Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No.2819/IC(A)/2008
F. No.CIC/MA/A/2008/00610
Dated, the 11th July, 2008
Name of the Appellant: Sh. Neeraj Kumar Srivastava
Name of the Public Authority: E.S.I.C.
Facts
:
1. The appellant was heard on 11/7/2008.
2. In response to his application for information, the CPIO has duly replied
with which the appellant is not satisfied. In the course of hearing, it emerged that
he had sought for personal and official details about a third party, which has been
denied u/s 8(1)(j) of the Act. The appellant stated that the person for whom and
about whom he has asked for the information is being harassed at his place of
work. He stated that the information asked for are required to solve the disputes
between the parties.
Decision:
3. The RTI Act empowers all the citizens to seek information about any
public activity or outcomes of the actions that affect them. In view of this, there is
no justification for the appellant to seek information on behalf of any other
person. As the information asked for relate to a third party, the denial of the
1
same is justified u/s 8(1)(j) of the Act, as such disclosures would tantamount to
invasion of privacy of individuals, whose details are asked for.
4. This appeal was unnecessary and is accordingly disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Assistant Registrar
Name & address of Parties:
1. Sh. Neeraj Kumar Srivastava, C/o R.P. Dubey (Advocate), Civil Court
Compound, Collectorate, Kanpur City.
2. Dr. Mohd. Abbas Hussain, Director & CPIO, ESIC, Medical Services, U.P.,
Sarvoday Nagar, Kanpur (U.P.).
2