Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.4559/IC(A)/2009
F. No.CIC/OK/C/2008/000829
Dated, the 30th September, 2009
Name of the Appellant: Shri. Ashok Paswan
Name of the Public Authority: East Central Railway
i
Facts
:
1. On perusal of the documents submitted by the appellant, it is observed
that he has asked for certain information about personal and official details of an
employee who is identified in the RTI application.
2. The CPIO has replied and furnished a point-wise response, with which the
appellant is not satisfied. He has alleged that the PIO has furnished incomplete
information.
Decision:
3. The appellant has asked for information relating to an employee of the
respondent. It is not clear as to which information has been refused to him or as
to what is the public interest in seeking the information relating to service details
of an employee of the respondent. The RTI application is considered frivolous.
i
“If you don’t ask, you don’t get.” – Mahatma Gandhi
1
4. The complaint is therefore considered unnecessary and is thus disposed
of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner ii
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Shri. Ashok Paswan, Mohalla-Shivganj, Post-Dehre-Aan-Soon, Dist:
Rohtas – 821 307 (Bihar)
2. The CPIO, East Central Railway, Office of the Divisional Railway
Manager, Mughal Sarai, Distt. Chandoli, – 232 101 (U.P.)
ii
“All men by nature desire to know.” – Aristotle
2