Central Information Commission Judgements

Mr. Gulab Chand vs Bharat Sanchar Nigam Limited on 6 November, 2009

Central Information Commission
Mr. Gulab Chand vs Bharat Sanchar Nigam Limited on 6 November, 2009
             Central Information Commission
                                                          CIC/AD/C/2009/000824
                                                         Dated 6th November, 2009


Name of the Applicant                    :   MR. GULAB CHAND


Name of the Public Authority             :   BHARAT SANCHAR NIGAM LIMITED

Background

1. The Applicant filed his RTI application on 02.04.09 with the PIO, BSNL,
Mathura requesting for information related to his telephone line which was
disconnected from 01.05.08. The PIO replied on 05.05.09 enclosing
information received from the office of Chief General Manager, BSNL,
Mathura. He reminded the Applicant that his Complaint had been disposed off
on 19.03.09 by the Telephone Adalat in his (Applicant’s) presence and that a
rebate of Rs.394/- has already been given to the Applicant as per the decision
of the Adalat. He also stated that the Applicant had accepted this decision on
9.3.09 The PIO also enclosed a copy of the decision by the Telephone Adalat
to this effect , duly signed by the Applicant. The PIO further stated that even
on 20.10.08 the Applicant was present in the Telephone Adalat and that he
had once again agreed with the decision of the Court and signed on the
decision. He also requested the Applicant to contact the Sub-Divisional
Officer, BSNL in case he has any further complaint with regard to the
functioning of the BNSL office in Mathura. Being aggrieved with this reply the
Applicant filed his Complaint before the CIC requesting for the information.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 6th November, 2009.

3. Mr. Nanak Singh, AGM(A) & APIO represented the Public Authority.

4. The Applicant was present during the hearing.
Decision

5. The Respondent submitted that the Appellant’s grievances were settled by the
Telephone Adalat on 28.10.08 and 19.03.09. In the first case it was observed
by the Adalat after an enquiry that there was no basis for the complaint
filed by the Applicant. The Adalat’s order also was signed by the Applicant.
In the second case, as per the Court’s Order the land line was converted to
WLL and a rebate of Rs.394/- was also paid to the Applicant as per decision
of the Adalat. The Appellant however, averred that the Adalat had simply
disposed off his appeal stating that his complaint had no basisand that he he
has a right to know the details of the enquiry that was conducted by the
Telephone Adalat to arrive at their conclusion . The Commission accordingly
directs the Respondent to provide available information in this regard to the
Appellant by 30th November, 2009.

6. The appeal is accordingly disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Mr. Gulab Chand
R/o Nagla Pola
Post – Mahavan,
Mathura,
Uttar Pradesh

2. The PIO
Bharat Sanchar Nigam Limited
O/o the General Manager Telecom
District Mathura
Mathura.

3. Officer in charge, NIC

4. Press E Group, CIC