Central Information Commission Judgements

Mr.Harpal Singh vs Ministry Of Communications And … on 14 February, 2011

Central Information Commission
Mr.Harpal Singh vs Ministry Of Communications And … on 14 February, 2011
             CENTRAL INFORMATION COMMISSION
              Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/DS/A/2010/000995/LS

                   Appellant:                     Harpal Singh
                   Respondent:                    Department of Posts, Muzaffarnagar
                   Date of hearing:               14.2.2011
                   Date of decision:              14.2.2011

FACTS

Heard today dated 14.2.2011. Appellant not present. The
Department is represented by Shri B. P. Pal ASP and Shri Krishan Chandra, ASP.

2. During the hearing it transpires that the appellant, who is Sub
Postmaster, Barala, in Muzaffarnagar District, had requested for copies of the
complaints filed against him. While the CPIO furnished copy of one complaint, he
refused to furnish copy of another complaint. Shri Pal submits that copy of the second
complaint cannot be provided as disclosure of the complainant’s identity would
jeopardise his security. He has explained to us the circumstances and we do not wish to
record the name of the complainant. In the circumstances, refusal of information is
justified u/s 8 (1) (g) of the RTI Act.

3. Hence, the appeal is dismissed.

Sd/-

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.

(K.L. Das)
Deputy Registrar

Address of parties :-

1. The Sr. Supdt. Of Post Offices & CPIO
Department of Posts,
Muzaffarnagar Division-251001

2. The Director Postal Services & AA
Department of Posts, Bareilly Division,
Bareilly-243001

3. Shri Harpal Singh
Dy. Postman, Barla Village,
Muzaffarnagar,
Uttar Pradesh