CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/DS/A/2010/001335/LS
Complainant: S. Rajasegaran
Respondent: BSNL, Chennai
Date of hearing: 24.1.2011
Date of decision: 24.1.2011
FACTS
The matter is heard through video-conferencing today dated
24.1.2011. Appellant not present. The BSNL is represented by Shri Manickam, GM
at NIC, Chennai and Shri Chandrashekhar, AGM at NIC, Trichy.
2. The matter, in short, is that the appellant had sought copies of
service records relating to his brother late Shri S. Anbazhagan, TS (O). Both the
CPIO and AA had declined to disclose this information u/s 8 (1) (j) of the RTI Act.
In the appeal memo filed before this Commission, the appellant has pleaded for
disclosure of above information without indicating the purpose for which he is
seeking this information. He has also not appeared before this Commission through
video-conferencing to plead his case.
3. In the premises, we are constrained to dismiss the appeal.
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 Asstt. General Manager (Admn.) & CPIO
BSNL, O/o Pr. General Manager,
Trichy-1,
Tamilnadu
2. The Chief General Manager & A A
BSNL, Tamilnadu circle,
80 Anna Salai,
Chennia-600002
3. Shri S. Rajasegaran
42 A, Bazzar Street, Kadambar Kovil,
Kulithalai-639104, Karur District,
Tamilnadu