Central Information Commission Judgements

Mr.Lal Bahadur Prasad vs Ministry Of Communications And … on 16 June, 2010

Central Information Commission
Mr.Lal Bahadur Prasad vs Ministry Of Communications And … on 16 June, 2010
                                                           1


                              CENTRAL INFORMATION COMMISSION
                Room No.296, II Floor, B Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
                                  Telefax:011-26180532 & 011-26107254 website: cic.gov.in
                                Appeal No. CIC/AD/C/2009/000842-DS

Appellant                 :         Shri Lal Bahadur Prasad, Nalanda
Public Authority          :         BSNL, Patna(through Shri Bijay Chandra Jha,
                                    Deputy General Manager(Admn) O/o PGMTD, Patna)

Date of Hearing           :         16/06/2010
Date of Decision          :         16/06/2010

Facts

:-

The appellant Shri Lal Bahadur Prasad vide his RTI application dated 28/04/2009
addressed to CPIO, BSNL, Patna Telecom District Patna sought information regarding action
taken as per order dated CWJC No.10416/07 by the PGM Telecom District Patna under which
the PMG had been directed by the Hon’ble High Court of Patna to give a Speaking Order in
the case of the appellant regarding his regularization in a Group D.

2. The CPIO vide his order dated 13/05/2009 (copy of which has been provided at the
hearing) informed him that he should deposit the prescribed fee of Rs.10/- through IPO and
return the IPOs already provided by him since he has incorrectly filled in the name of the
disbursing officer. This letter was sent to him by registered post bearing RL No.3632 dated
13/05/2009 from GPO, Patna.

3. The appellant preferred first appeal dated 25/06/2009 which was not adjudicated upon
by FAA.

4. Appellant preferred complaint before the Commission dated 05/09/2009.

5. Accordingly, Show Cause notice dated 24/05/2010 was issued by the Commission
providing an opportunity to the CPIO to be heard in person before imposing penalty on him for
delay in supply of information.

6. The matter was heard today. Appellant was not present. Respondent appeared as above.

DECISION

7. In view of the facts presented before the Commission that the CPIO had, in fact,
responded to the appellant vide his order dated 13/05/2009, the Commission drops the penalty
proceedings and the matter is closed at our end.

8. CPIO has informed that full and complete information has been provided to the
appellant.

(Smt. Deepak Sandhu)
Information Commissioner (DS)
Authenticated true copy:

2

(T.K. Mohapatra)
Under Secretary & Deputy Registrar

Copy to:-

1. Shri Lal Bahadur Prasad,
Village Mohanpur,
Post thana- Nalanda,
District Nalanda-803111.

2. The PIO,
BSNL,
Telecom District Patna,
Telephone Bhavan,
Patna.

3. The Appellate Authority,
BSNL,
Telecom District Patna,
Telephone Bhavan,
Patna.