Central Information Commission Judgements

Shri Kaluram vs Bharat Sanchar Nigam Ltd. on 19 September, 2008

Central Information Commission
Shri Kaluram vs Bharat Sanchar Nigam Ltd. on 19 September, 2008
                      Central Information Commission
                           2nd Floor, August Kranti Bhawan,
                        Bhikaji Cama Place, New Delhi-110066
                                Website: www.cic.gov.in

                                                          Decision No. 3303 /IC(A)/2008

                                                             F. No. CIC/MA/C/2008/00377

                                                        Dated, the 19th September, 2008

Name of the Appellant               :       Shri Kaluram

Name of the Public Authority        :       Bharat Sanchar Nigam Ltd.
         1
Facts

:

1. The complainant did not avail of the opportunity of personal hearing on
18.09.2008. The complaint is therefore examined on merit.

2. On perusal of the documents submitted by the complainant, it is observed
that the CPIO has duly replied and asked the complainant to make necessary
deposits of Rs. 24/- for obtaining the desired information, which he has not done.
Instead, he has complaint to the Commission against the advice of the CPIO.

Decision:

3. The complainant is advised to deposit the costs of photocopy of the
documents required by him so as to obtain the required information.

4. This complaint was unnecessary and is thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

If you don’t ask, you don’t get – Mahatma Gandhi

1
2

Name and address of parties:

1. Shri Kaluram S/o Shri Likhmaram, 21/ DWD, Rawatsar, Hanumangarh,
Rajasthan-335524.

2. The Divisional Engineer (Admn.) & APIO,, Bharat Sanchar Nigam Ltd., O/o
GMTD Sri Ganga Nagar-335001, Rajasthan.

All men by nature desire to know – Aristotle
2