Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 2845/IC(A)/2008
F. No. CIC/MA/A/2008/00675
Dated, the 16th July, 2008
Name of the Appellant : Mr. Jai Prakash Upadhyaya
Name of the Public Authority : Bharat Sanchar Nigam Ltd.
Facts
:
1. The appellant did not avail of the opportunity of personal hearing on
16.07.2008. The appeal is, therefore, examined on merit.
2. The appellant had asked for call details, in respect of third party, a customer
of the respondent. The information asked for has been denied u/s 8 (1) (j) of the
Act. Being not satisfied with the response, the appellant has pleaded for disclosure
of information asked by him.
Decision:
3. The appellant has not indicated as to what is the public interest in disclosure
of call details of a subscriber of telephone facility. In view of this, denial of
information, which is personal, is justified u/s 8 (1) (j) of the Act.
4. This appeal was unnecessary and is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma) 1
Assistant Registrar
If you don’t ask, you don’t get – Mahatma Gandhi
1
Name and address of parties:
1. Mr. Jai Prakash Upadhyaya, Brij Nagar, Post- Bajna, Distt – Mathura (UP)
– 281201.
2. The CPIO & SDE (Admn.), Bharat Sanchar Nigam Ltd., O/o The General
Manager Telecom District, Noida, G.B. Nagar.
2
All men by nature desire to know – Aristotle
2