Central Information Commission
CIC/AD/A/2009/001110
Dated 11 September, 2009
Name of the Applicant : Mr. Shalabh Verma
Name of the Public Authority : BSNL, Jaipur.
Background
1. The Applicant filed his RTI application on 06.05.09 with the PIO, BSNL, Jaipur
requesting for information against 6 points including the number of SIMS and
prepaid connections sold sold by the BSNL franchise Messrs K.K. Electro Trade
Private Limited during the period 1.10.08 to 20.4.09 . He also requested for
inspection of forms submitted by the franchise . The PIO replied on 18.5.09
denying the information under Sections 8(1)(d) and 8(1) (e) of the RTI Act as
information is of commercial confidence and also available in a fiduciary
relationship with the franchise. Not satisfied with the reply, the Applicant filed
his first appeal on 4.6.09 stating that information should be provided in public
interest . The Appellate Authority replied on 20.6.09 upholding the decision f
the CPIO and denying the information under Sections 8(1)(d) and 8(1)(e).
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for 11 September, 2009.
3. Mr. D.K. Sharma, AGM(A) represented the Public Authority.
4. The Applicant was not present during the hearing.
Decision
5. After hearing the Responding and reviewing the documents available, the
Commission upholds the decision of the CPIO and the Appellate Authority and
denies the information under Sections 8(1)(d) and 8(1)(e) of the RTI Act.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(G. Subramanian)
Assistant Registrar
Cc:
1. Mr. Shalabh Verma,
# 782, Bakshi Hemraj Ki Gali,
Paano Ka Dariba,
Subhash Chowk,
Jaipur-302002.
2. The CPIO
Bharat Sanchar Nigam Limited,
O/o the P.G.M. Telecom District,
Jaipur District,
Jairpur
3. The Appellate Authority
Bharat Sanchar Nigam Limited,
O/o the P.G.M. Telecom District,
Jaipur District,
Jairpur
4. Officer in charge, NIC
5. Press E Group, CIC