Central Information Commission, New Delhi
File No.CIC/AT/A/2010/000808SM
Right to Information Act2005Under Section (19)
Date of hearing : 3 November 2011
Date of decision : 3 November 2011
Name of the Appellant : Shri Rohit Gupta
Head Editor,
Sugandha Express, Sugandha Avar 2,
Tiyagi Road, Dehradun - 248 001.
Name of the Public Authority : CPIO, O/o. the Accountant General
(Audit) Uttarakhand, Vaibhav Palace,
C1/105, Indira Nagar, Dehradun - 248
006.
The Appellant was present.
On behalf of the Respondent, Shri Rajeev Singh was present.
Chief Information Commissioner : Shri Satyananda Mishra
2. Both the parties were present in the Dehradun studio of the NIC. We
heard their submissions.
3. The Appellant had sought a number of information in respect of one
Accounts Officer named Samir Shukla. The CPIO had provided some
information in respect to a few of the queries while denying some other
information by claiming that it was personal in nature. He had cited the
CIC/AT/A/2010/000808SM
provisions of the subsection 1(j) of Section 8 of the Right to Information (RTI)
Act in support of his decision. The Appellate Authority had also endorsed this.
4. After carefully considering the contents of the RTI application, we, by
and large, agree with the decision of the CPIO except in regard to the service
book of the employee concerned. The service book is a public document and
contains various details about the postings and transfers and such other details
of an employee. It cannot be claimed to be a personal document. Therefore, it
must be disclosed. We direct the CPIO to send a copy of the service book of
this employee to the Appellant within 10 working days of receiving this order.
The remaining queries are clearly in the nature of personal information relating
either to the employee himself or to his relatives like brothers and sisters. Such
information cannot be disclosed specially when it has no connection to any
public interest and activity.
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/2010/000808SM