Central Information Commission Judgements

Mr.Goradaan Aashiya vs Dept. Of Post, Jodhpur on 1 May, 2009

Central Information Commission
Mr.Goradaan Aashiya vs Dept. Of Post, Jodhpur on 1 May, 2009
             Central Information Commission
                                                              CIC/AD/C/09/00211
                                                                Dated May 1, 2009

Name of the Applicant                    :     Mr.Goradaan Aashiya

Name of the Public Authority             :     Dept. of Post, Jodhpur


Background

1. The Applicant filed an RTI application dt.9.9.08 with the CPIO, DoP, Pali. He
requested for information against 7 points related to POSB account of
Mr.Joravar Dhan Charan including copy of his application dt.3.6.05 along with
information on action taken on it, photocopies of all the documents related to
the post office account, etc . The CPIO replied on 3.11.08 denying the
information u/s 8(1)(j). Not satisfied with the reply, the Applicant filed an
appeal with the Appellate Authority (Copy not in file). The Appellate
Authority replied on 19.12.08. While upholding the decision of the CPIO, he
quoted the CIC Decision No.1105/IC9A)/2007 dt.2.8.07, advising the
Applicant to produce a valid document to claim the legal heirship of the
deceased person in order to have access to the SB account in question.
Aggrieved with this decision, the Applicant filed a complaint dt.6.1.09 before
CIC.

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

3. Mr.Brij Bhushan Arya, IPO (Plg.) represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Commission noted that the CPIO has not attended the hearing and takes
a serious view for his absence .

6. The Respondent stated that in response to the Appellate Authority’s order, the
Complainant had submitted a letter dt.29.7.08 signed by the Sarpanch of the
Village giving the list of names who are heirs to Mr.Joravar Dhan Charan,
including that of the Appellant. The Respondent stated that the Post Office
cannot accept the letter from the Sarpanch as a legal document. The
Commission accordingly advises the Appellant to submit a succession
certificate granted by the District Court to enable the Post Office to provide
the required information. The CPIO is directed to provide the information
within 15 days of receiving the succession certificate.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar
Cc:

1. Mr.Goradaan ashiya
S/o Late Mr.Pabudaan Aashiya
Opp. to Mahalakshmi Temple
Nav Chaukia
Saujat City
Pali, Rajasthan

2. The CPIO
Department of Posts
O/o Post Master General
Rajasthan West Region
Jodhpur 342 001

3. Officer in charge, NIC

4. Press E Group, CIC