Central Information Commission
CIC/AD/C/09/00216
Dated May 5, 2009
Name of the Applicant : Mr.Rajesh Kumar
Name of the Public Authority : BSNL, Chattisgarh
Background
1. The Appellant filed his RTI application dt.14.10.08 with the CPIO, BSNL,
Ambikapur. He requested for copies of the bill vouchers in respect of the
mobile towers and boundary wall constructed in Village Ghutra in Korea
district. He also wanted the copies of the bill vouchers in respect of the
pipeline being laid between villages Khatotia and Kachhore. The CPIO
replied on 27.10.08 stating that the mode of payment of RTI fee is not correct
and requested the Applicant to send the same. Aggrieved with this reply, the
Applicant filed an appeal to the Chhatisgarh Information Commission on
23.12.08 which was forwarded to the CIC on 6.2.09.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for May 5, 2009.
3. Both the Appellant and the Respondent were absent at the hearing.
Decision
4. As suggested by the CPIO, the Appellant may deposit the RTI fee of Rs.10/-
in the prescribed mode to the CPIO, BSNL, Ambikapur and the CPIO may
provide the information by 30th May, 2009 on receipt of the RTI fees.
5. The appeal is disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G.Subramanian)
Asst. Registrar
Cc:
1. Mr.Rajesh Kumar
Aatmz Shri Ramsharan
Vill. – Salva
Post – Guthra
Tehsil – Manendragarh
Dist – Korea
2. The CPIO
Bharat Sanchar Nigam Limited
O/o Telecom District Manager
Ambikapur (Sirguja)
Chattisgarh
3. Officer in charge, NIC
4. Press E Group, CIC