Central Information Commission Judgements

Mrs. Faimida vs Department Of Post on 5 November, 2008

Central Information Commission
Mrs. Faimida vs Department Of Post on 5 November, 2008
          Central Information Commission

                                            CIC/MA/A/2008/01342/AD

                                              Dated November 05, 2008

Name of the Appellant         : Mrs. Faimida,
                                47, Sudama Nagar,
                                Ujjain,


Name of Public Authority      : The CPIO
                                Sr. Supdt. Of Post Offices
                                Department of Post
                                Ujjain- 456 010

Background

1. The RTI request was filed on 4.2.08. The Appellant requested for
certified copies of the MIS Account that she had opened at the Post
Office, Behugarh, Extra Departmental Sub Office (EDSO), Ujjain (MP).
This MIS account amounting to Rs.12,000/- was opened on 4.2.04.
The CPIO replied on 3.3.08 stating that the information cannot be
provided as per Section 8(1) (g) of the RTI Act. He did not given any
other reason for denial of information to the appellant. The Appellant
filed her first appeal on 28.3.08 reiterating her request for the
information. The Appellate Authority replied on 30.4.08, upholding the
CPIO’s decision but stating that the denial of information ought to
have based on Section 8(1) (h) instead of 8(1) (g) of the RTI Act. The
Appellant filed her second appeal before the CIC on 26.7.08. She
stated that the officers of the postal department had willfully denied
her information and once again reiterated her request for payment of
Rs. 12000 which she has deposited in the MIS account.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard
the matter on November 05, 2008.

3. The Appellant was not present at the hearing.

4. Mr. H.C. Khadse, SSPOS & CPIO, Ujjain, Mr. L.K. Mitthankheehwak,
ASPOS, Indore and Mr. Ravindra Sharma, ACPIO represented the
Public Authority.

Decision

5. The Respondents submitted that the Appellant had deposited
Rs.12,000/- with Mr. Sanjay Saxena, Post Master, Behugarh, Extra
Departmental Sub Office (EDSO), Ujjain (MP) and that the Post master
instead of opening the MIS account ,opened a Saving Bank Account for
Rs.60 in the name of the Appellant without the Appellant’s consent and
pocketed the remaining amount. The respondents also stated that the
Postmaster is involved in several other such fraud cases and that an
FIR had been lodged against him and a criminal case is pending
against him. At present Mr. Sanjay Saxena is out of the prison on bail.
The respondents further submitted that they do not have any records
relating to the appellants MIS Account and that all they possess are
documents related to the Rs.60/- Saving Bank Account that was
opened by Mr. Sanjay Saxena.

6. The Commission directs the CPIO to provide an affidavit to the
Appellant stating that the Post Office in Ujjain has no record related to
the Appellant’s MIS Account and send a copy of the same to the
Commission. The CPIO is also directed to provide certified copies of all
documents related to the Savings Account of the Appellant including
the receipts for Rs.60, relevant pages from the ledger book, Pay-in-
Slip, index card etc. to the Appellant. All information to be provided to
the Appellant within 10 days of the receipt of this Order.

7. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G.Nair)
Designated Officer

Cc:

1. Mrs. Faimida, W/o Mohd. Salim Qureshi, 47, Sudama Nagar, Ujjain.

2. The CPIO-RTI, Sr. Supdt. Of Post Offices, Department of Post, Ujjain-

456 010.

3. The Appellate Authority, RTI, O/o Post Master General , Indore Circle,
Indore.- 452 001

4. Officer incharge, NIC

5. Press E Group, CIC