Central Information Commission Judgements

Shri Jaipal Singh vs Dept. Of Posts, Lucknow on 24 August, 2009

Central Information Commission
Shri Jaipal Singh vs Dept. Of Posts, Lucknow on 24 August, 2009
                   Central Information Commission
                                                          CIC/AD/A/2009/000900

                                                           Dated August 24, 2009


Name of the Applicant                 :   Shri Jaipal Singh

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


Background

1. The Applicant filed an RTI application dt.22.9.08 with the CPIO, DoP, Kanpur
Nagar. He requested for information regarding the remark which the postman
had written on an undelivered letter stating that ‘Suspension is going on’.
The CPIO, DoP, Lucknow replied on 4.11.08 stating that the address was
incomplete on the envelope . Hence the letter was returned with a remark by
the postman. Not satisfied with the reply, the Applicant filed an appeal
dt.1.12.08 with the Appellate Authority stating that he has not received
correct information. The Appellate Authority replied on 2.3.09 informing the
Applicant that point 3 of the RTI request relates to the O/o Post Master
General, Kanpur and that information against points 1 and 2 has already been
provided by the CPIO. Being aggrieved with the reply, the Applicant filed a
second appeal dt.30.6.09 before the CIC.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for August 24, 2009.

3. Mr.Suresh Chand on behalf of CPIO, DoP, Lucknow represented the Public
Authority.

4. The Applicant was not present during the hearing.

Decision

5. The Respondent submitted that the particular remark has not been written by
the postman on the registered letter as maintained by the Appellant but on
the envelope of a speed post letter. He stated that the speed post letter was
returned to the sender on 2.7.08 since the address was incomplete, whereas
the remark that ‘suspension is going on’ given by the postman was dated
9.7.08 clearly indicating that it is not possible for any postman to write such
a comment on the date given. He then shared the photocopies of envelopes
of both the registered letter and speed post letter with the above mentioned
remarks, with the Commission.

6. The Commission while holding s that available information has been provided
to the Applicant, directs the CPIO to send the certified copies of the envelope
of the Speed Post letter with the said comment, to the Appellant by 20
September, 2009 and accordingly disposes of the appeal.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Asst. Registrar

Cc:

1. Shri Jaipal Singh
Praroopkar
Nalkoop Nirman Khand
89 Cantonment
Kanpur

2. The CPIO
Department of Posts
O/o Chief Post Master
Lucknow GPO
Lucknow 208 002

3. The Appellate Authority
Department of Posts
O/o Chief Post Master
Lucknow GPO
Lucknow 208 002

4. Officer incharge, NIC

5. Press E Group, CIC