Central Information Commission Judgements

Mr.K.B.Srivastava vs Dept. Of Posts, O/O Chief Post … on 3 December, 2008

Central Information Commission
Mr.K.B.Srivastava vs Dept. Of Posts, O/O Chief Post … on 3 December, 2008
           Central Information Commission
                                              CIC/MA/A/2008/1218/AD

                                                 Dated December 3, 2008

Name of the Appellant            :    Mr.K.B.Srivastava
                                      3/361, Vikas Nagar
                                      Lucknow


Name of Public Authority         :    The CPIO
                                      Dept. of Posts
                                      O/o Chief Post Master General
                                      UP Circle
                                      Lucknow


Background

1. The RTI request was filed on 13.2.08. The Appellant requested for
information from the Chief Post Master General, Lucknow against 15
points. The CPIO replied on 13.3.08 providing some information. The
CPIO also stated that photocopies of required documents would be
provided on receipt of prescribed fee as given in the RTI Act(Para 4(ii
to iv)) The Appellant filed his first appeal on 15.4.08 stating that the
Public Authority is required to supply the information as per the RTI
Act and that information against Para 4(i) to Para 4(v) should be
provided. Aggrieved at not getting any reply from the FAA, the
Appellant filed his second appeal before the CIC on 15.7.08. He stated
that the CPIO did not arrange to provide the information and
reiterated his request for it.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for December 3, 2008.

3. Both the Appellant and the Respondents were not present during the
hearing.

Decision

4. The Commission holds that:

i) Information against points 4 (v) and 4(viii) to 4(XV) is not
‘information’ as defined in the RTI Act since the Appellant is only
asking for the opinion of the Public Authority on certain matters.

ii) With regard to points (ii) to (iv), the Commission directs the CPIO to
provide the information on receipt of the prescribed fees as already
indicated in his letter dated 13.3.08 to the Appellant, within 15 days of
receipt of this Order.

ii) As for the remaining points , information has already been provided to
the Appellant.

5. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.K.B.Srivastava
3/361, Vikas Nagar
Lucknow

2. The CPIO
Dept. of Posts
O/o Chief Post Master General
UP Circle
Lucknow

3. The Appellate Authority – RTI
Dept. of Posts
Dak Bhawan
Sansad Marg
New Delhi

4. Officer incharge, NIC

5. Press E Group, CIC