Central Information Commission, New Delhi
File No.CIC/AT/A/2010/001055SM
Right to Information Act2005Under Section (19)
Date of hearing : 21 October 2011
Date of decision : 21 October 2011
Name of the Appellant : Mohd. Yusuf Abbasi
C306, Hastal Colony,
New Delhi - 110 059.
Name of the Public Authority : CPIO, Ministry of Finance,
Department of Economic Affairs,
North Block, New Delhi - 110 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri S.K. Ghildiyal, Under Secretary was
present.
Chief Information Commissioner : Shri Satyananda Mishra
2. The Appellant did not turn up in spite of notice. The Respondent was
present. We heard his submissions.
3. The Appellant had sought a number of information concerning the
medical treatment of Ms LM Vas, Additional Secretary, Ministry of Finance
during the last one year. The CPIO had provided much of the information
except those (2 to 5) relating to the nature of the illness and the treatment
CIC/AT/A/2010/001055SM
thereof. He had cited the provisions of Section 8 (1) (j) in support of this
decision. The Appellate Authority had endorsed the decision of the CPIO.
4. We carefully considered the contents of the RTI application and the reply
given by the CPIO. We do not see any ground to interfere in the decision of
either the CPIO or the Appellate Authority. While the citizen has a right to know
about the amount of money reimbursed to a government employee for
undergoing medical treatment or about the use of government vehicles by that
employee, he has certainly no right to know about the details about the illness
from which the government employee suffers. Disclosing such information
about an employee would cause unwarranted invasion of her privacy, as in this
case. Thus, the CPIO was right in not disclosing the information on these
counts.
5. The appeal is disposed of accordingly.
6. Copies of this order be given free of cost to the parties.
(Satyananda Mishra)
Chief 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)
Deputy Registrar
CIC/AT/A/2010/001055SM