Central Information Commission
File No.CIC/SM/A/2010/000569
Right to Information Act2005Under Section (19)
Dated: 4 November 2010
Name of the Appellant : Shri S.K. Deshpande
Deputy General Manager,
SPD, NABARD, Head Office,
Mumbai.
Name of the Public Authority : CPIO, NABARD,
Head Office, Plot C24/G,
Bandra Complex,
8th Floor, B Wing,
Bandra (East),
Mumbai - 400 051.
The Appellant was present in person.
On behalf of the Respondent, Shri Ramakrishna Rao, CPIO was
present.
2. We heard this case through videoconferencing. Both the parties were
present in the Mumbai studio of the NIC. We heard their submissions.
3. The Appellant had wanted to get the photocopies of the relevant file
noting etc concerning the payment of pension to Sri MP Mohanan who had
retired as Chief General Manager. This information had been denied by the
CPIO by claiming it to be in the nature of personal information and by invoking
CIC/SM/A/2010/000569
the exemption provision of Section 8(1) (j) of the Right to Information (RTI) Act.
We do not think the CPIO was right in classifying such information as personal.
Neither the payment of pension to a retired employee nor consideration of his
representation for the delayed payment of pension can be categorised as
personal information; such information is obviously plain simple normal
administrative information. Therefore, we now direct the CPIO to provide to the
Appellant within 10 working days from receipt of this order the attested
photocopies of the relevant pages from the files in which the payment of
pension to and, later, the representation by Sri MP Mohanan had been
considered and decided.
4. With the above direction, the appeal is disposed off.
5. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Information Commissioner
Authenticated true copy. Additional copies of orders shall be supplied against
application and payment of the charges prescribed under the Act to the CPIO of this
Commission.
(Vijay Bhalla)
Assistant Registrar
CIC/SM/A/2010/000569