Central Information Commission Judgements

Mr. Rajendra Singh vs Bsnl, Hisar on 19 November, 2009

Central Information Commission
Mr. Rajendra Singh vs Bsnl, Hisar on 19 November, 2009
             Central Information Commission
                                                               CIC/AD/C/2009/000634
                                                             Dated 19th November, 2009

Name of the Applicant                     :    MR. RAJENDRA SINGH


Name of the Public Authority              :    BSNL, HISAR

Background

1. The Applicant filed his RTI application on 20.03.09 with the PIO / BSNL, Hisar
requesting for information related to the outstanding payment released to M/s. K.K.
Electronics against 10 points. The AGM (Admn) O/o GMTD, Hisar returned the
application and the IPO to the Applicant informing him that he has approached the
wrong CPIO and office . Being aggrieved with this reply, the Applicant filed a First
appeal with the Appellate Authority-cum-CGMT, Haryana Circle, Ambala informing him
that he has not received any information. He also stated that he had personally
contacted on 20.09.08 the CPIO O/o GMTD in question and that the CPIO had
assured him that he will look into the matter and arrange to supply the information.
He added that non supply of information might have caused a great financial loss to
the Public & BSNL Exchanger with the reason that the contractor under FORGERD
documents might have received payment without doing any work, in connivance with
the officials of the BSNL. On not receiving any reply the Appellate Authority, the
Applicant filed an Appeal before the State Information Commissioner, Haryana and
the same was sent to the CIC on 31.03.09. A Notice was issued by the CIC dated
30.09.09 directing the PIO to provide information and also to respond to a show
cause Notice issued to him to appear before the Commission on 19.11.09 with the
explanantion to the showcause notice and with relevant files and documents.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner scheduled the
hearing for 19th November, 2009.

3. No body was present during the hearing.

Decision

4. The Commission received a fax dated 30.10.09 from the GM(Admn/HR)-cum-CPIO,
O/o CGM, Haryana Telecom Circle, Ambala stating that a hearing in this case has
already been held and as per the decision No.CIC/AD/C/X/09/00025 dated 27.02.09
all the information has already been furnished to the Complainant vide letter dated
24.03.09. In view of the fact that information has already been provided against the
same RTI request , the penalty proceedings against the CPIO are dropped.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Cc:

1. Mr. Rajendra Singh
C/o Bharat Computers
Azad Nagar
Rajgarh Road
Hisar – 125 001 – 17.

2. The PIO
Bharat Sanchar Nigam Limited
O/o the G.M. Telecom District
Hisar District
Hisar.

3. Officer in charge, NIC

4. Press E Group, CIC