Central Information Commission Judgements

Ms.K.Manickam vs Dept. Of Posts, Tirupur on 6 May, 2009

Central Information Commission
Ms.K.Manickam vs Dept. Of Posts, Tirupur on 6 May, 2009
             Central Information Commission
                                                              CIC/AD/A/09/00291

                                                                  Dated May 6, 2009

Name of the Applicant                   :    Ms.K.Manickam

Name of the Public Authority            :    Dept. of Posts, Tirupur

Background

1. The Appellant filed an RTI application dt.29.8.08 with the CPIO, DoP, Tirupur.

She requested for issue of duplicate KVPs in lieu of lost original certificates of
S.No.40CD 639038 to 639041 & 40CD 639455 to 439460 and to furnish
certified photocopies of all the documents related to action taken onr her
letter dt.28.4.07 in this regard.. The CPIO replied on 6.10.08 stating that
indemnity bond was examined and it was found that the surety is not
adequately solvent. He advised the Applicant to file a fresh indemnity bond
with fresh surety. He also added that there is no provision under RTI Act for
redressal of grievances related to service matters. The Applicant filed an
appeal dt.27.9.08 with the Appellate Authority. She also brought to the
attention of the Appellate Authority the CIC Decision No.CIC/Legal/2007/006
dt.13.2.08 which states Senior Citizens to be given top priority. The Appellate
Authority replied on 29.10.08 stating that RTI is not a forum for the redressal
of grievances and directed CPIO to provide reasons for rejecting the request
without omitting any points/information required by the Applicant. The
applicant filed a second appeal dt.5.2.09 before CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing May 6, 2009. However at the request of the Respondent, the matter
was heard on May 1, 2009.

3. Mr.Mervin Alexander, Appellate Authority represented the Public Authority.

4. The Appellant was not present during the hearing.

Decision

5. The Respondent submitted that the Department of Posts, Tirupur Division is
already in the process of issuing duplicate KVPs within a few days to the
Appellant in lieu of lost original certificates and that the grievance of the
Appellant would be addressed soon. In these circumstances, the Commission
holds that available information has been provided and accordingly disposes
off the appeal.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Ms.K.Manickam
W/o Mr.M.Krishnasamy
6/232 Sulur Road
Selakkarichal (Post)
Palladam (T.K)
Coimbatore

2. The CPIO &
Supdt. of Post Offices
Department of Post
Tirupur Division
Tirupur 641 601

3. Mr.S.Mervin Alexander
The Appellate Authority &
Director of Postal Services
Department of Posts
O/o Post Master General
Western Region (TN)
Coimbatore 641 002

4. Officer in charge, NIC

5. Press E Group, CIC