Central Information Commission Judgements

Mr.R K Talwar vs Ministry Of Communications And … on 31 October, 2011

Central Information Commission
Mr.R K Talwar vs Ministry Of Communications And … on 31 October, 2011
              CENTRAL INFORMATION COMMISSION
               Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066




                              File No.CIC/AD/A/2009/000991/LS


Appellant               :         Shri R.K. Talwar
Public Authority        :         BSNL.
Date of hearing         :         31.10.2011
Date of Decision        :         31.10.2011

Facts

:-

Heard today dated 31.10.2011. Appellant not present. The Public Authority is
represented by Shri Deepankar Sasmal, DGM(Admn.) and Shri Raj Kumar Singh,
SDE(Arch). They are heard and the records perused.

2. This case has a long journey. It was decided by this Commission vide order dated
31.8.2009. The occasion for this hearing has arisen due to alleged non-compliance of this
Commission’s orders.

3. Shri Sasmal submits that appellant’s son Shri Amit Talwar is presently working as
JTO(Arch) in BSNL. He was earlier working in Department of Posts & Telegraphs. The
migration took place in 2006. His ACRs for a number of years were not written by his
superior officers in the P&T Department. Due to this reason, it has not been possible to
grant him financial up-gradation by BSNL. On a query from the Commission, he would
submit that BSNL has written a number of letters to the Department of Posts for sending
his missing ACRs or, in the alternative, to write the fresh ones for the relevant years but
to no avail.

3. Needless to say, Amit Talwar’s problem is genuine in as much as he cannot be
blamed for non-recording of his ACRs. The blame must go to his superior officers. It
may also be emphasised that Shri Amit Talwar is suffering financial detriment for no
fault of his and, therefore, BSNL needs to take all possible measures to redress his
grievance.

4. In the facts and circumstances of the case, the following line of action is
suggested to Shri Sasmal :-

(i) He may take up the matter with the competent authority in P&T Department
once again.

(ii) He may also follow it up with telephone calls.

(iii) If the above two measures do not work, he may try to persuade the competent
authority in BSNL to consider granting financial upgradation on the basis of
Shri Talwar’s ACRs for the period he has worked in BSNL, if the rules so
permit.

5. We may add that the matter is purely departmental in nature and needs to be
sorted out by the Departmental authorities. We close the matter with these observations.

6. Copy of this order may also be sent to Director General, Department of Posts,
Government of India, New Delhi, with the direction to have the matter looked into at an
appropriate level for sending suitable response to BSNL in the matter in hand.

Sd/-

( M.L. Sharma)
Central Information Commissioner

Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.

( K.L. Das )
Deputy Registrar

Address of parties :-

1. The CPIO, BSNL, o/o the CGM, Northern Telecom
Region, 2nd Floor, Kidwai Bhawan, Janpath,
New Delhi.

2. Shri R.K. Talwar,
D-74, Pushpanjali Enclave, Pitampura,
Delhi.