Central Information Commission Judgements

Mr.Pawale Nagappa Shankarrao vs Department Of Post, Aurangabad on 28 January, 2009

Central Information Commission
Mr.Pawale Nagappa Shankarrao vs Department Of Post, Aurangabad on 28 January, 2009
             Central Information Commission
                                                    CIC/AD/A/X/09/00034/AD

                                                          Dated January 28, 2009

Name of the Appellant                 :   Mr.Pawale Nagappa Shankarrao

Name of the Public Authority          :   Department of Post, Aurangabad


Background

1. The Appellant filed an RTI request dt.11.8.08 with the CPIO, Dept. of Post,
Aurangabad. He requested for information against 16 points . The CPIO
transferred the RTI application to CPIO, Dept. of Post, Osmanabad on 18.8.08
and directed him to provide all the information except for points 1 and 16.
The CPIO, Dept. of Posts, Aurangabad replied on 8.9.08 providing information
to points 1 and 16. The CPIO, Dept. of Post, Osmanabad replied on 9.9.08
stating the information sought is exempted under Section 8(h) of the RTI Act.
The Appellant filed an appeal dt.24.8.08 with the Appellate Authority. The
Appellate Authority replied on 3.10.08. The Appellant filed a second appeal
dt.29.10.08 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing on January 28, 2009.

3. Mr. Z.B. Maskar, CPIO and SPOs Osmanabad, Mr. A.D. Babras (on behalf of
Appellate Authority), ADPT and Mr. H.N. Saste, ASP(HQ) represented the
Public Authority.

4. The Appellant was not present during the hearing.

Decision

5. The Respondents submitted that the Appellant had committed a fraud of
Rs.54,563/- by keeping shortage in cash balance, non credit in MSEB bill, non
credit in RD/CRD/TRC. They also stated that the Department has filed a
police case against the Appellant , which is on-going and near about
Rs.15,00/- has to be recovered from him and that the Appellant has been
removed from service. They further added that the Appellant has filed more
than 50 RTI applications, many times asking for the same information and
also opinions . They further stated that the information required by the
Appellant on Department rulings and on other subjects have been provided
to him and that he has also been heard twice by the Appellate Authority in
this connection.

6. The Commission holds that with regard to points T and T-1, all papers dealing
with the on-going police case are exempted from disclosure under section
8(i)(j). The Commission also directs the CPIO to identify information not given
earlier and provide the same to the Appellant within 15 days of the receipt of
this Order.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr.Pawale Nagappa Shankarrao
C/o Mamta Niwas
B/H Sheetal Hotel
Vyas Nagar
Nldurg, Tal. Tuljapur
Osmanabad 413 602

2. The CPIO &
The Asst. Director Postal Services
Department of Post
O/o Post Master General
Aurangabad Region
Aurangabad 431 002

3. The Appellate Authority &
The Director Postal Services
Department of Post
O/o Post Master General
Aurangabad Region
Aurangabad 431 002

4. Officer in charge, NIC

5. Press E Group, CIC