/AT/A/2010/001157/SS

mentioned by the appellant in her first-appeal has again been examined by Sr. Revenue
Inspector vide his note dated 1 /2.7.2010 as per copy enclosed with the order.

4. During the hearing the respondent submitted that additional information thereafter
supplied by Sr. Revenue Inspector, Sijua Area vide letters dated 31.7.2009 and 28.9.2010
was communicated to the appellant vide letter dated 4.8.2010 and 5.10.2010 respectively.
The additional documents containing the part mouza plan of Loyabad mouza and copy of
Khatain in respect of Plot No. 374 supplied by Survey Officer (Estate), Sijua Area vide
note dated 11.5.2011 was also sent to the appellant vide letter dated 14.5.2011. Thus the
respondent have sent all the required information as sought by the appellant. Even, the
additional information asked by her vide appeal dated 5.12.2010, which was not covered
in her original RTI application, were also provided to her.

5. After hearing the respondent and on perusal the relevant records, the Commission
is of the view that requisite information permissible under the RTI Act has been provided to
the appellant.

The matter is accordingly disposed of with the above observation.

(Sushma Singh)
Information Commissioner
28.09.2011
Authenticated true copy:

(K.K. Sharma)
OSD & Deputy Registrar

Address of the parties:

Smt. Shivkumari Devi,
C/O Shri Avinash Kumar,
Loyabad No. 20, Post-Basjoda,
District Dhanbad-828101 (Jharkhand)

The PIO,
Bharat Coking Coal Ltd.,
Sijua Area, PO: Sijua,
District Dhanbad (Jharkhand)

The First Appellate Authority,
Bharat Coking Coal Ltd.,
3 Case No. CIC/AT/A/2010/001157/SS

Sijua Area, PO: Sijua,
District Dhanbad (Jharkhand)