Central Information Commission
CIC/MA/A/2008/01344/AD
Dated October 17, 2008
Name of the Appellant : Shri Prateek Bagri
27/109/11A, Jwala Nagar
Pandav Road, Shahdara
Delhi 110 032
Name of Public Authority : Dept. of Posts
New Delhi Sorting Division
Background
1. In his RTI application dt.24.4.08, the Appellant sought information
about the letter that he had sent by speedpost to the University
Institute of Information Technology in Shimla. The Appellant wanted
to know the name and designation of the authority to whom this letter
was delivered, if the letter was still undelivered then what would be
the possible date of delivery and in case the speedpost letter failed to
reach its destination, what would be the possible date of delivery. The
CPIO in his reply dt.19.5.08 stated that the speed post letter was
delivered to Mr.Surinder Kumar Bagri on 19.4.08 and that if the
Department is found responsible for non-delivery then liable
compensation would be given to the sender of the letter. Not satisfied
with the reply, Appellant preferred his first appeal before DDG,
Department of Posts asking for the complete address of Mr.Surinder
Bagri and the DDg’s authorization, as per the postal office records, to
receive such letters on behalf of the Institute in Shimla. On not
receiving any reply from the Appellate Authority, the Appellant
preferred the second appeal before CIC on 18.8.08.
2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for October 17, 2008.
3. The Appellant was represented by his brother Mr.Surinder Kumar
Bagri.
4. Mr. Ram Babu Sharma, CPIO & Supdt. New Delhi Stg. Division
represented the Public Authority
Decision
4. Mr.Bagri informed the Commission that the speed post letter, instead
of being delivered at the Institute in Shimla, was returned to the
residence of the Appellant in New Delhi, where Mr.Surinder Bagri (the
Respondent waho is the brother of the Appellant) received it and that
he was not aware of the reason for this non-delivery to the university.
The Respondent submitted that due to non-delivery of speed post
letter at the University, the Appellant underwent a lot of mental agony.
He wanted to know who was responsible for the non-delivery of the
letter at Shimla and demanded that CPIO give him in writing that the
letter was returned to Delhi address of the Appellant and that the
Department is responsible for the non-delivery. CPIO agreed to
provide such a letter to the Appellant.
5. The Commission directs the CPIO to provide a certified letter to the
Appellant informing him that the responsibility of non-delivery of the
letter to the Director, University Institute of Information Technology,
Shimla lies entirely with the Dept. of Posts, O/o The Director, New
Delhi Sorting Division, within 10 days of receipt of this Order.
6. The case is disposed off.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy:
(K.G.Nair)
Designated Officer
Cc:
1. Mr.Prateek Bagri, R/o 27/109/11A, Jwala Nagar, Pandav Road,
Shahdara, New Delhi 110 032
2. Mr.Rmbabu Sharma, CPIO & Supdt. O/o the Director, New Delhi
Sorting Division, New Delhi 110 001
3. The Appellate Authority, Dy. Director General (PG&QA), Deptt. Of Post,
Dak Bhawan, Sansad Marg, New Delhi 110 001.
4. Officer incharge, NIC
5. Press E Group, CIC