In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000960
Date of Hearing : June 23, 2011
Date of Decision : June 23, 2011
Parties:
Applicant
Shri Jagdish Prasad Atal
S/o Shri Prabhati Lal
R/o B439, Mahesh Nagar
Jaipur
The Applicant was not present during the hearing
Respondents
North Western Railway
Divisional Railway Manager's Office
Jaipur Division
Jaipur
Represented by : Shri S.L.Rathore, ADFM
Shri R.C.Mathur, DPO
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/A/2011/000960
ORDER
Background
1. The Applicant filed an RTI Application dt.6.11.10 with the PIO, DRM Office, North Western Railway,
Jaipur seeking the photocopy of the receipt submitted by one Shri Lakhan Lal Meena for claiming
reimbursement of Tuition Fee for the period Sept.2008 to March 2010 as also information about the
period for which the reimbursement has been made. He also sought complete DAR proceedings
against Shri Lakhan Lal Meena. The PIO replied on 6.12.10 stating that the information cannot be
supplied as it belongs to a third party and that the third party has not given his consent for its
disclosure stating that it is personal. Not satisfied with the reply, the Applicant filed an appeal
dt.27.10.10 (Copy not enclosed) with the Appellate Authority. The Appellate Authority replied on
20.1.11 upholding the decision of the PIO. Being aggrieved with the reply, the Applicant filed a
second appeal dt.28.2.11 before CIC.
Decision
2. The Commission on review of the information sought and provided thereto holds that the information
about the benefits being enjoyed by a public servant cannot be termed as personal to the third party
and accordingly directs the PIO to provide complete information with regard to the tuition fees, to the
Appellant by 23.7.11 .
3. With regard to the information related to the DAR proceedings, the Commission holds that the same
is personal in nature, the disclosure of which has no relationship with any public activity or interest
and that there is no larger public interest that warrants its disclosure and therefore denies the same
u/s 8(1)(j) of the RTI Act.
4. The appeal is disposed of with the above directions.
(Annapurna Dixit)
Information Commissioner
Authenticated true copy
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Jagdish Prasad Atal
S/o Shri Prabhati Lal
R/o B439, Mahesh Nagar
Jaipur
2. The Public Information Officer
North Western Railway
Divisional Railway Manager’s Office
Jaipur Division
Jaipur
3. The Appellate Authority
North Western Railway
Divisional Railway Manager’s Office
Jaipur Division
Jaipur
4. Officer in charge, NIC