Central Information Commission Judgements

Mr.M.L.Agrawal vs Bsnl, Meerut on 4 February, 2009

Central Information Commission
Mr.M.L.Agrawal vs Bsnl, Meerut on 4 February, 2009
           Central Information Commission
                                                    CIC/AD/A/09/00075

                                                  Dated February 4, 2009

Name of the Appellant              :   Mr.M.L.Agrawal

Name of the Public Authority       :   BSNL, Meerut

Background

1. The Appellant filed an RTI application dt.6.5.08 with the CPIO, BSNL,
Meerut. He stated that he has not been receiving leave records from
time to time and wanted to know the reasons for his service book not
been completed at Bulandshahar and Etah for the period July 1998 to
Dec.2005. He stated that he has made representations several times
and wants the following information.
‘Total leaves (Earned Leave & half Pay Leave) at credit of the Appellant
as on 31.12.2007’
The PIO replied on 7.6.08 stating that the total leave at credit of the
Appellant as on 31.1.07 cannot be provided as the service record has
not been completed at the O/o GMTD, Bulanshahahar, GMTD, Noida
and TDM Etah from 1.7.1998 to 31.12.07. He also added that
correspondence in this regard has been made to A.O (Cash) O/o
GMTD, Bulandhshar, GMTD, NOIDA and TDM Etah respectively. Not
satisfied with the reply, the Appellant filed an appeal dt.19.6.08 with
the Appellate Authority. On not receiving any reply, the Appellant filed
a second appeal dt.31.8.08 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing on February 4, 2009.

3. Mr. Shyam Singh, CPIO & DGM(A), BSNL, Aligarh represented the
Public Authority.

4. The Appellant was not present during the hearing.
Decision

5. The respondent submitted that the information could not be provided
for the following reason: the appellant during the period 1.7.98 to
31.12.05 was posted in three districts, Bulandshaher, Noida, and Etah.
The service book is normally completed at the time of transfer and
along with the LPC is sent to the next place where the person is
posted. In the appellant’s case, despite five reminders from the CPIO,
Aligarh to the DGM,cum-CPIOs in Bulandshahr , Noida and Etah, the
service book has not been completed and therefore information could
not be provided. The GM (Admn) and CPIO, UP, West Circle also wrote
to the three CPIOs on 3.2.09 asking them to complete the leave
account of the appellant by 3.2.09. In response, the CPIO, Noida
replied stating that the E/L and HPL record of the appellant from
1.7.98 to 31.8.2000 is not available in his office.

6. Based on the submission, the Commission directs the three CPIOs in
Bulandshahr, Noida and Etah to complete the service record of the
officer within 10 days of receipt of this Order and to provide certified
photocopies of the service book to the appellant by 28th of February,
2009 and to send a compliance report to the Commission by the first
week of March, 2009.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.M.L.Agrawal
A-1, Prag Mill Compound
Ramghat Road
Aligarh

2. The CPIO
Bharat Sanchar Nigam Limited
O/o C.G.M.T
U.P.Circle
Telephone Exchange Building
Shastri Nagar
Meerut

3. The CPIO & DGM(A&P),
O/o GMTD,
Bulandshahar (U.P.)

4. The CPIO & DGM(A&P),
O/o GMTD,
Sector 19,
Noida(U.P.)

5. The CPIO & TDM
O/o TDM Etah
Etah (UP)

6. The Appellate Authority
Bharat Sanchar Nigam Limited
O/o C.G.M.T
U.P.Circle
Telephone Exchange Building
Shastri Nagar
Meerut

7. Officer in charge, NIC

8. Press E Group, CIC