Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi
110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal/Complaint: No. CIC/AD/C/2009/000765
Appellant /Complainant : Shri Atul Kumar Nigam, Kanpur
Public Authority : Bharat Sanchar Nigam Ltd., Lucknow
(Shri Brijendra Kumar Singh,
DGM(A&P),
CPIO)
Date of Hearing : 18 /06/2010
Date of Decision : 18 /06/2010
Facts
:
1. Shri Atul Kumar Nigam vide his RTI application dated 29.4.2008 sought
information from the CPIO, Chief General Manager, UP(East), Lucknow regarding
daily allowance paid to him which was not at par with the daily allowance paid to his
other colleagues. This information was for the period 1.10.2001 to 15.2.2002 when
he travelled to Bhopal from Kanpur to undertake training at CTTC, Bhopal. The
appellant sought reasons for this discrimination and copy of rules under which this was
done.
2. Not receiving the response. Appellant preferred complaint before the
Commission.
3. The matter was heard today. Appellant was not present. Respondent was
present as above.
Decision
4. The appellant explained that TA bills are preserved only for 3 years and
appellant has sought information for the year 200102.
5. CPIO has explained that on receiving the RTI application he sought information
from Kanpur office vide letter of 7.5.2008. This letter was received by GM, TD
on19.5.2009 and he marked it to AO, Kanpur on 22.5.2008 and which was followed by
reminders on 9.6.2008, 30.6.2008 and 21.7.2008. The reply from AO, Kanpur was
subsequently received and sent to the appellant on 23.7.2008. The AO, Kanpur who in
this case was the deemed CPIO submitted at the hearing that all records were lying in
West Court Building, Kanpur which was the old office of GM(TD) and when this office
shifted to Door Sanchar Building, Kanpur these records remained dumped in the old
building and even though great efforts have been made to retrieve the same they
were not traceable. The plea of the deemed CPIO to waive penalty proceedings in
view of his explanation is accepted and penalty proceedings are dropped, since the
records are very old. The Commission also accepts the averments of the respondent
that records are now not available and cannot be passed on to the appellant.
Accordingly the matter is closed at the Commission’s end.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T.K.Mohapatra)
Under Secretary & Dy. Registrar
Copy to:
1. Shri Atul Kumar Nigam,
JTO(MS)
MSCII, Benajhabar
Kanpur208002.
2. Shri Brijendra Kumar Singh,
DGM(A&P), CPIO,
O/o the General Manager Telecom,
CTO, Compound, The Mall,
Kanpur.