Central Information Commission
CIC/AD/A/2009/001329
Dated 29th October, 2009
Name of the Applicant : MR. R.P. SINGH
Name of the Public Authority : DEPARTMENT OF POSTS
Background
1. The Applicant filed his RTI request on 20.06.09 with the CPIO , O/o CPMG,
U.P. Circle, Lucknow requesting for information against 3 points related to his
gratuity, and leave encashment recovery. The CPIO replied on 01.07.09
informing the Appellant that the CPIO is not expected to interpret or analyse
the information in the application. Not satisfied with the reply, the Appellant
filed a First Appeal on 16.07.09 seeking further clarification. The Appellate
Authority replied on 17.08.09 upholding the decision of the CPIO. Being
aggrieved with reply, the Appellant filed a Second Appeal before the CIC
requesting for information..
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 29th October, 2009.
3. Mr. Manoj Kumar Srivastava, ASPOS(VP) represented the Public Authority.
4. The Applicant was present during the hearing.
Decision
5. The Commission on reviewing the RTI request observed that in point 3, the
Appellant is seeking the CPIO’s opinion on certain decisions taken by the
competent authority and holds that information sought against this point do
not fall under the definition of information as given in the Section 2(f) of the
RTI Act. Remaining information has been provided. The appeal is accordingly
disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Assistant Registrar
Cc:
1. Mr. R.P. Singh
Retd. Dy. Post Master,
Fatehgarh,
Mo-Ganganagar,
Farrukhabad.
2. The PIO
Department of Posts
O/o the Chief Postmaster General
U.P. Circle
Lucknow.
3. The Appellate Authority
Department of Posts
O/o the Chief Postmaster General
U.P. Circle
Lucknow.
4. Officer in charge, NIC
5. Press E Group, CIC