Central Information Commission Judgements

Mr. Arun Srivastava vs Bsnl, Sitapur on 20 November, 2009

Central Information Commission
Mr. Arun Srivastava vs Bsnl, Sitapur on 20 November, 2009
             Central Information Commission
                                                        CIC/AD/C/2009/000729
                                                      Dated 20th November, 2009

Name of the Applicant                  :   MR. ARUN SRIVASTAVA


Name of the Public Authority           :   BSNL, SITAPUR

Background

1. The Applicant filed his RTI application on 23.03..09 with the PIO / BSNL,
Sitapur requesting for information on action taken on his complaint related to
removal of his telephone connection with no. No.233730 and also the Rules
etc based on which the connection has been cut off. He requested for
information against 5 points in this connection. On not receiving any reply
from the PIO, the Appellant filed a Complaint before the CIC on 21.07.09
reiterating his request for the information. A Notice was issued by the CIC
dated 30.09.09 directing the PIO to provide the information and also to
respond to the show cause Notice issued to him to appear before the
Commission on 20.11.09 with his explanation as also with relevant files and
documents.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 20th November, 2009.

3. Nobody was present during the hearing.

Decision

4. The Commission received a letter dated 11.11.09 from the BSNL, Sitapur
stating that no RTI application was received along with RTI fee at the BSNL
office at Sitapur and that vide letters dated 04.11.09 and 11.11.09, on receipt
of the notice from the Commission, the Applicant was requested to provide
the copy of the RTI application once again. However, no information has
been received from the Applicant till date. Copies of the BSNL’s letters to the
Complainant were enclosed along with the Respondents’ submission. The
Respondent also added that if the postal order with Rs.10/- is provided as
RTI fee, the information sought will be immediately given to the Applicant. On
reviewing the submission of the Respondent, the Commission drops the
penalty proceedings against the PIO and advises the Complainant to deposit
the RTI fees with the PIO so that information can be provided to him.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Mr. Arun Srivastava
S/o Shri Onkar Nath Srivastava
Mohalla – Raiganj
Beeswa District, Sitapur
Uttar Pradesh – 261 201.

2. The PIO
Bharat Sanchar Nigam Limited
O/o the G.M. Telecom District
Sitapur District
Uttar Pradesh.

3. Officer in charge, NIC

4. Press E Group, CIC