Central Information Commission Judgements

Mr. K. B. Srivastava vs Department Of Posts, New Delhi on 19 November, 2009

Central Information Commission
Mr. K. B. Srivastava vs Department Of Posts, New Delhi on 19 November, 2009
             Central Information Commission
                                                                CIC/AD/C/2009/000602
                                                              Dated 19th November, 2009

Name of the Applicant                     :   MR. K. B. SRIVASTAVA


Name of the Public Authority              :   DEPARTMENT OF POSTS, NEW DELHI

Background

1. The Applicant filed his RTI application on 30.06.08 with the CPIO / Department of
Post, New Delhi requesting for information related to his pay fixation. On not
receiving any reply from the CPIO, the Appellant filed a First Appeal on 17.10.08
before the Appellate Authority. On still not receiving any reply, the Applicant filed a
Complaint before the CIC once again requesting for the information. A notice was
issued by the CIC dated 30.09.09 directing the PIO to provide information and also to
respond to the show cause Notice issued to him to appear before the Commission on
19.11.09 with the explanation for the delay and with the relevant files and
documents.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing on 19th November, 2009.

3. Ms. B.P. Sridevi, DIR(S) & CPIO and Mr.A.K. Sharma, DDG(Estt.) represented the
Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Respondent submitted that in the RTI application, the Complainant has mixed up
2 issues. While in the first half of the question he asked about his house rent
allowance, in the letter dated 13.2.08 mentioned in the second part of the question,
the Complainant had actually raised issues related to his pay fixation. The
Respondent stated that as far as the house rent allowance and pay fixation are
concerned, information against these two issues has already been provided in July,
2007. She also stated that having taken over the charge as the CPIO recently, she
was unable to find the RTI request in her records. However the reply against the
appeal to CIC filed in connection with non supply of information against the RTI
request, was provided to the Complainant along with copies of all relevant documents
on 30.10.09. The Commission noted that the CPIO was a bit confused due to the
numerous RTI applications filed by the Complainant, which were mixed up with other
papers in the files, and therefore was unable to locate the RTI Application and was
unable to say whether she had replied to the RT application or not.. The Commission
therefore, gives one more chance to the CPIO to reply to the show cause notice
already issued earlier vide notice dated 30.09.09 and to appear before the
Commission with the explanation by __ December, 2009 at . The Commission
holds that complete information has been provided to the Appellant.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Mr. K.B. Srivastava
Ex. Dy. Director
Ptc Saharanpur
R/O 3/361, Vikas Nagar
Lucknow.

2. The PIO
Department of posts
O/o the Director (T&E)
Dak Bhawan, Sansad Marg
New Delhi.

3. Officer in charge, NIC

4. Press E Group, CIC