Central Information Commission
Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama
Place, New Delhi110066
Telefax:01126180532 & 01126107254 websitecic.gov.in
Appeal/Complaint: No. CIC/DS/A/2010/000010
Appellant /Complainant : Shri Krishan Kumar
Mantri, Kolkata
Public Authority : Department of Post,
Delhi
(Shri G.R.Bharde, SSPOs,
CPIO -
Through video
conferencing)
Date of Hearing : 12/08/2010
Date of Decision : 12 /08/2010
Facts
:
1. The appellant Shri Krishan Kumar Mantri vide his RTI
application dated 10.8.2009 sought information from the CPIO,
Department of Posts, New Delhi as to whether the two
addresses provided by him in the Shahdara region i.e., (i)
4/11 Sarvaria Market, Bazar Gali, Vishvas Nagar, Delhi110032
& (ii) 4/11, Bazsar Gali, Pandav Road, Vishvas Nagar, Delhi
110032 are two different premises or a single premise as per
the Postal records.
2. The CPIO vide his order dated 10.9.2009 denied disclosure
quoting instructions of the Ministry of Personnel, Public
Grievances and Pension, DoPT letter No. 10/2/2008IR dated
1.6.2009.
3. Not being satisfied, the appellant preferred appeal
before the FAA. Adjudicating in the matter, FAA disposed of
the matter by stating that the information sought by the
appellant is not available with the CPIO and creation of
information is not covered under the RTI Act. He also
enclosed a copy of the DoPT’s letter indicated above for the
perusal of the appellant.
4. Being aggrieved and not being satisfied, the appellant
moved the Commission in second appeal.
5. The matter was heard today . Appellant was heard through
video conferencing. Respondents were not present.
6. Respondents stated that information pertaining to
addresses was maintained by the department through 3 lists
(1) Town Delivery List (TD List) which is the centralized
list for the entire Delhi Circle; (2) Postman Beat List which
indicates the route to be followed by Postman for delivery in
his jurisdiction & (3) Letter Box clearance list which guides
the official regarding location of the letter boxes to be
cleared and letters brought to the Post Office. He further
stated that important locations like hospitals, Schools and
big roads are recorded in these lists but there is no record
of individual buildings maintained by them.
7. The appellant stated that this delayed information as
provided by the respondent at the hearing was not given to him
by the CPIO and objected to denial of information on the basis
of letter of DoPT.
8. The appellant also drew the attention of the Commission
and respondents to page 12 of his second appeal which had
photo copy of non delivered envelope with remarks of the Post
Office ” no such premises”.
9. Respondents stated that this information was not earlier
available with him since it was not provided by the appellant
in his RTI application nor was respondent provided a copy of
the second appeal preferred before the Commission. He stated
that based on this information, additional inputs could be
provided to the appellant.
Decision
10. Commission directs respondent to provide an opportunity
to the appellant to meet with SSPOs of Shahadara Post Office
so that he can satisfy himself regarding the information
being sought. Appellant stated that he would be in Delhi on
21st. August, 2010. Appellant and respondent will coordinate
each other and fix mutually convenient time within one week of
the receipt of this order.
11. The matter stands disposed of.
(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:
(T.K.Mohapatra)
Under Secretary & Dy. Registrar
Copy to:
1. Shri Krishan Kumar Mantri
Neelamber Vihar, Block1,
Flat No. 137, 40, Dum Dum Road
Kolkata700074
2. Shri G.R. Bharde,
Sr.Supdt.of Post Offices, CPIO
Department of Post
O/o the Sr. Supdt.of Post Offices,
Delhi East Division
Delhi110051
3. The Appellate Authority
Department of Post
O/o the Sr. Supdt.of Post Offices,
Delhi East Division
Delhi110051