Central Information Commission Judgements

Mr. Mahaveer Prasad Verma vs Uti Technology Services Ltd. on 15 September, 2008

Central Information Commission
Mr. Mahaveer Prasad Verma vs Uti Technology Services Ltd. on 15 September, 2008
             CENTRAL INFORMATION COMMISSION
                                                             Appeal No.2821/ICPB/2008
                                                                      F.No.PBA/08/377
                                                                   September 15, 2008

               In the matter of Right to Information Act, 2005 - Section 19
Appellant:          Mr. Mahaveer Prasad Verma
Public authority:   UTI Technology Services Ltd.
                    Mr. Krishna Singh, PIO
FACTS

:

The appellant has sought certain information under RTI Act vide his letter dated
29.8.2007 addressed PIO, Office of Commissioner of Income Tax, Hazratganj, Lucknow
regarding receipt of PAN Card No. ACFPV7791N. This application was transferred to
UTI Technology Services Limited and the PIO of UTI Technology Services Ltd. has
given reply vide letter dated 19.9.2007 that the PAN Card issued in his name against his
application has been dispatched to him on 14.9.2007. Since the appellant has not
received PAN Card he has filed an appeal before the first AA on 11.10.2007. Again he
has not received any reply from the AA therefore he has filed this appeal before the
Commission on 13.02.2008. Comments were called for vide letter dated 12.5.2008
which was received from PIO of UTI TSL on 26.5.2008 to inform the Commission that
dispatch of said PAN Card was again informed to the complainant on 19.9.2007 and the
complainant in his letter dated 11.10.2007 has acknowledged the receipt of PAN Card.

DECISION:

2. I have gone through the application dated 29.8.2007 and the reply given by the
PIO on 19.9.2007 and also the comments furnished by the PIO on 26.5.2008.
However, the PIO while forwarding his comments has not touched on the other issues
which he has raised in his appeal dated 11.10.2007. Since the appellant has received
the requisite reply from the UTI Technology Services, in case if he requires any further
information from UTI he has to request for that specific information which will be
provided by the CPIO. As per the comments furnished by the CPIO, since the appellant
has acknowledged the receipt of the PAN Card, nothing survives in his appeal and I,
therefore, reject his appeal.

Let a copy of this decision be sent to the appellant and CPIO.

Sd/-

(Padma Balasubramanian)
Central Information Commissioner
Authenticated true copy :

(Prem Singh Sagar)
Under Secretary & Assistant Registrar
1
Address of parties :

1. Mr. Krishna Singh, PIO, UTI Technology Services Ltd., Plot No. 3, Sector 11,
CBD Belapur, Navi Mumbai-400614

2. Mr. Mahaveer Prasad Verma, E-3565, Rajajipuram, Lucknow, Uttar Pradesh-

226017

2