Central Information Commission Judgements

Shri R. Dakshinamoorthy vs Department Of Posts on 9 July, 2008

Central Information Commission
Shri R. Dakshinamoorthy vs Department Of Posts on 9 July, 2008
                     Central Information Commission
                         2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi-110066
                              Website: www.cic.gov.in

                                                      Decision No. 2794/IC(A)/2008

                                                       F. No. CIC/MA/A/2008/00591

                                                            Dated, the 9th July, 2008

Name of the Appellant               :      Shri R. Dakshinamoorthy

Name of the Public Authority        :      Department of Posts


Facts

:

1. The appellant did not avail of the opportunity of personal hearing on
9.07.2008. The appeal is therefore examined on merit.

2. It is alleged that a major fraud occurred due to the negligence of the
appellant while he was in service. Before his retirement, he was asked to deposit
a specified sum of money which he did voluntarily. In this backdrop, the appellant
has sought to know the reasons for asking him to deposit Rs.42153/- for
settlement of his retiral benefits. He has stated that he was in no way associated
with the fraud committed by an official of the respondent, and that he was not
provided the reasons leading to the action taken against him whereby he was
asked to deposit the above amount of money to settle post retiral benefits.

3. The CPIO and Appellate Authority have duly replied and refused to furnish
the information u/s 8(1) (h) & (j) of the Act on the ground that there is a pending
investigation and the disclosure of information is not in public interest.

1

4. The appellant has however stated that insofar as this case is concerned,
there is no contemplated disciplinary action against him. He has merely sought to
know the grounds on the basis of which he was asked to deposit the above
mentioned amount.

Decision:

5. The appellant is indeed an affected person in the matter relating to the
respondents action taken whereby he was asked to deposit the above amount for
settlement of retiral benefits. There is, therefore, no justifications for withholding
the information asked for by him. The CPIO is therefore directed to indicate the
reasons for directing him to deposit the above mentioned amount and also
provide the relevant documents, after due application of section 10 (1) of the Act
within 15 working days from the date of issue of this decision.

6. The appeal is 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 R. Dakshinamoorthy, 58-A, Sanniyasi Gundu Extension,
Kitchipalyam, Salem-636015.

2. Sr. Superintendent of Posts & CPIO, Department of Posts, Salem East
Division, Salem-636001.

3. Shri Sushil Kumar, Director of Postal Services & Appellate Authority, O/o
the Postmaster General, Southern Region (TN), Madurai-625002.

2