Central Information Commission Judgements

Smt.Nirmala Devi Agrawal vs Ministry Of Railways on 4 February, 2011

Central Information Commission
Smt.Nirmala Devi Agrawal vs Ministry Of Railways on 4 February, 2011
                       In the Central Information Commission 
                                                        at
                                                  New Delhi

                                                                       File No: CIC/AD/C/2010/001405
Date of Hearing :  February 4, 2011

Date of Decision :  February 4, 2011


Parties:



           Complainant

           Ms. Nirmala Devi Agrawal
           C/o Ashish Agrawal, 
           Ward  No. 3, Mohantayapara,
           Kantabanji,
           Balangir(Odisa)­ 670 308



           The Complainant was absent.


           Respondent

           Public Information Officer,
           East Coast Railway, Sambalpur
           Office of Divisional Railway Manager
           Sambalpur Division
           Sambalpur 

Represented by: Shri Hemant Kumar Mahanand, APIO, Shri Gaurav Dwivedi, Chief Law Assistant




Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________


                                                  Decision Notice




As given in the decision.
                        In the Central Information Commission 
                                                              at
                                                     New Delhi

                                                                                           File No: CIC/AD/C/2010/001405




Background

1. The Applicant, through his RTI­application dated 20.08.2010, wanted to know the complete details of 

assets of Shri N.N. Patjoshi, Sr. D.C.M., Sambalpur Division as well as his dependents. 

2. APIO, on 17.09.2010, informed Applicant that the information requested by him does not come under 

the  purview of  Section  2(f) of  the RTI­Act and hence the supply of the same is regretted under 

Section 8(j) of the RTI­Act.

3. Applicant, thereafter, filed the present petition in the Commission on 21.09.2010 requesting that the 

information may be directed to be furnished to him.

Decision

4. During   the   hearing,   the   Respondent   stated   that   they   do   not   have   the   details   of   assets   of   the 

dependents of the 3rd­party (Shri N.N. Patjoshi), however they do maintain the details of the 3rd­party, 

as is mandatory along with his annual returns. They, nevertheless, argued that these details are 

personal   to   the   3rd­party   and   that   they   are   maintained   by   the   public   authority   as   a   confidential 

document. 

5. Upon hearing the submissions and after perusing the records, it is noted that the personal assets of 

any person ― including the civil servant ― are, as the term itself defines, “personal” to such person / 

civil servant. When he joins the service, he accepts certain Conduct Rules restrictions on himself, one 

of which is giving prior intimation for transaction in certain categories of movable and immovable 

assets to the competent authority and obtaining the approval of that authority. The only reason why 

such prior intimation and approvals thereof can or should be disclosed is on account of these being in 

public interest, which has not been cited by the Complainant in the present case. 

6. In view of the above, the present petition is disallowed and closed at Commission’s level.

(Annapurna Dixit)
Information Commissioner

Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Ms. Nirmala Devi Agrawal
C/o Ashish Agrawal, 
Ward  No. 3, Mohantayapara,
Kantabanji,
Balangir(Odisa)­ 670 308

2. The Public Information Officer
East Coast Railway, Sambalpur
Office of Divisional Railway Manager
Sambalpur Division
Sambalpur

3. Officer In­charge, NIC