Central Information Commission Judgements

Mr.Atul Kumarnigam vs Ministry Of Communications And … on 18 June, 2010

Central Information Commission
Mr.Atul Kumarnigam vs Ministry Of Communications And … on 18 June, 2010
                                Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi­
                                              110066
                  Telefax:011­26180532 & 011­26107254 website­cic.gov.in


                      Appeal/Complaint: No. CIC/AD/C/2009/000765



Appellant /Complainant                          :       Shri   Atul Kumar Nigam, Kanpur

Public Authority                                 :       Bharat Sanchar Nigam Ltd., Lucknow
                                                        (Shri Brijendra Kumar Singh, 
DGM(A&P),
                                                        CPIO)

Date of Hearing                                  :      18 /06/2010

Date of Decision                                    :   18 /06/2010

Facts

:­ 

1.   Shri   Atul   Kumar   Nigam   vide   his   RTI   application   dated   29.4.2008   sought 

information  from  the   CPIO,  Chief  General  Manager,  UP(East),   Lucknow  regarding 

daily allowance paid to him which was not at par with the daily allowance paid  to his 

other colleagues.   This information was for the period 1.10.2001 to 15.2.2002 when 

he travelled to Bhopal  from Kanpur to  undertake   training at CTTC,  Bhopal.   The 

appellant sought reasons for this discrimination and copy of rules under which this was 

done. 

2. Not   receiving   the   response.   Appellant   preferred   complaint   before   the 

Commission. 

3. The matter was   heard today.   Appellant was not present.   Respondent was 

present as above. 

 

Decision 

4. The   appellant  explained   that   TA   bills     are   preserved   only   for   3   years   and 

appellant has sought information for the year 2001­02. 

5. CPIO has explained that on receiving the RTI application he sought information 

from   Kanpur   office   vide   letter   of   7.5.2008.     This   letter   was   received   by   GM,   TD 

on19.5.2009 and he marked it to AO, Kanpur on 22.5.2008 and which was followed by 

reminders on 9.6.2008, 30.6.2008 and 21.7.2008.   The reply from AO, Kanpur was 

subsequently received and sent to the appellant on 23.7.2008. The AO, Kanpur who in 

this case was the deemed CPIO submitted at the hearing that all records were lying in 

West Court Building, Kanpur which was  the old office of GM(TD) and when this office 

shifted to Door Sanchar Building, Kanpur these records remained dumped in the old 

building and even though great efforts have been made to retrieve the same   they 

were not traceable.   The plea of the deemed CPIO to waive penalty proceedings in 

view of his explanation  is accepted and penalty proceedings are dropped,  since the 

records are very old. The Commission also accepts the averments of the respondent 

that   records   are   now   not   available   and     cannot   be   passed   on   to   the   appellant. 

Accordingly the matter is closed at the Commission’s end. 

 

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

(T.K.Mohapatra)
Under Secretary & Dy. Registrar
Copy to:­

1. Shri  Atul Kumar Nigam,
JTO(MS)
MSC­II, Benajhabar
Kanpur­208002. 

2. Shri Brijendra Kumar Singh, 
DGM(A&P), CPIO, 
O/o the General Manager Telecom, 
CTO, Compound, The Mall,
Kanpur.