Central Information Commission Judgements

Mr.Preeti Priya vs Ministry Of Railways on 28 April, 2010

Central Information Commission
Mr.Preeti Priya vs Ministry Of Railways on 28 April, 2010
                       Central Information Commission

                                                                                        CIC/AD/A/2009/001672
                                                                                           Dated April 28, 2010



Name of the Appellant                                 :    Smt. Preeti Priya


Name of the Public Authority                          :    N E Railway, Varanasi



Background

1. The Applicant filed her RTI Request on 28.03.2009, with the PIO North Eastern Railway, 

Varanasi, seeking information about the yearly income from 1st April, 2008 to 31st March, 

2009   as   given   in   form   16   of   her   husband,   who   is   the   Assistant   Loco­Pilot   with   the 

Railways. The PIO replied on 20.04.2009 denying information u/s 8 (1) (j) of the RTI Act, 

2005 as the information is personal. Not satisfied, the Applicant filed her First Appeal on 

03.07.2009 requesting for the information once again. On not receiving any reply from the 

First   Appellate   Authority   she   filed   her   Second   Appeal   before   the   Commission   on 

10.08.2009      

2. The Bench of Mrs. Annapurna Dixit, Information Commissioner, scheduled the hearing 

for April 28, 2010.  

3. Mr. Arvind Kumar Srivastava, APIO, Mr. Rajesh Prasad, Head Clerk, RTI Cell, and Mr. 

Sumant Kar, Office Superintendent, Personnel Branch represented the Public Authority 

and were heard  through video conferencing.

4. The Applicant was not present for the hearing 

Decision

5. The Respondent submitted that the earlier PIO had denied the information U/s 8 (1) (j) of 

the   RTI   Act   as   personal   information.   However,   in   compliance   with   the   Appellate 

Authority’s order  complete information was furnished to the Appellant on 24.08.2009 that 

is after the date on which the Appellant had filed her Second Appeal. Since   no further 

complaint   has  been   received   from  the   Appellant   after   receiving   the   information   ,   it   is 

assumed that she is satisfied with the information and accordingly the case is closed at 

the Commission’s end.     

    

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G. Subramanian)
Deputy Registrar

Cc:

1. Smt. Preeti Priya,
C/o Smt. Meera Kumari,
IGIMS, Shekhpur,
PO­ B.V College,
Thana­ Shastri nagar,
Patna­ 800014

2. The Public Information Officer,
North Eastern Railway,
Divisional Railway Manager’s Office,
Varanasi Division,
Varanasi

3. The Appellate Authority,
North Eastern Railway,
Divisional Railway Manager’s Office,
Varanasi Division,
Varanasi

4. Officer in charge, NIC

5. Press E Group, CIC