Central Information Commission Judgements

Shri Kinshuk Mayur vs Dept. Of Posts, Mumbai on 18 August, 2009

Central Information Commission
Shri Kinshuk Mayur vs Dept. Of Posts, Mumbai on 18 August, 2009
             Central Information Commission
                                                             CIC/AD/A/2009/000800

                                                               Dated August 18, 2009

Name of the Applicant                     :    Shri Kinshuk Mayur

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


Background

1. The Applicant filed an RTI application dt.28.3.09 with the CPIO, DoP, Mumbai.

He requested for the following information:

(i) Whether he is getting compensation against the non-delivered
registration letter to Indonesia or to Cuba

(ii) Whether information that he would be getting compensation of
Rs.65.8222 in cases of loss, damage or theft is true. He also wanted to know
the name of the dealing clerk and his phone No. and whether any action has
been taken against the dealing clerk.
The CPIO replied on 16.4.09 furnishing point wise information. Not satisfied
with the reply, the Applicant filed an appeal dt.20.4.09 with the Appellate
Authority. The Appellate Authority replied on 5.5.09 stating that at this stage
it is not possible to inform how much amount the Applicant will get as
compensation for the loss of registered letter dt.16.12.04 booked at Kolkatta
to the President of Indonesia since a letter has already been addressed to the
Assistant Director General, (International Mails) , Dept. of Posts , New Delhi
dated 16.4.09, for clarification of rules. He also enclosed the required copies
of rules. The Applicant then filed a second appeal dt.25.5.09 before CIC
reiterating his request for the information.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the
hearing for August 18, 2009.

3. Shri K.Neelakantan, Asst. Supdt. representing CPIO & AA represented the
Public Authority.

4. The Applicant was not present during the hearing.
Decision

5. The Commission after hearing the submission of the Respondent and after
reviewing the information provided, holds that available information has been
furnished to the Appellant and accordingly disposes of the appeal.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Shri Kinshuk Mayur
Block-S.34, Flat – 1
Prantika Sarkari Abasan
P.O. Sarangabad
Budge Budge
Kolkata 700 137

2. The CPIO
Department of Posts
O/o Chief Post Master General
Maharashtra Circle
Mumbai 400 001

3. The Appellate Authority
Department of Posts
O/o Chief Post Master General
Maharashtra Circle
Mumbai 400 001

4. Officer in charge, NIC

5. Press E Group, CIC