Central Information Commission
CIC/AD/A/2009/001103
Dated 10th September 2009
Name of the Applicant : MR. MOHAN LAL
Name of the Public Authority : DEPTT OF POSTS
Background
1 The Applicant filed an RTI application dated 03.03.09 with the CPIO/Deptt. Of
Posts, Delhi, seeking information against 5 points about delayed transfer of KVP,
NSC and MIS Certificates screens at the post offices. The Applicant filed a First
Appeal before the Appellate Authority on 01.06.09 being aggrieved by non
furnishing of response by the CPIO and reiterating the contentions as made in
the RTI application. The First Appellate Authority replied vide letter dated
15.07.09 stating that after a thorough examination of the appeal, a copy of
revised norms for disposal of saving scheme had been already forwarded to the
Appellant by the CPIO. He too provided further information vide his letter . The
concerned SSPO was also directed to take appropriate steps to ensure adherence
of norms for disposal of saving scheme. Being repeatedly denied information by
the Respondent Authority a Second Appeal was filed before the CIC was filed on
21.07.09 stating that he has not received any information .
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing on 10th September, 2009.
3. Mr. Dinesh Kumar, SSPOs & CPIO: Mr. Jagdish Chugh, Inspector, Posts
represented the Public Authority
4. The Applicant was herad through audio conference
Decision
5. The Respondent submitted that normally the time limit for transfer of
KVP/NSC/Savings Accounts from one Post Office to another is 20 days . He added
that the Appellant’s SB Account has been transferred from Patel Nagar East to
Mangol Puri on 23.3.09 The KVPs have been transferred and paid at Mangol Puri
along with the PMI on 18.4.09 and NSCs and KVPs with PMI also at Mangol Puri
on 27.6.09 and 18.4.09 respectively. However, the Appellant wants interest to be
paid at the rate paid for saving accounts for the period of delay in transfer of
NSC and KVs from one post office to the other. According to the Respondent as
per rules only, maturity interest is given at savings bank interest rates. And he
also added that the matter at present is under investigation and the Appellant
would be informed about the results of the enquiry, soon. The Commission
holds that relevant information has been provided and directs the CPIO to
provide the enquiry report within one month of the date of hearing, to the
Appellant.
6. The appeal is accordingly disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Assistant Registrar
Cc:
1. Mr. Mohan Lal,
E-146/1,
Near Mandir Dharamshala,
Krishna Vihar,
Delhi
2. The CPIO
Deptt of Posts, India,
O/o the PMG,
Delhi Circle
3. The Appellate Authority
Deptt of Posts, India,
O/o the Chief Postmaster General,
Delhi Circle,
4. Officer in charge, NIC
5. Press E Group, CIC