Central Information Commission Judgements

Shri Santosh Kumar Vyas vs Bsnl, Bhopal on 13 August, 2009

Central Information Commission
Shri Santosh Kumar Vyas vs Bsnl, Bhopal on 13 August, 2009
             Central Information Commission
                                                          CIC/AD/A/2009/000794

                                                                Dated August 13, 2009

Name of the Applicant                    :   Shri Santosh Kumar Vyas

Name of the Public Authority             :   BSNL, Bhopal

Background

1. The Applicant filed an RTI application dt.29.3.08 with the CPIO, BSNL, Bhopal.

He requested for information against 24 points including copies of note sheets
and action taken reports in respect of a number of letters and applications
sent by him , BSNL offices in Sagar and Bhopal. The CPIO replied on 25.4.08
stating that the matter is being looked into and that the information would be
provided soon after consulting with concerned units. The Applicant filed an
appeal dt.22.5.08 with the Appellate Authority reiterating his request for the
information. The Appellate Authority replied on 9.6.08 stating that the reply
by the CPIO has been furnished well within the stipulated period and that the
Applicant has been requested to inspect all the files a number of times and
that the Applicant never responded to this invitation. Aggrieved with this
reply, the Applicant filed a second appeal dt.25.5.09 before the CIC.

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

3. Mr.A.A.Khan, AD(RTI) represented the Public Authority.

4. The Applicant was present along with his representative Mr.Varun Thakur,
Advocate and Mr.P.S.Mishra during the hearing.

Decision

5. The Appellant submitted he has not received any information. The
Respondent, on the hand, stated that information has been provided to the
Appellant a number of times against various RTI requests and that in this
case too the Appellant has been requested to inspect the files and to take
copies of whatever information he requires. The Respondent added that the
Appellant did not respond to these invitations. The Commission, after hearing
both sides, directs the CPIO to allow the Appellant to inspect all relevant files
on mutually convenient dates, for 2 days each, in offices in both Indore and
Sagar and to provide him with certified copies of information he requires,
free of cost. The entire exercise to be completed by over by 20.9.2009.

5. The Respondent submitted that all the available information has already been
furnished to the Appellant.

6. The appeal is accordingly disposed of.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Shri Santosh Kumar Vyas
15-16, ‘Gajanan’
Vaishali Nagar
Shivaji Ward
Sagar
Madhya Pradesh

2. The PIO
Bharat Sanchar Nigam Limited
O/o General Manager Telecom
M.P. Circle
Bhopal 462 015

3. The Appellate Authority
Bharat Sanchar Nigam Limited
O/o General Manager Telecom
M.P. Circle
Bhopal 462 015

4. Officer in charge, NIC

5. Press E Group, CIC