Central Information Commission
CIC/AD/A/2009/001080
Dated 18th September 2009
Name of the Applicant : MR. R. KANNAN
Name of the Public Authority : DEPTT OF POSTS
Background
1 The Applicant filed an RTI application dated 05.08.08 with the CPIO/Deptt of
Post, Madurai, seeking the following information : “I had given a
complaint on 16.6.2008 for delivery of 4 thabals which was come on
14.6.08 and status of the 4 thabals and which action taken by the
department”.The CPIO replied on 10.09.08 stating that information cannot
be furnished as the matter is subjudice. He also stated that this information
has already been communicated to the Appellant. Not being satisfied with the
reply the Applicant filed his First Appeal on 22.9.2008 requesting the
Appellate Authority to set aside the order dated 5.8.08 and to furnish the
information. However, the Appellate Authority upheld the decision of the CPIO
Madurai Division. Being aggrieved with the Appellate Authority’s reply, the
Applicant preferred a Second Appeal before the Commission on 15.7.09.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing on 18th September, 2009.
3. The Sr. Superintendent of Post Office and CPIO Madurai Division was heard
through audio conference.
4. Efforts were made to contact the Appellant over telephone but contact could
not be established with the Applicant during the hearing.
Decision
5. The Respondent submitted that the Appellant is is seeking information
regarding action taken on his complaint dated 16.6.08 regarding non delivery
of 4 speed post articles. He stated that the Appellant had not provided any
further information with regard to the speed post articles including the date of
dispatch, the place from where the articles were sent etc. According to the
Respondent, the Appellant is also seeking a copy of the letter written by the
SSP Madurai Division to the Asstt. Superintendent of Post Offices giving
instructions to different post offices in the light of various complaints about
late/non-delivery of speed post articles received by the Post office. This
letter has already been submitted before the Court in connection with another
case filed by the Appellant. The Commission directs the CPIO to provide a
certified copy of this letter, which is in possession of the Public Authority(the
original having been submitted to the Court) as the same is not exempt
under any one of the sub clauses of sec 8 (1). With regard to the remaining
information, it is observed by the Commission that the documents related to
the case are all before the District Consumer Disputes Redressal Forum,
Madurai and that the matter will take its own course. The appeal is
accordingly disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Assistant Registrar
Cc:
1. Mr. R. Kannan,
Advocate,
Pathinettangudi,
PO, Melur TK,
Madurai, 625106
2. The CPIO
Deptt of Posts,
O/o the Sr. Supdt of Post Offices,
Madurai Division,
Madurai
3. The Appellate Authority
Deptt of Posts,
O/o the PMG,
Southern Region (Tamilnadu),
Madurai
4. Officer in charge, NIC
5. Press E Group, CIC