Central Information Commission Judgements

Mr.Gopakumar vs Dept. Of Posts, Trivandrum on 1 May, 2009

Central Information Commission
Mr.Gopakumar vs Dept. Of Posts, Trivandrum on 1 May, 2009
             Central Information Commission
                                                               CIC/AD/A/09/00406
                                                                 Dated May 1, 2009

Name of the Applicant                     :   Mr.Gopakumar

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

Background

1. The Applicant filed his RTI application dt.10.12.08 with the CPIO, DoP,
Trivandrum. He requested for the following documents:

i) Certified copies of the documents with file notes regarding the
procedure to be followed by the department for the appointment under the
Compassionate Employment Scheme. Also to provide the copies of relevant
Govt. Order, rules, regulations, circulars etc.

ii) Certified copies of the documents with file notes regarding the daily
progress report/steps/action taken by the Dept. i.r.o letters dt.28.7.97 and
17.10.08 sent by the applicant for employment assistance under
compassionate employment scheme.

iii) Certified copies of the documents with file notes showing the position
of the applicant as on 6.12.08.

iv) Certified copies of the documents with file notes regarding No., name
and address of the persons appointed in the postal department under
compassionate rounds after 28.7.97.

v) Certified copies of the documents with file notes regarding the criteria
under which SSPos Ernakulam Division found that the compassionate
appointment case of the applicant cannot be considered as his family is not in
indigent circumstances. Also to provide the report of such finding and also
the minutes of the Circle Relaxation Committee which met on 24.10.97.

vi) Certified copies of the documents with file notes regarding the no. of
existing vacancies as on 28.7.97 in the department mentioned in the
sanctioning order and the anticipated vacancies.
The CPIO replied on 16.1.09 stating that collecting the information will take
time and that the information would l be furnished as soon as it is received.
Not satisfied with the reply, the Applicant filed an appeal dt.21.1.09 with the
Appellate Authority reiterating his request for the information. Aggrieved at
not receiving any reply, he filed a second appeal dt.4.3.09 before CIC stating
that the information being sought is in public interest and that the information
is unlikely to yield any loss/hardship to anyone.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for May 1, 2009.

3. Both the Applicant and the Respondent were absent during the hearing.

Decision

4. The Commission directs the CPIO to provide the complete information to the
Appellant by May 20, 2009.

5. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Mr.Gopakumar
S/o Late Mr.Narayanan Nair
Koodothuparambu
Edapally North
Kochi 4

2. Mr.R.C.Geevarghese
The CPIO &
Asst. Director (GA)
Department of Post
O/o Chief Post Master General
Trivandrum 695 033

3. The Appellate Authority
Department of Posts
O/o Chief Post Master General
Kerala Circle
Trivandrum 695 033

4. Officer in charge, NIC

5. Press E Group, CIC