Central Information Commission Judgements

Shri M.L. Gupta & Shri Ramesh Kumar vs Telecommunications Consultants … on 22 July, 2008

Central Information Commission
Shri M.L. Gupta & Shri Ramesh Kumar vs Telecommunications Consultants … on 22 July, 2008
                                         1

                    Central Information Commission
                         2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi-110066
                              Website: www.cic.gov.in

                                                         Decision No. 2885/IC(A)/2008

                                                  F. No. CIC/MA/A/2008/00719 & 722

                                                             Dated, the 22nd July, 2008

Name of the Appellant                :       (1) Shri M.L. Gupta
                                             (2) Shri Ramesh Kumar

Name of the Public Authority         :       Telecommunications Consultants India
                                             Limited, New Delhi.


Facts

:

1. The appellants were heard through their representative, Shri Deepak
Verma on 21.07.2008.

2. The representative of the appellants stated that their Companies, namely
M/s. Chemiplast Industries and M/s. Sturdy Polymers Limited have supplied
certain materials to the respondent as per agreements. They have, however, not
received full payments, a total more than 52 lakhs, which is due since 1996-97.
They alleged that the respondent has not honoured the mutually agreed terms
and conditions for settlement of disputes relating to the payment of bills. They
alleged that in spite of oft repeated requests, the respondent has not indicated
the reasons why their payments are withheld or when it would be released to
them. They have, therefore, plead that the payments due to them should be
released at the earliest as per the agreement.

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

1
Decision:

3. The CPIO is directed to indicate the reasons for non-payment of dues to
the appellants. The details in respect of all the supplies made by the appellants
and the reasons for deduction or withholding payments should be clearly
indicated. The information should thus be provided within 15 working days from
the date of issue of this decision under intimation to the Commission.

4. Both the appeals are thus disposed of.

Sd/-

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

Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

Name and address of parties:

1. Shri M.L. Gupta, C/o Chemiplast Industries, 55-57, Industrial Area, Sector-
1, Parwanoo-173220 (HP).

2. Shri Ramesh Kumar C/o Sturdy Polymers Limited, 55, Industrial Area,
Sector-1, Parwanoo-173220 (HP).

3. Shri H.K. Verma, CPIO, Telecommunications Consultants India Limited,
TCIL, Bhawan, Greater Kailash-1, New Delhi-110048.

4. Shri V.K. Sharma, Director (P) & Appellate Authority, Telecommunications
Consultants India Limited, TCIL, Bhawan, Greater Kailash-1, New Delhi-
110048.

1

All men by nature desire to know – Aristotle

2
3