Central Information Commission Judgements

Mr.Sanjay Gupta vs M/O Communications & It & Bsnl, New … on 27 February, 2009

Central Information Commission
Mr.Sanjay Gupta vs M/O Communications & It & Bsnl, New … on 27 February, 2009
             Central Information Commission
                                                             CIC/AD/C/X/09/00034

                                                          Dated February 27, 2009

Name of the Applicant                     :   Mr.Sanjay Gupta

Name of the Public Authority              :   1)M/o Communications & IT
                                              2)BSNL, New Delhi

Background

1. The Applicant filed his RTI application dt.16.6.06 with CPIO, DoT. He
requested for information against 8 points with regard to the meetings held
by the Telecom Advisory Committee including the number of meetings which
need to be held in a year; the rules which stipulate that the meetings have to
be held at least twice a year; the no. of meetings held by the present
Committee whose membership ends on 30.11.08. He also wanted to know
why the MTNL meetings were not held in Delhi and whether any action has
been taken against the Managers who were responsible for not holding the
meetings. The CPIO, DoT & Director (PHP) replied on 20.6.08 enclosing a
copy of circular No.8-01/2004-PHP dt.10.9.04 with regard to points 1 & 2 and
transferred the application to CPIO, MTNL for providing information with
regard to points 3 to 8 and to CPIO, BSNL for providing information with
regard to point 8. On not receiving any reply from the CPIO, BSNL, the
applicant filed his complaint dt.9.12.08 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing on February 27, 2009.

3. Mr. Arun Kumar Verma, Dir(PHP) & CPIO, DoT, Mr. Brahm Prakash, S.O(Dy.

Manager-RTI), Mr. C.B. Singh, SDE, MTNL and Mr. Ashok Sharma, SDE, MTNL
represented the Public Authority.

4. The Applicant was not present during the hearing.

Decision

5. The CPIO, MTNL submitted that they had provided all the information against
Points Nos. 3 to 8 vide their letters dated 22.7.08, 11.8.08, 4.9.08 and
23.9.08. They also exhibited the pages from the Dak register indicating that
all the four letters had been sent to the Appellant. The CPIO, DOT submitted
that he had provided the information against points 1 & 2 on 20.6.08. The
CPIO, BSNL stated that he had requested the Appellant to deposit Rs.10/-
towards the photocopying charges; however, he did not receive the amount.
After hearing the submissions of the 3 CPIOs and after reviewing the
information provided, the Commission advises the Appellant to deposit the
required amount of money with the CPIO, BSNL and the CPIO, BSNL to
provide the information within 15 days of the receipt of the photocopying
charges from the Appellant.

6. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer

Cc:

1. Mr.Sanjay Gupta
President
Nai Umang
F-69B, Laxmi Nagar
Delhi

2. The CPIO
Dept. of Telecommunications
1205, Sanchar Bhavan
20 Ashoka Road
New Delhi

3. The CPIO
BSNL,
7th Floor, Statesman House,
Connaught Place
New Delhi

4. Officer in charge, NIC

5. Press E Group, CIC