Central Information Commission Judgements

Dr.Vijay Maheshwari vs Dept. Of Posts, Bhilwada on 23 November, 2009

Central Information Commission
Dr.Vijay Maheshwari vs Dept. Of Posts, Bhilwada on 23 November, 2009
                   Central Information Commission
                                                                  CIC/AD/A/2009/001375
                                                                 Dated November 23, 2009

Name of the Applicant                     :   Dr.Vijay Maheshwari

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

Background

1. The Applicant filed an RTI application dt.23.6.09 with the CPIO, DoP, Bhilwada
requesting for information relating to PPF Account No.4492 including Account History,
Account Transfer & Post Master Report. The CPIO replied on 24.7.09 stating that
information against point 2 was provided on 15.7.09 and for the remaining
information, the Applicant had been requested on 15.7.09 to deposit Rs.4/- towards
photocopying charges. He stated that Rs.8/- were deposited on 24.7.09 and reply is
being provided. On 21.8.09, SPO, Bhilwada provided further information against each
point enclosing the copy of the PPF ledger with respect to Account No.4492. Not
satisfied with the reply, the Applicant filed an appeal dt.18.8.09 requesting for the
remaining information. The Applicant again submitted an application dt.25.7.09 with a
cheque of Rs.100/- and sought information against 5 points relating to the above PPF
and in response the CPIO provided further information against all the 5 points and
requested the Applicant to credit Rs.10/- on account of application fee and Rs.2/- for
photocopying of documents. The Appellate Authority replied on 17.9.09 reminding the
Applicant that in response to the request, the CPIO had provided the information in
respect of Point 2 on 15.7.09 and documents required in respect of points 1 and 3 on
24.7.09 after the required fee was deposited. The Appellate Authority also added
that he is convinced that the CPIO has provided the information to the Applicant within
the stipulated period. Being aggrieved with the reply, the Applicant filed a second
appeal dt.19.9.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing
for November 23, 2009.

3. Shri K.C.Bapna, O/A and Shri G.L.Sharma, Inspector Post represented the Public
Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Respondent submitted that the Appellant is seeking information about his PPF
account which was transferred from SBI to Dept. of Posts and that complete
information was provided to him. He added that as per rules, the amount exceeding
Rs.20,000/- has to be paid through cheque and that the Appellant had requested for
the amount in cash, which since it was against the rules, was not paid as desired by
him. He stated that the delay of one day was due to the fact the cheque had to be
prepared. However, the Appellant was not willing to wait even for a few hours.

6. After reviewing the information provided, the Commission holds that information has
been provided and with regard to the grievance of the Appellant, the Commission
advises the Appellant to approach a suitable forum for its settlement.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Dr.Vijay Maheswari
C-78, Purana Housing Board
Shastri Nagar
Rajasthan

2. The CPIO
Department of Posts
O/o Supdt. of Post Offices
Bhilwara Division
Bhilwara 311 001

3. The Appellate Authority
Department of Posts
O/o Post Master General
Rajasthan Southern Region
Ajmer 305 001

4. Officer incharge, NIC

5. Press E Group, CIC