Central Information Commission Judgements

Mr.Ram Shankar Shukla vs Ministry Of Communications And … on 18 June, 2010

Central Information Commission
Mr.Ram Shankar Shukla vs Ministry Of Communications And … on 18 June, 2010
                               Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi­
                                             110066
                Telefax:011­26180532 & 011­26107254 website­cic.gov.in


                    Appeal/Complaint: No. CIC/AD/C/2009/000759



Appellant /Complainant                         :       Shri  Ram Shankar Shukla,Urai 

Public Authority                                :       Bharat Sanchar Nigam Ltd., New 
Delhi 
                                                       (Shri Anil Kumar Jain, AGM(L), CPIO 
&
                                                       Shri Binod Shahi, DGM(P&A)



Date of Hearing                                 :      18 /06/2010

Date of Decision                                   :   18 /06/2010

Facts

:­ 

1. The   appellant   Shri   Ram   Shankar   Shukla   vide   his   RTI   application   dated 

16.4.2009   sought   information   from   the   CPIO,   Office   of   Chief   General   Manager, 

Telephones,   New   Delhi   regarding   action   taken   on   letter   dated   12.11.2008   and 

reminder dated 16.2.2009 along with calculation chart pertaining to fixation of pension 

and issue of Pension Pay Order.

2. Failing   to   receive   a   response,   the   appellant   preferred   first   appeal   dated 

19.6.2009 which  was also not adjudicated upon by FAA.

3. The   appellant     filed   second   appeal   before   the   Commission.     Treating   this 

appeal as a complaint under section 18 Commission issued show cause notice dated 

20.5.2010 wherein the CPIO was provided with an opportunity of personal hearing on 

18.6.2010 before imposing penalty on him.

4. Not  having responded to the application within the time prescribed in the RTI 

Act he was also directed to provide information to the appellant by 15.6.2010. 

5. The matter was heard today.   Appellant did not appear.   Respondents were 

present as above. 

6. Respondents stated that vide their letter dated 27.4.2009 the RTI application 

was referred to the Accounts Officer, CGM(NTP) as deemed CPIO.   The deemed 

CPIO vide his letter dated 6.5.2009 asked the CPIO to direct the appellant to contact 

the office from where he had retired to obtain this information.  This communication 

dated 6.5.2009 was also marked to the appellant.

 7. Accordingly, CPIO, CGM send the RTI application to DGM(NTP), Lucknow vide 

his letter dated 12.5.2009 which was returned to him by the CPIO at Lucknow vide his 

letter dated 24.6.2009 stating that his service book of the appellant was not available 

with them.   Lucknow   office also conveyed this information to the CPIO, New Delhi 

Office on telephone. 

8. CPIO, New Delhi vide his letter dated 8/15.6.2009 wrote the CPIO, Director 

(Establishment), DOT, Sanchar Bhawan with  a copy of this letter to the appellant. 

9. The CPIO, DOT returned the RTI application back to CPIO, GM (NTP), New 

Delhi vide his letter dated 19.6.2009 informing that they were not holding the required 

information,  copy   of  which   was   marked    to  the   appellant.    Finding that all  his 

efforts were failing to provide  the information sought by the appellant, CPIO vide his 

note  dated 12.7.2009 in file No. NTP/RTI/111­124/2009­10 of BSNL, NTP Circle, New 

Delhi   sought directions from CGM, TP suggesting that the said information may be 

sought from CCA , New Delhi   with copy to the appellant for providing the requisite 

information.  Vide his noting on the same file dated 13.7.2009, CGM, TP marked the 

note to GM(Finance) who noted that in his view this matter was not covered under RTI 

act nor was the subject matter of the RTI application within the area of responsibility of 
CGM(NTP).  He further stated that all the action taken so far was not necessary and 

the matter may be closed.   This note of GM(Finance) is dated 16.7.2009 and was 

marked  to CGM who directed the CPIO to take action accordingly.

Decision 

10. The Commission is   unable to appreciate the handling of the matter by the 

GM(Finance)   and   deems   his   advice   to   the   CPIO   to     be   in   contravention   of   the 

provisions   of   the   RTI   act.     The   CPIO   has   put   in   a   serious   effort   to   access   this 

information sought by the appellant and has vigorously pursued the same.  It is also 

noted that copies of  three letters have been marked to the  appellant to keep  him 

informed of the progress in the matter, CPIO is directed to take action to dispose of 

this case u/s 7(1) of the act and pursue his suggestion to take up the matter with CCA, 

New Delhi who will be treated  as deemed CPIO.  CPIO, BSNL, New Delhi to forward 

the RTI application to CPIO, CCA who is directed to provide information directly to the 

appellant within 3 weeks of the receipt of the RTI application under intimation to CPIO, 

BSNL,  NTP  Circle,  New  Delhi.    It   is   observed  that  the   delay  in   disposing  of  RTI 

application has occurred on account of disposal of this application being mixed up with 

administrative   matters   of   the   Organization   on   account  of   which   the   appellant  has 

suffered   mental   anguished   and   harassment.     Accordingly,   he   is   awarded 

compensation of Rs.2000/­ to be paid by the Public Authority. 

11. Ordered as above. 

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T.K.Mohapatra)
Under Secretary & Dy. Registrar

Copy to:­

1. Shri Ram Shankar Shukla, 
242, Ganeshganj Urai,
Urai, Distt.  Jalaun -UP

2. Shri Anil Kumar Jain,
AGM(L), CPIO, Bharat Sanchar Nigam Ltd.,
Telecom Project (Northern Zone),
Kidwai Bhawan, Janpath, 
New Delhi­110001

3. Shri Binod Shahi
DGM(P&A), AA, Bharat Sanchar Nigam Ltd.

Telecom Project (Northern Zone),
Kidwai Bhawan, Janpath,
New Delhi­110001.