Central Information Commission Judgements

Mr. K.G. Baraiya vs Department Of Posts on 26 October, 2009

Central Information Commission
Mr. K.G. Baraiya vs Department Of Posts on 26 October, 2009
                Central Information Commission
                                                          CIC/AD/A/2009/001237

                                                          Dated 26th October, 2009



Name of the Applicant                  :   MR. K.G. BARAIYA


Name of the Public Authority           :   DEPARTMENT OF POSTS

Background

1. The Applicant filed his RTI application on 11.02.09 with the Sr. Supdt. of
Posts, Surat requesting for information to related to misbehaviour of Mr. C.N.
Desai with SPM Katargam Post Office and one Lady P.A. as well as another
staff of Katargam P.O.. He wanted to know details of which list the file related
of this case, action taken against the responsible officer, why further action
has not been taken and intentionally delaying in the case etc.

2. The PIO replied on 15.05.09 giving point wise information. Not satisfied with
the reply, the Appellant filed a First Appeal before the on 09.04.09 reiterating
his request for the information and also the photocopies of the DoPT’s Memos
mentioned by the CPIO in his earlier RTI request. The Appellate Authority in
his reply dated 05.05.09 directed the CPIO to furnish the information as
sought by the appellant within 15 days of receipt of his order. Accordingly the
CPIO replied on 12.05.09 providing point wise information against 5 points.
Being aggrieved with this information, the Appellant filed his Second Appeal
before the CIC stating that the SSPO, Surat has not furnished correct
information.

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing on 26th October, 2009.

4. Mr. M.A. Fatel, SSP, CPIO and Mr.M.B.Rathod, ASP, (C&I) represented the
Public Authority.

5. The Applicant was not present during the hearing.
Decision

6. The Commission on reviewing the information holds that all relevant
information has been provided to the appellant and with regard to point 4
directs the CPIO to provide the information as and when the reply to the
Appellant query is made available by Mr. Mishra, IPO, PG definitely by 15th
November, 2009. The Appellant must be informed whether the information
must either be given or to be informed about the reasons for non-availability
of the information. The Appeal is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Mr. K.G. Baraiya, Secretary,
AIPEU & SPM, Katargam SO,
Surat, Surat – 395 004.

2. The PIO
Department of Posts
O/o the Sr. Supdt of Post Offices
Surat Division
Surat – 395 001.

3. The Appellate Authority
Department of Posts
O/o the Postmaster General
Vadodara Region
Vadodara – 390 002.

4. Officer in charge, NIC

5. Press E Group, CIC