Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi-110066
Website: www.cic.gov.in
Decision No. 3246 /IC(A)/2008
F. No. CIC/MA/A/2008/01097
Dated, the 10th September, 2008
Name of the Appellant : Shri K. Sampathkumar
Name of the Public Authority : Bharat Sanchar Nigam Ltd.
1
Facts
:
1. The appellant was heard on 10.09.2008.
2. The appellant, an employee of the respondent, has asked for minutes of the
Field Officers meetings during a specified period. While the CPIO has refused to
provided information u/s 8 (1) (d) of the Act, the Appellate Authority has informed
that the required information is not available, hence it could not be furnished. During
the hearing, the appellant stated that he himself has conducted meetings of the Field
Officers and the minutes of such meetings are available with the respondent.
Decision:
3. The appellant has admitted that he has earlier conducted the meetings of the
Field Officers and has had access to the required information. He is advised to
submit copies of such minutes to the Commission to ascertain the availability of
information with the respondent. If he does so, necessary action would be initiated
against the respondent for providing misleading information that the required
If you don’t ask, you don’t get – Mahatma Gandhi
1
documents are not maintained by them. The appellant should submit the documents
within 15 working days from the date of issue of this decision.
4. The appeal is thus disposed of
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
2
Name and address of parties:
1. Shri K. Sampathkumar, E-14, WMS Telecom Qrtrs., 47th Cross, 9th Main,
Jayanagar, 5th Block, Bangalore-560041.
2. Shri Sambasiva Rao, AGM (Legal) & ACPIO, BSNL, O/o the CGM AP
Telecom Circle, Hyderabad-500001.
3. The CGMT AP & Appellate Authority (RTI), O/o the CGM AP Telecom Circle,
Hyderabad-500001.
All men by nature desire to know – Aristotle
2