Central Information Commission Judgements

Shri Rajinder Kumar vs Department Of Posts on 11 September, 2009

Central Information Commission
Shri Rajinder Kumar vs Department Of Posts on 11 September, 2009
                  Central Information Commission
                                                      No.CIC/AD/A/2009/001092

                                                               September 11, 2009

 Name of the Appellant                    :      Shri Rajinder Kumar
                                                 C/o Raj Kumar Sharma
                                                 Head Post Office
                                                 Karnal
                                                 Haryana

 Name of the Public Authority             :      Department of Posts


Background

:

1. The Applicant filed an RTI-application with the Public Information Officer,
Department of Posts, Karnal on 07.03.09 seeking information related to the
sanctioned staff strength and working staff strength in Panipat, Head Post
Office against 34 points.

2. The PIO replied on 15.04.09 furnishing some information against each of the
RTI queries. Being dissatisfied with the reply of the PIO, the Appellant filed an
appeal with the first Appellate Authority on 12.05.09 submitting that the
information received is incomplete and old. The First Appellate Authority
replied on 01.07.09 informing the Applicant that his appeal can not be
accepted as the address has been changed at the appeal stage. Thereafter,
the Applicant approached the Commission with a Second Appeal, which was
registered in the Commission on 27.07.09.

3. The Bench of Mrs. Annapurna Dixit, Information Commissioner, heard the
matter on 11.09.09.

4. Shri S.B. Malhotra, SSPO, Karnal; Shri Shamlal Sarwalia, SSPO, Karnal and
Shri Dev Raj, SDI(W), Karnal represented the Respondents.

5. The Appellant, Shri Rajinder Kumar was not present during the hearing.

Decision:

6. The Respondent Appellate Authority submitted that the Appellant has not
given his address in the first appeal and expressed his doubt about the
validity of the address. In the light of the doubt expressed by the Respondent
Appellate Authority and also the specific points giving missing information as
furnished in the first appeal, the Commission directs the Appellant to visit the
office of the CPIO and the CPIO to allow inspection of files by the Appellant
and to provide him with certified copy of documents he requires before 10th
October, 2009, free of cost.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Assistant Registrar

Copy to: –

1. Shri Rajinder Kumar
C/o Raj Kumar Sharma
Head Post Office
Karnal
Haryana, 132001

2. The Public Information Officer
Department of Posts
O/o the Sr. Supdt of Post Offices
Karnal Division
Karnal-132001

3. The Appellate Authority
Department of Posts
O/o the Chief Postmaster General
Haryana Circle
Ambala-133001

4. Officer in charge, NIC

5. Press E Group, CIC