Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3050/IC(A)/2008
F. No. CIC/MA/C/2008/00295
Dated, the 8th August, 2008
Name of the Appellant : Shri V.N.S. Agarwal
Name of the Public Authority : Bharat Sanchar Nigam Ltd.
DECISION
1. The complainant did not avail of the opportunity of personal hearing on
08/08/2008. The complaint is, therefore, examined on merit.
2. The complainant has alleged that information asked for vide his application
dated 21.05.2007, have not been furnished to him by the CPIO of the respondent.
3. The CPIO is directed to furnish the information within 15 working days from
the date of issue of this decision, failing which penalty proceedings u/s 20 (1) of the
Act would be initiated.
4. The complainant is advised to contact the concerned CPIO along with a copy
of his RTI application for ready reference. He should ensure that the required
information is clearly specified as per the provision of section 2(f) of the Act, which
requires that information should be available in any material form.
1
If you don’t ask, you don’t get – Mahatma Gandhi
1
5. The complainant is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name and address of parties:
1. Shri V.N.S. Agarwal, A-II/04, Eldeco Golf View Apartments-15, Sec. Omega-I,
Greater Noida, U.P.
2. The CPIO (RTI), BSNL, Section-19, Noida, U.P.
2
All men by nature desire to know – Aristotle
2