Central Information Commission Judgements

Sh. B.K. Sharma vs B.S.N.L. on 8 September, 2008

Central Information Commission
Sh. B.K. Sharma vs B.S.N.L. on 8 September, 2008
                Central Information Commission
                            2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi - 110 066
                                Website: www.cic.gov.in

                                                          Decision No.3238/IC(A)/2008
                                                          F. Nos.CIC/MA/A/2008/01073
                                                                  CIC/MA/A/2008/01076
                                                                  CIC/MA/A/2008/00926
                                                        Dated, the 8th September, 2008

Name of the Appellant:                  Sh. B.K. Sharma

Name of the Public Authority:           B.S.N.L.
         i
Facts

:

1. Both the parties were heard on 8/9/2008.

2. The appellant has grievances relating to service matters, mainly transfer
and promotion. In this context, he has asked for certain information through
separate applications. Being not satisfied with the responses of the CPIO and
the Appellate Authority, he has submitted three separate appeals, before the
Commission, which are identical. For the sake of convenience, all the petitions
submitted by him, are examined together.

3. During the hearing, the details of information asked for and the replies
given by the respondent, were discussed. The appellant pleaded for providing
the following information:

• Note sheet containing information about processing of his representation
for transfer since 2005 onwards;

• Copy of seniority list prepared in April 2007;
• Copy of DPC proceedings in which the appellant’s candidature was
considered for promotion;

• ACR grades since 1999 till date (the remarks of the reporting and
reviewing officers including their identities should, however, been withheld
as such information are being confidential); and,
• Action taken report, if any, on the representations submitted by the
appellant since February 2007.

i
“If you don’t ask, you don’t get.” – Mahatma Gandhi

1
Decision:

4. As agreed between the parties, the CPIO should furnish the information
asked for by the appellant, as also identified in para 3 above, within 15 working
days from the date of issue of this decision. As pleaded by the appellant, the
documents up to 10 pages should be provided free of cost to the appellant, since
the CPIO has already collected the cost by including the forwarding letters.

5. The appeal is thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner ii

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name & address of Parties:

1. Sh. B.K. Sharma, H. No.38, Chilgari-Dharamsala, Distt. Dharamsala – 176
15 (H.P.)

2. Sh. Suresh Kumar, Jt. DDG (MIS-II) & CPIO, Bharat Sanchar Nigam Ltd.,
A-506 Statesman house, B-148 Barakhamba Road, New Delhi – 110 001.

3. Sh. N.K. Narang, DDG (MIS) & AA, BSNL, A-901 Statesman House, B-

148 Barakhamba road, New Delhi – 110 001.

4. Sh. P.S. Dipta, PIO-cum-GM (A), BSNL, O/o the CGMT, H.P. Circle,
Shimla – 171 009.

5. CGMT & Appellate Authority, BSNL, H.P. Telecom Circle, Block No.11,
SDA Complex, Kasumpti, Shimla – 171 009.

ii
“All men by nature desire to know.” – Aristotle

2