Central Information Commission Judgements

Shri Om Prakash Jangir vs Department Of Posts on 24 September, 2008

Central Information Commission
Shri Om Prakash Jangir vs Department Of Posts on 24 September, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                          Decision No. 3326 /IC(A)/2008

                                                             F. No. CIC/MA/A/2008/01134

                                                        Dated, the 24th September, 2008

Name of the Appellant               :       Shri Om Prakash Jangir

Name of the Public Authority        :       Department of Posts
         1
Facts

:

1. The appellant did not avail of the opportunity of personal hearing on
24.09.2008. The appeal is therefore examined on merit.

2. The appellant has asked for copies of educational records of an employee of
the respondent. The CPIO has refused to furnish the information u/s 8(1) (j) of the
Act, on the ground that the disclosure of information is not in public interest. Being
not satisfied with the response, the appellant has pleaded for providing the
information.

Decision:

3. The appellant has neither responded to the notice for hearing nor has
indicated as to what is the public interest in seeking information about third party.
This appeal was unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

If you don’t ask, you don’t get – Mahatma Gandhi

1
Name and address of parties: 2

1. Shri Om Prakash Jangir, Near Peerji Dargah, Ward No.-7, Sadulpur, Churu,
Rajasthan.

2. The Superintendent of Post Offices & CPIO, Department of Posts, Churu
Division, Churu-331001, Rajasthan.

All men by nature desire to know – Aristotle
2