Central Information Commission Judgements

Shri Ram Vilas vs Dept. Of Post, Moradabad on 13 November, 2009

Central Information Commission
Shri Ram Vilas vs Dept. Of Post, Moradabad on 13 November, 2009
              Central Information Commission
                                               CIC/AD/C/2009/000672
                                              Dated November 13, 2009

     Name of the Applicant        :   Shri Ram Vilas

Name of the Public Authority      :   Dept. of Post, Moradabad

Background

1. The Applicant filed an RTI application dt.19.5.09 with the PIO, DoP,
Moradabad New Delhi. He wanted to know the name of officer who
who will issue the memo to the official responsible for non delivery of
his article besides other information, On not receiving any reply, he
filed a complaint dt.3.7.09 before CIC. The CIC vide its order
dt.29.9.09 directed the PIO to provide information to the Complainant
by 30.10.09 and to respond to the show cause notice issued by the
Commission for the delay in furnishing information, by 5.11.09.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for November 13, 2009.

3. Shri Suraj Singh, CPIO and Shri Radheyshyam represented the Public
Authority.

4. The Applicant was present during the hearing.

Decision

5. The Respondent submitted that the PIO, DoP, Muzaffarpur is also
holding additional charge of PIO, DoP, Moradabad and has to move
between the two towns frequently and that the application was
misplaced as it got mixed up with other papers put up to him. He
stated that the reply was given only on 24.10.09 when the notice was
received from CIC. He added that he had taken up the job of PIO,
DoP, Moradabad a few days earlier, only on 13.10.09. Explaining the
background of the case, the Respondent PIO stated that the
Complainant had joined as a Postal Assistant and that a case was
registered by CBI when details of appointments of several people
including the Complainant, based on fake mark sheets submitted by
them came to light. The Complainant was therefore placed under
suspension by Sr. Post Master on 9.3.05. the Respondent also added
that the charge sheet has been served on the Complainant as per the
rules.

6. The Commission holds that relevant information has been provided to
the Complainant and while condoning the delay in providing the
information, drops the penalty proceedings against the PIO.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Shri Ram Vilas
Postal Assistant (Suspended)
Head Post Office
Moradabad division
Moradabad

2. The CPIO
Department of Posts
O/o Sr. Supdt of Post Offices
Moradabad Division
Moradabad

3. Officer incharge, NIC

4. Press E Group, CIC