CENTRAL INFORMATION COMMISSION
Club Building, Old JNU Campus,
Opposite Ber Sarai,
New Delhi -110067
Tel: + 91 11 26161796
Decision No. CIC/SG/A/2009/000640/3338
Appeal No. CIC/SG/A/2009/000640
Relevant Facts
emerging from the Appeal:
Appellant : Mr. Arun Kumar,
LG-9, Akarshan Bhawan
4754/23 Ansari Road, Darya Ganj,
New Delhi-11002
Respondent : S.C. Bhardwaj, PIO & Director ,
Govt. of NCT of Delhi,
Dept. of Small Saving & Lott.
5th Floor, N-Block, Vikas Bhawan, ITO, New Delhi
RTI application filed on : 04.09.2008
PIO replied : 06.10.2008
First Appeal filed on : 25.10.08
First Appellate Authority order : 25.11.2008
Second Appeal received on : 06.03.2009
The Appellant had sought for following information from PIO, GNCT,5th Floor, N-
Block, Vikas Bhawan, ITO New Delhi
Sl. Information Sought PIO's Reply
1. Action taken 1 & 2 two times the meetings were fixed on your request
compliance of letter but neither you or your representative attended the
dated 22.052008(From meeting.
RASQA(Regd) and its
reminder on 09.06.2008
and 25.06.2008
2. ATR on complaint
dated 05/02/08.
3. Action taken The Sr. Supdt. Of Post Office, South Division, New
compliance of letter Delhi has been informed that the renewal of agency of
dated 16.07.08(From Smt. Alka signed by the Accounts Officer is in order.
Mrs. Alka SAS Agent
No. SS/ 2119).
4. Provide reasons for with The matter regarding mobilization of business by the
holding of agencies agent in the post office premises was discussed with the
received for renewal officers of NSI and Postal Department. It is not
and copy of complaint permissible to mobilize the business in the post office
letter and action taken premises. Agencies were considered for renewal on their
compliance on merits.
complaint letter by the
department.
5. Policy of the department The matter is taken up with the bank and post office as
where banks and post an when the information is received that the bank or post
office are not paying office are not paying the Commission at source to the
commission "AT agent,
SOURCE
PROCEDURE" to
.agents
.6. What is the Grievance The grievances of the agents are redressed on merits by
"Redresal set up relates the Dte. Of Small Savings & Lotteries as and when
to agent and investors information are received. The Accounts officer of the
Dte. is available for meeting with the agent at 4 to 5 P.M
7. Procedure to file The business of the agents are verified by the directorate
incentive bill (Kalp of audit, govt. of NCT of Delhi From the concerned
Virksh Scheme) and Branch manger/Officers requested to verify the business
procedure. mobilized by the agents.
8. The policy of the The department makes regular interaction and
department for the coordination with various agencies to simplify the
welfare of the agents procedure for renewal of agencies, quick redressal for
grievances for the agents.
9. Policy of the department The appointment of new agents has been stopped. For the
regards to renewal of SAS agency of male agents, the agents has to
continue/discontinue for be mobilized the minimum business of 5 lac during the
agency work last year. For the female Agents there is no such
condition for renewal of SAS and MPKBY agencies of
PPF agents the department is following instructions of
Govt. of India.
10. Facility for deposit of The facility of deposit of money through messenger
money through under DG Posts letter No61-7/73 SB dated
messenger under DG 30.4.1974(Chapter 17 part 5 para No. 3) has been
Posts Le61-7/73-SB amended by the Govt. of India vide their letter No. NSC
dated 30.04.1974 Nagpur letter No. 42327-78/MGS(3)/81 dated 5.12.1981.
In the event of sickness, absence away from Head
Quarter or in other circumstance when Mahila Agent can
not perform her function under the scheme, a messenger
may be permitted to be nominated by the agent in the
same manner as is done by the SAS agent.
11. Is the any procedure for No.
making endorsement on
the agency certificate
The First Appellate Authority ordered:
Not mentioned.
Relevant Facts emerging during Hearing:
The following were present:
Appellant : Mr. Arun Kumar
Respondent : Mr. Vijay Kumar Verma, APIO
The PIO will give the following information to the appellant:
1- Action taken on the letter of 19/07/2008 of Ms. Alka.
2- On point no.5 the PIO states that there is no specific policy of the state Government.
3- On point no.10 the PIO says that the policy continues as amended by order no. NSE
Nagpur letter no. 42327-78/MGS(3)/81 dated 5/12/1981.
Decision:
The Appeal is allowed.
The PIO will give the above information to the appellant before 10 June 2009
Notice of this decision be given free of cost to the parties.
Decision announced in the open chamber.
Shailesh Gandhi
Information Commissioner
20 May 2009
(In any correspondence on this decision, mentioned the complete decision number.)