Central Information Commission Judgements

Shri P.K.Sharma vs Dept. Of Posts, Ahmedabad on 27 October, 2009

Central Information Commission
Shri P.K.Sharma vs Dept. Of Posts, Ahmedabad on 27 October, 2009
                Central Information Commission
                                                          CIC/AD/A/2009/001251

                                                            Dated October 27, 2009

Name of the Appellant                   :   Shri P.K.sharma

Name of the Public Authority            :   Dept. of Posts, Ahmedabad

Background

1. The Appellant filed his RTI application dt.3.11.08 with the CPIO, DoP,
Ahmedabad stating that with reference to the CIC Decision No.25.7.09 he is
sending the necessary papers to the CPIO and that his chief complaint is
about the misbehaviour of the postman concerned and that the Post Master
concerned did not provide him with any information regarding where his RPAD
had arrived from and the person it was returned to. The CPIO replied on
20.11.08 providing some information regarding the article. Not satisfied with
the reply, the Applicant filed an appeal dt.22.12.08 providing sequential
details of events that had occurred in connection with the return of the
article. The Appellate Authority replied on 6.1.09 providing further clarification
and stating that the entire issue relates to a complaint in connection with the
delivery of postal article and does not fall under the purview of the RTI Act.
Being aggrieved with the reply, the Applicant filed a second appeal dt.27.8.09
before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for October 27, 2009.

3. Both the Applicant and the Respondent were not present during the hearing.

Decision

4. The Commission observed from the submission on record that no information
regarding the place from where the article had come is available with the post
office as it was returned to the sender with the remark ‘Not claimed”. With
regard to the remaining points raised by the Appellant in his RTI request, the
Commission holds that no information has been sought and disposes off the
appeal while directing the CPIO to provide an affidavit to the Appellant
informing him about the non-availablility of the information sought and the
reasons for the non-availabaility.

(Annapurna Dixit)
Information Commissioner

Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Shri P.K.Sharma
H.No.16, Gautam Nagar
Near Railway Crossing
Naranpura
Ahmedabad 380 013

2. The CPIO
Dept. of Posts
O/o Sr. Supdt. of Post Offices
Ahmedabad City Division
Ahmedabad 380 009

3. The Appellate Authority
Department of Posts
O/o Chief Post Master General
Gujarat Circle
Ahmedabad 380 001

4. Officer in charge, NIC

5. Press E Group, CIC