Central Information Commission Judgements

Mr.Prakash Chandra Bothra vs Ministry Of Communications And … on 23 February, 2011

Central Information Commission
Mr.Prakash Chandra Bothra vs Ministry Of Communications And … on 23 February, 2011
             CENTRAL INFORMATION COMMISSION
              Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066


                            File No.CIC/DS/A/2010/000832/LS

                   Appellant:                     Prakash Chandra Bothra
                   Respondent:                    Department of Posts, Jodhpur
                   Date of hearing:               23.2.2011
                   Date of decision:              23.2.2011

FACTS

The matter is heard today dated 23.2.2011. Appellant not present.
The Department is represented by Shri B. B. Arya, Inspector.

2. I have carefully gone through the material on record. All that I have
in the name of RTI application is disjointed jottings of the appellant regarding his TA
bills, tuition fee and OTA bills etc. This does not make any sense to me. The appellant
is not present to advise the Commission asto what precise information he wishes to
seek.

3. In the premises, I am constrained to dismiss the appeal. I may also
bring on record that such kind of frivolous matters result in wastage of time and
resources of the Commission and, therefore, the appellant is well advised to be serious
and sincere in taking re-course to this law in future.

Sd/-

(M.L. Sharma)
Central Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges, prescribed under the Act, to the CPIO of this
Commission.

(K.L. Das)
Deputy Registrar

Address of parties :-

1. The Director Postal Services & CPIO
Department of Posts,
O/o the Postmaster General,
Rajasthan West Zone,
Jodhpur-342001

2. Shri Prakash Chandra Bothra
Postal Assistant, Curu Head Post Office,
Rajasthan