Mr. Mohd. Luqman vs Bharat Sanchar Nigam Ltd on 15 July, 2008

0
26
Central Information Commission
Mr. Mohd. Luqman vs Bharat Sanchar Nigam Ltd on 15 July, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                     Decision No. 2833/IC(A)/2008
                                                      F. No. CIC/MA/A/2008/00661
                                                         Dated, the 15th July, 2008

Name of the Appellant             :     Mr. Mohd. Luqman

Name of the Public Authority      :     Bharat Sanchar Nigam Ltd.

                                      DECISION
1.

The appellant did not avail of the opportunity of personal hearing on
14.07.2008. The appeal is, therefore, examined on merit.

2. The appellant had asked for personal and official details of a third party,
which was denied u/s 8 (1) (j) of the Act.

3. In his appeal before the Commission, the appellant has not indicated as to
what is the public interest in seeking disclosure of information relating to a third
party. In view of this, the appeal was unnecessary and is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties:

1. Mr. Mohd. Luqman, Ex-Circle Secretary, AITTEA (FNTO), Shamlal Plot,
Dhobi Galli, Khamgaon – 444 303 (M.S.)

2. Mr. G. Jayaraman, GM (HQ) & CPIO, Bharat Sanchar Nigam Ltd., O/o.

The Chief General Manager, Maharashtra Circle, Mumbai – 400 054 (Ref:
No. MH/RTI/08 dated 10/7/2008).

1

LEAVE A REPLY

Please enter your comment!
Please enter your name here