Central Information Commission Judgements

Shri U. Srinivas vs Bharat Sanchar Nigam Ltd. on 4 August, 2008

Central Information Commission
Shri U. Srinivas vs Bharat Sanchar Nigam Ltd. on 4 August, 2008
                           Central Information Commission
                               2nd Floor, August Kranti Bhawan,
                            Bhikaji Cama Place, New Delhi-110066
                                    Website: www.cic.gov.in
                                                              Decision No. 2977/IC(A)/2008
                                F. No. CIC/MA/A/2008/00769 F. No. CIC/MA/A/2008/00836
                                F. No. CIC/MA/A/2008/00945 F. No. CIC/MA/A/2008/01004
                                                                          Dated, the 4th August, 2008
Name of the Appellant               :       Shri U. Srinivas
Name of the Public Authority        :        Bharat Sanchar Nigam Ltd.

Facts

:

1. The appellant has submitted four appeals against the decision of the CPIOs of the
respondent. The information sought for relate to an inter-related issue. He has, however, not
availed of the opportunity of personal hearing on July 24 and July 31, 2008. The CPIO was
present on July 24, 2008 who pointed out the reasons for withholding the third party’s
information asked for by the appellant. All the appeals are examined together for the sake of
convenience.

2. A perusal of application for information and the replies given by the CPIOs, it is
observed that a point-wise response has been given. While a part of information has been
furnished, remaining information has been denied on the ground of third party information or
lack of specification of required information. Being not satisfied with the responses, the
appellant has pleaded for providing complete information.

Decision:

3. Under Section 2 (f) of the Act, an information seeker should clearly specify the
information which should be available in any material form. He should also clearly state as to
what is the public interest in seeking information relating to the third parties.

4. As the appellant has not indicated as to what is the public interest in seeking
information about the third parties and that he has not availed of the opportunity of personal
hearing, it is assumed that he is no more interested in pursuing the matter.

5. All the appeals are thus disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:

(M.C. Sharma) 1
Assistant Registrar

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

1
Name and address of parties:

1. Shri U. Srinivas, 1 / 4, Sadananda Nagar Road, Opp. ESI Dispensary,
Krishnaiahna Palya, Bangalore – 560 038.

2. Shri O.P. Gupta, General Manager (Admn. & PIO), Bharat Sanchar Nigam Ltd.

O/o. CGMT, Gujarat Circle, Ahmedabad – 380 006. (Ref:No. RTI/Guj/448/2nd –
Appeal/07-08/13 dated 15/7/2008).

3. Shri M. Sambasiva Rao, ACPIO & AGM (Legal), O/o CGMT, AP Circle, Hyderabad

– 500 001.(Ref:No. Lr. No. TA/RTI/A/BLR/US/109-113/08-09 dated 27/5/2008).

2

All men by nature desire to know – Aristotle
2