Central Information Commission Judgements

Shri Bachan Singh Kathait vs Bharat Sanchar Nigam Ltd. on 4 July, 2008

Central Information Commission
Shri Bachan Singh Kathait vs Bharat Sanchar Nigam Ltd. on 4 July, 2008
                   Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                       Bhikaji Cama Place, New Delhi-110066
                               Website: www.cic.gov.in

                                                     Decision No. 2767/IC(A)/2008

                                                     F. No. CIC/MA/C/2008/00230

                                                          Dated, the 4th July, 2008

Name of the Appellant             :       Shri Bachan Singh Kathait

Name of the Public Authority      :       Bharat Sanchar Nigam Ltd.

                                      DECISION

1.

The complainant did not avail of the opportunity of personal hearing on
04.07.2008. The complaint, therefore, examined on merit.

2. The complainant has alleged that the information asked for have not been
furnished to him. Hence, this complaint before the Commission.

3. The copy of RTI application submitted to the Commission is not legible. It
is, therefore, not possible to specify the nature of information sought for by the
complainant.

4. The complainant is advised to submit a legible copy of RTI application to
the concerned CPIO who should examined the disclosure of information as per
provisions of the Act. The information should be furnished within 15 workings
days from the date of issue of this decision.

5. The parties are accordingly advised and this complaint is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Additional Registrar

1
Name and address of parties:

1. Shri Bachan Singh Kathait, Village – Mekhauli, Patarlaya Mehalchouri,
Distt – Chamoli – 246431., Uttrakhand.

2. The CPIO, Chief General Manager, Bharat Sanchar Nigam Limited,
Dehradun, Uttranchal.

2