Central Information Commission
CIC/AD/A/2009/000512
Dated June 23, 2009
Name of the Applicant : Mr.Vijay Prasad
Name of the Public Authority : Dept. of Posts, Patna
Background
1. The Applicant filed an RTI application dt.23.5.08 with the CPIO, MCIT, New
Delhi. He stated that he had applied for the Bihar Public Service Commission
(B.P.S.C) Civil Service (Preliminary) Competitive Examination 2008 and had
sent the application to the Dy. Secretary, B.P.S.C, Patna by Speed Post on
14.12.07 through Nirman Bhawan Post Office at Udyog Bhavan, New Delhi.
He stated that the last date for receipt of application was 17.12.07 and it is
stated by the Deptt. of Post that delivery of any type of correspondence is
done within 72 hours in any part of the country through speed post.
Unfortunately, he got a memo on 21.5.08 stating that his application has
been rejected on the ground that it was received in the B.P.S.C Office Patna
after the last date i.e.17.12.07. In this context, he requested for reasons for
the delay in delivery of his application. The CPIO, MCIT transferred the case
to CPIO, DoP, Delhi Circle on 29.5.08 who then transferred the same to CPIO,
New Delhi Sorting Division on 5.6.08. The CPIO, New Delhi Sorting Division
transferred the RTI application to Manager, SPC, Patna on 13.6.08. The
Applicant filed an appeal dt.3.2.09 with the Appellate Authority stating that he
has not received any information. On not receiving any information from the
Appellate Authority, the Applicant filed a second appeal dt.nil before the CIC.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for June 23, 2009.
3. The Public Authority was not present represented the Public Authority.
4. The Applicant was present during the hearing.
Decision
5. The Commission noted from the appeal that the Superintendent New Delhi
Sorting Division wrote to the Manager, Speed Post Centre, Patna on 13.6.08
informing him about the movement of the speed post article until it was
handed over to the concerned airlines and requested the manager to make
inquiries and send the reply directly to the Appellant within the stipulated
period. From the appeal to the Commission it is clear that the speed post
manager, Patna has not bothered to reply to the Appellant and to inform him
about the reasons for delay at his end. The Appellant stated that he received
some information from Sr. Supdt. RMS, DoP, Patna vide letter dated 1.5.2009
enclosing therein a letter from Manager Speed Post, Patna RMS addressed to
the Sr. Supdt. RMS Patna stating that the H.ER.O.PT-Division Patna vide his
letter dated 12.7.08 informed that bag under reference was received at Patna
on 16.12.2007 and also stating that that he had tried to locate the said
transfer register without any fruitful result. So actual reason of delay in
disposal cannot be ascertained at SPCC Patna. The Appellant also presented
a letter from Manager, SPCCC, Patna RMS addressed to the Chief Postmaster,
Patna GPO, Patna stating that the said SPA was dispatched to Patna GPO by
SPCC Patna/2A dated 20.12.2007 duly entered at serial 219/402. The
Appellant’s query is that since the SPA reached Patna on 16.12.07 what was
being done with the article during the period 16.12.07 to 20.12.2007, since it
was dispatched only on 20.2.07. This information may be provided by the
CPIO, Patna by 20 July, 2009
6. The appeal is disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Asst. Registrar
Cc:
1. Mr.Vijay Prasad
H.No.608, Tagore Road Hostel
Minto Road Complex
New Delhi 110 002
2. The PIO
Department of Posts
O/o Manager, SPC
Patna RMS,
Postal Stores Depot
Patna 800 001
3. The Appellate Authority
Department of Posts
O/o Chief Post Master General
Bihar Circle
Patna
4. Officer incharge, NIC
5. Press E Group, CIC