Central Information Commission Judgements

Dr. M.C. Sharma vs B.S.N.L. on 18 July, 2008

Central Information Commission
Dr. M.C. Sharma vs B.S.N.L. on 18 July, 2008
               Central Information Commission
                         2nd Floor, August Kranti Bhawan,
                     Bhikaji Cama Place, New Delhi - 110 066
                             Website: www.cic.gov.in

                                                           Decision No.2871/IC(A)/2008

                                                             F. No.CIC/MA/A/2008/00712

                                                              Dated, the 18th July, 2008

Name of the Appellant:                Dr. M.C. Sharma

Name of the Public Authority:         B.S.N.L.

Facts

:

1. The appellant was heard on 18/7/2008.

2. The appellant has grievances relating to allotment of BTS tower in
Bhiwani. In this context, the information sought for have been partially provided.

3. During the hearing, the appellant alleged that the concerned officials of the
respondent have manipulated the procedure for allotment of the tower in
question. He stated that there should be total transparency in allotment of towers
as per the relevant guidelines. The appellant pleaded for providing access to the
entire records relating to the selection process for allotment of BTS tower.

Decision:

4. The procedure followed by the respondent for allotment of BTS tower
should be fully transparent. There is, therefore, no justification for withholding
any information in respect of the applicants and the details submitted by them,
including the ownership of the land. The CPIO is, therefore, directed to provide
the grounds as to why the appellant could not be selected for allotment of BTS
tower in Bhiwani.

5. The CPIO should also allow the appellant to inspect the entire records
relating to selection process, including the details of applications received by the
i

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

1
respondent. Both the parties should decide a convenient date and time for
inspection of the relevant records within 15 working days form the date of issue
of this decision.

5. The appeal is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Dr. M.C. Sharma, A-12 Giriraj Colony, Behind D.A.V. Public School,
Meham Road, Bhiwani (Haryana) 127 021.

2. Sh. B.D. Garg, GM (Admn.) & CPIO, BSNL, Office of the Chief General
Manager, Haryana Telecom Circle, Ambala – 133 001.

3. Sh. P.K. Paliwal, Chief G.M.T. Haryana Circle, BSNL, Ambala – 133 001.
ii

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

2