Central Information Commission Judgements

Shri Sunil Kumar Sharma vs Dept. Of Post, Chapra on 13 November, 2009

Central Information Commission
Shri Sunil Kumar Sharma vs Dept. Of Post, Chapra on 13 November, 2009
              Central Information Commission
                                                CIC/AD/C/2009/000659
                                               Dated November 13, 2009

     Name of the Applicant         :   Shri Sunil Kumar Sharma

Name of the Public Authority       :   Dept. of Post, Chapra

Background

1. The Applicant filed an RTI application dt.2.12.08 with the PIO, DoP,
Chapra requesting for information relating to the status of three regd.
Letters sent by him on 1.1.04. On not receiving any reply, he filed an
appeal dt.7.1.09 with the Appellate Authority reiterating his request
for the information. On still not receiving any reply, he filed a
complaint dt.162.09 before State Information Commission, Patna who
in turn transferred the case to CIC and the same was registered in the
Commission on 18.6.09. In his complaint, the Complainant alleged
that the post man, Mr.Nandlal Ram had taken bribe and destroyed
three letters instead of delivering them and then had entered wrong
information in the register stating that the recipients were not
available. He also added that a complaint was lodged by him with the
Asst. Supdt, Central Sub Division and an enquiry was conducted.
However, he was not informed about the outcome of the enquiry. The
CIC vide its order dt.30.9.09 directed the PIO to provide information to
the Complainant by 30.10.09 and to respond to the showcause notice
issued to the PIO by the Commission, for the delay in furnishing
information, by 5.11.09.

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for November 13, 2009.

3. Shri Pankaj K. Mishra, CPIO represented the Public Authority.

4. The Complainant was not present during the hearing.
Decision

5. The Respondent submitted that the reply was furnished on 10.12.08
informing him that that records of registered letters of 2004 have
been weeded out and therefore information cannot be provided. He
stated that the same information was sent once again to the
Complainant on 14.10.09 in response to the CIC’s order dt.14.10.09.

6. The Commission while noting that information has been provided to
the Complainant within the prescribed time limit, however, directs the
PIO to provide a certified copy of rules for preservation of records to
the Complainant by 13.12.09 and drops the penalty proceedings
against the PIO.

7. The complaint is disposed off with above directions.

(Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Asst. Registrar

Cc:

1. Shri Sunil Kumar Sharma
Daulatpur Colony
Bungalow No.525/B
Post – Jamalpur
Munger
Bihar

2. The CPIO
Department of Posts
O/o Sr. Supdt. of Post Offices
Chhapra Division
Chhapra 841 301

3. Officer incharge, NIC

4. Press E Group, CIC