Central Information Commission Judgements

Dr.Balwinder Singh Bhatti vs Bsnl, Chandigarh on 13 March, 2009

Central Information Commission
Dr.Balwinder Singh Bhatti vs Bsnl, Chandigarh on 13 March, 2009
             Central Information Commission
                                                             CIC/AD/A/08/00216

                                                            Dated March 13, 2009

Name of the Applicant                     :   Dr.Balwinder Singh Bhatti

Name of the Public Authority              :   BSNL, Chandigarh


Background

1. The Applicant filed a RTI request dt.24.8.07 with the CPIO, BSNL, Bathinda.

He requested for information regarding his telephone connection, against six
points including :

i) Why he was not entitled to get appropriate interest on the amount
because earlier refund was not accompanied by the detail and further he was
expecting refund of Rs.776 after adjusting Rs.224 due as outstanding amount

ii) The time frame for dealing refund by manual worker before the
computer was used after the completion of all formalities and who was
responsible for delay from 28.9.98 to 21.12.98

iii) Copy of the letter vide which Rs.615 was deducted and further why
detail of Rs.615 was missing from letter dt.18.8.98

The CPIO replied on 20.9.07 stating that the information sought merits
disclosure and providing point-wise information. Not satisfied with the reply
the Applicant filed his first appeal on 30.11.07. The Appellate Authority
replied on 10.12.07 informing the Applicant that he has added a new query in
his first appeal and that the appeal , therefore , cannot be entertained. Not
satisfied with the reply, the Appellant filed his second appeal before the CIC
on 7.9.08.

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

3. Mr. A.K. Sharma, GM(Admn.) & CPIO and Mr. Gurmohan Singh, PA(RTI)
represented the Public Authority.

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

5. The Commission noted that all available information has been provided to the
Appellant and also that in his appeal the Appellant has raised a new query
which is not admissible under the RTI Act. It was further noted that the
Appellate Authority has already conveyed this information to the Appellant.

6. Since all available information has been provided the appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer

Cc:

1. Dr.Balwinder Singh Bhatti
House No.367, Anand Nagar-A
Tirpari Town
Patiala 147 004
Punjab

2. The CPIO &
The General Manager (A)
Bharat Sanchar Nigam Limited
O/o Chief General Manager
Punjab Telecom Circle
Chandigarh

3. The Appellate Authority &
The Chief General Manager
Bharat Sanchar Nigam Limited
O/o Chief General Manager
Punjab Telecom Circle
Sanchar Sadan, Plot No.2, Sector-34A
Chandigarh

4. Officer in charge, NIC

5. Press E Group, CIC