Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.3204/IC(A)/2008
F. No.CIC/MA/A/2008/01027
Dated, the 1st September, 2008
Name of the Appellant: Sh. Jagdish Prasad
Name of the Public Authority: Department of Posts
Facts
: i
1. The appellant did not avail of the opportunity of personal hearing on
1/9/2008. The appeal is, therefore, examined on merit.
2. The appellant has submitted a complaint under the provisions of the Act,
and sought to know from the CPIO as to why letters addressed to him were not
delivered at his new address, which was intimated before his retirement from the
services of the respondent.
3. The CPIO has replied and there is no denial of information.
Decision:
4. The information asked for is not covered u/s 2(f) of the Act, which requires
that the information sought for should be available in any material form.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
However, since the CPIO has duly replied and informed the appellant about the
delivery of letters, addressed to him, this appeal was unnecessary and is thus
disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissionerii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Sh. Jagdish Prasad, C/o Abrar Medical Store, Near Rly. Crossing,
Jadauda Nara, Distt. Muzaffarnagar (U.P.)
2. The CPIO & Sr. Supdnt. of Post Offices, Department of Posts,
Muzaffarnagar Division, Muzaffarnagar – 251 001.
ii
“All men by nature desire to know.” – Aristotle
2