Central Information Commission Judgements

Sh. Subhash Chandra Srivastava vs Department Of Posts on 25 July, 2008

Central Information Commission
Sh. Subhash Chandra Srivastava vs Department Of Posts on 25 July, 2008
             Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                         Decision No.2925/IC(A)/2008
                                                          F. No.CIC/MA/A/2008/00790
                                                           Dated, the 25th July, 2008

Name of the Appellant:                Sh. Subhash Chandra Srivastava

Name of the Public Authority:         Department of Posts

Facts

:

1. The appellant was heard on 25/7/2008.

2. The appellant has asked for information relating to GDS-MD/MC workload.
He stated that the order of the appellate authority for providing him the desired
information has not been complied with. He, therefore, pleaded that the
information asked for should be furnished to him.

Decision:

3. The CPIO is directed to furnish the information asked for in compliance
with the order passed by the Post Master General, failing which penalty
proceedings u/s 20(1) of the Act, would be initiated. The information as asked for
by the appellant should be furnished within 15 working days from the date of
issue of this decision.

4. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar
i

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Name & address of Parties:

1. Sh. Subhash Chandra Srivastava, I/c: District Congress Committee, VPO:

Mahuli, The: dhanghata, Distt. Sant Kabir Nagar.

2. The CPIO & Supdnt. of Post Offices, Department of Posts, Basti Postal
Division, Basti – 272 001.

ii

ii
“All men by nature desire to know.” – Aristotle

2