Central Information Commission Judgements

Mr.Krishna Kumar Mantri vs Department Of Posts on 12 August, 2010

Central Information Commission
Mr.Krishna Kumar Mantri vs Department Of Posts on 12 August, 2010
                      Central Information Commission
 Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama 
                       Place, New Delhi­110066
       Telefax:011­26180532 & 011­26107254 website­cic.gov.in

            Appeal/Complaint: No. CIC/DS/A/2010/000010 


Appellant /Complainant                    :     Shri Krishan Kumar 
Mantri, Kolkata 
Public Authority                           :    Department of Post, 
Delhi
                                          (Shri G.R.Bharde, SSPOs, 
CPIO - 
                                          Through  video 
conferencing)  
Date of Hearing                            :     12/08/2010

Date of Decision                     :     12 /08/2010

Facts

:­ 

1.   The   appellant   Shri   Krishan   Kumar   Mantri   vide   his   RTI 
application dated 10.8.2009 sought information from the CPIO, 
Department   of   Posts,   New   Delhi   as   to   whether     the   two 
addresses provided by him in the Shahdara region   i.e.,  (i) 
4/11 Sarvaria Market, Bazar Gali, Vishvas Nagar, Delhi­110032 
& (ii) 4/11, Bazsar Gali, Pandav Road, Vishvas Nagar, Delhi­
110032 are two different premises or a single premise as per 
the Postal records. 

2. The CPIO vide his order dated 10.9.2009 denied disclosure 
quoting   instructions   of   the   Ministry   of   Personnel,   Public 
Grievances   and   Pension,   DoPT   letter   No.   10/2/2008­IR   dated 
1.6.2009.

3. Not   being     satisfied,   the   appellant   preferred   appeal 
before the FAA.   Adjudicating in the matter, FAA disposed of 
the   matter   by   stating   that   the   information   sought   by   the 
appellant   is   not   available   with   the   CPIO   and   creation   of 
information   is   not   covered   under   the   RTI   Act.       He   also 
enclosed a copy of the DoPT’s letter indicated above for the 
perusal of the appellant. 

4. Being   aggrieved   and   not   being   satisfied,   the   appellant 
moved the Commission in second appeal. 

5. The matter was heard today .  Appellant was heard through 
video conferencing. Respondents were not present.

6. Respondents   stated   that   information   pertaining   to 
addresses   was   maintained   by   the   department   through     3   lists 
(1)   Town   Delivery   List   (TD   List)   which   is     the   centralized 
list for the entire Delhi Circle; (2) Postman Beat List which 
indicates the route to be followed by Postman for delivery in 
his jurisdiction & (3) Letter Box clearance list which guides 
the   official   regarding   location   of   the   letter   boxes   to   be 
cleared and letters brought to the Post Office.     He further 
stated    that important  locations like hospitals, Schools and 
big  roads are recorded  in these lists but there is no record 
of individual buildings maintained by them. 

7. The   appellant   stated   that   this   delayed   information   as 
provided by the respondent at the hearing was not given to him 
by the CPIO and objected to denial of information on the basis 
of  letter of DoPT. 

8. The appellant  also drew the attention  of the Commission 
and   respondents   to   page   12   of   his   second   appeal   which   had 
photo copy of non delivered envelope with remarks of the  Post 
Office ” no such premises”. 

9. Respondents stated that this information was not earlier 
available with him since it was not provided by the appellant 
in his RTI application nor was respondent provided a copy of 
the second  appeal  preferred before  the Commission.  He stated 
that   based     on   this   information,   additional   inputs   could   be 
provided to the appellant. 

 

Decision 

10. Commission   directs   respondent   to   provide   an   opportunity 
to the appellant to meet with SSPOs of Shahadara Post Office 
so   that     he   can     satisfy   himself   regarding   the   information 
being sought.  Appellant stated that  he would be in Delhi on 
21st.   August,   2010.   Appellant   and   respondent   will   coordinate 
each other and fix mutually convenient time within one week of 
the receipt of this order. 

11. The matter stands disposed of.  

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

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

Copy to:­

1. Shri Krishan Kumar Mantri
Neelamber Vihar, Block­1,
Flat No. 137, 40, Dum Dum Road
Kolkata­700074

2. Shri G.R. Bharde,
Sr.Supdt.of Post Offices, CPIO
Department of Post
O/o the Sr. Supdt.of Post Offices,
Delhi East Division
Delhi­110051

3. The Appellate Authority
Department of Post
O/o the Sr. Supdt.of Post Offices,
Delhi East Division
Delhi­110051