Central Information Commission Judgements

Mr. Saurabh Kumar Banka vs Bharat Sanchar Nigam Ltd. on 10 October, 2008

Central Information Commission
Mr. Saurabh Kumar Banka vs Bharat Sanchar Nigam Ltd. on 10 October, 2008
          Central Information Commission
                                             CIC/MA/A/2008/01244/AD

                                                Dated October 10, 2008

Name of the Appellant         :Mr. Saurabh kumar Banka,
                               R/o 108/23, Krishna Nagar,
                               Barabanki (U.P.)


Name of Public Authority      :The PIO & General Manager,
                               Bharat Sanchar Nigam Ltd.
                               O/o Chief General Manager,
                               U.P. (E), Telecom Circle,
                               Lucknow

Background

1. The RTI application was filed on 13.03.08. The Appellant wished to
know why the tender of M/s Saurabh Trading Company had been
rejected by BSNL, who was awarded the tender and the reasons
behind acceptance of the tender by BSNL. The CPIO in his reply of
22.4.08 informed the Appellant that marks were given against
different parameters to the two companies M/s Saurabh Trading and
M/s Gold Wheel Tractors which submitted the tenders, and that the
Gold Wheel Tractors company was awarded the tender since it scored
higher marks. He attached a document giving marks scored by the two
Companies against different parameters. The Appellant preferred the
first appeal on 16.5.08 asking for reasons for giving M/s Gold Wheel
Tractor Company more marks against ‘Carpet Area and Location’ and
against ‘Turnover’. The AA replied on 22.7.08 to two letters received
from the Appellant dated 16.5.08 and 16.7.08 explaining why M/S
Gold Wheel Tractors scored marks in ‘Experience’, , ‘Carpet Area and
Location’ and ‘Turnover’ . With regard to ‘Turnover’ the AA wrote that
the turnover of Saurabh Trading Company was only Rs. 50 lakhs
whereas that of the other was Rs. 75 lakhs. The second appeal was
preferred on 15.7.08. before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard
the matter on October 10, 2008.

3. The Appellant was present in person.

4. The Public Authority was absent.

Decision

5. The Appellant submitted that against each of the 5 parameters
identified by the BSNL, M/S Saurabh Trading Company ought to have
scored higher marks . He complained that while the Company showed
their turnover as Rs. 75 lakhs when they submitted their tender, the
AA had mentioned that it was only Rs. 50 lakhs in his Order. The
Appellant also mentioned that there were gross irregularities in the
whole process of inviting and awarding tenders.

6. The Commission directs the CPIO to provide information against the
two points raised by the Appellant in the RTI request for each of the 5
parameters, along with information about the category under which
the M/s Gold Wheel Tractors Company is classified, namely, whether
it is dealing in Telecom, Fast Moving Consumer Goods or
Electronic/Electrical Goods. The information to be provided within 10
days of receipt of this Order.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr. Saurabh kumar Banka,R/o 108/23, Krishna Nagar, Barabanki
(U.P.)

2. The PIO & General Manager, Bharat Sanchar Nigam Ltd.O/o Chief
General Manager,U.P. (E), Telecom Circle, Lucknow

3. The Appellate Authority-RTI, BSNL O/o Chief General Manager, U.P
(E), Telecom Circle, Lucknow.

4. Officer incharge, NIC

5. Press E Group, CIC