Central Information Commission
CIC/AD/A/09/00324
Dated April 29, 2009
Name of the Applicant : Mr.M.Anandam
Name of the Public Authority : Dept. of Post, Vellore
Background
1. The Applicant filed an RTI application dt.7.9.08 with the CPIO, Dept. of Posts,
Vellore. He sought information against 7 points regarding pay fixation and
consequential pension revision including the disposal of his representation on
service litigation dated 9.3.08 along with copies of relevant documents. The
CPIO replied on 29.9.08 giving point-wise information. Not satisfied with the
reply, the Applicant filed an appeal dt.21.10.08 with the Appellate Authority
stating that the CPIO has provided misleading information and has failed to
supply the documents. He reiterated his request for the information. On not
receiving any reply from the First Appellate Authority, he filed a second
appeal dt.18.2.09 before the CIC. In his appeal he stated that the CPIO has
supplied one document out of five requested and after his first appeal, CPIO
supplied remaining four documents, out of which two are correct and two are
irrelevant.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for April 29, 2009.
3. Mr. N. Inbalagan, Sr. Supdt. of Post Offices, Vellore & CPIO represented the
Public Authority.
4. The Applicant was not present during the hearing.
Decision
5. The Respondent submitted that vide letter dated 20.10.08 the missing
information was provided to the Appellant and the page no.2 which was
missing was subsequently supplied on 24.10.08. The Respondent also added
that the Appellant’s grievance has not been settled since minimum service
conditions required for HSG-I promotion is three years in HSG-II cadre and
since the Appellant was an LSG official he was not at all eligible for HSG-I
cadre. In this connection the Respondent shared the letter on regularization
of officiating period with regard to the Appellant, written by the Sr.
Superintendent of Post Offices, Vellore. The letter of the Sr. Supdt. also
states that the certificate requested by the Appellant under FR-35 cannot be
issued and that he is directed by the Competent Authority to intimate that his
request cannot be considered in view of the above. All the information has
already been intimated to the Appellant. In this connection the Appellate
Authority also submitted to the Commission detailed clarification dated
27.4.09 with regard to the present case.
6. On hearing the submission of the Respondent and reviewing the information
provided, the Commission holds that all available information has been
provided to the Appellant and accordingly disposes off the appeal.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Asst. Registrar
Cc:
1. Mr.M.Anandam
Dy. Post Master (Retd.)
12 Fourth East Cross Street
Annanagar
Vellore 632 001
2. Mr.N.Inbazhagan
The CPIO &
Sr.Supdt. of Post Offices
Department of Post
Vellore Division
Vellore 632 001
3. The Appellate Authority &
Director of Postal Services
Department of Posts
O/o The Post Master General
Chennai City Region
Chennai 600 002
4. Officer in charge, NIC
5. Press E Group, CIC