Central Information Commission Judgements

Shri Lala Ram vs Bharat Sanchar Nigam Limited on 17 October, 2008

Central Information Commission
Shri Lala Ram vs Bharat Sanchar Nigam Limited on 17 October, 2008
              Central Information Commission

                                      No.CIC/MA/A/2008/01439/AD

                                              Dated: 17 October 2008

Name of the Appellant        :   Shri Lala Ram,
                                 Sub-Divisional Engineers,
                                 BSNL, Civil Sub Division-I,
                                 Shardharpuri Phase-II, Meerut.


                             :   The CPIO & GM (D&A)
Name of the Public               Bharat Sanchar Nigam Limited,
Authority                        CGMT, U.P. (W) Circle Telephone
                                 Exchange Building, Shastri Nagar,
                                 Meerut (Uttar Pradesh)


Background

1. The RTI application was filed on 24.03.08. The Appellant requested
for certified, legible copies of two reports (1) an “enquiry report” in
connection with the serious view taken by the competent authority
about non-observance of rules & regulations of safety measures as
mentioned in “Recordable warning” para 3 and (2) the “Inspection
report” which was confirmed by spot verification by the ‘Inspecting
Authority” as mentioned in “Recordable warning” para 3.

2. The CPIO replied on 19/4/08 stating that the information did not
pertain to CE (Civil) Office, Meerut and that the name of custodian
office may be intimated by the Appellant. The first appeal was filed on
23/5/08 requesting once again for the information and stating that the
CPIO’s information regarding the custodian office was wrong. The
second appeal was filed on 4/9/08 with CIC.

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard
the matter on October 17, 2008.

4. The Appellant was present in person at the hearing.

5. Shri Shameem Akhtar, GM (D&A) & PIO represented the Public
Authority.

Decision.

6. The CPIO submitted that the Appellate Authority had replied on 8/7/08
enclosing desired information, but the letter was returned undelivered
on 14/7/08 with remarks that addressee had been transferred to
Delhi. This was informed to the Appellant vide letter dated 14/10/08.

7. The Commission directs the PIO to provide a certified of the enquiry
report, as sought in point no.2 of the RTI request, within 15 days of
the receipt of the Order after removing from it names and designations
of officials who have contributed to the report as per provision in
Section 10 (i) of the RTI Act.

8. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(K.G. Nair)
Designated Officer

CC:

1. Shri Lala Ram, Sub-Divisional Engineer (P & D), O/o Superintending
Engineer (c), BSNL, A-2/E-2 Curzon Road Barracks, Kasturba Gandhi
Marg, New Delhi – 110001.

2. The Public Information Officer, O/o Chief General manager Telephones,
BSNL, UP (West) Circle, T.E. Building, Shastri Nagar, Meerut, UP.

3. The Appellate Authority, O/o Chief General manager Telephones,
BSNL, UP (West) Circle, T.E. Building, Shastri Nagar, Meerut, UP.

4. Officer Incharge, NIC.

5. Press E Group, CIC.