Central Information Commission Judgements

Mr.R M Chanchal vs Ministry Of Railways on 11 August, 2010

Central Information Commission
Mr.R M Chanchal vs Ministry Of Railways on 11 August, 2010
                                Central Information Commission

                                                                                                 CIC/AD/A/2010/000784


                                                                                                Dated August 11, 2010



Name of the Applicant                                :    Mr. Ramesh Mishra Chanchal 


Name of the Public Authority                         :    Western Railway 



Background

1. The Applicant filed an RTI application dated 28.01.2010 with the PIO, Western Railway seeking 

point wise information against eight points about the recruitment of one Sh. P A Banerjee, as Sr. 

DCM. The questionnaire varied from queries about the date of appointment to the said post of Sr. 

DCM; number of times leaves were sanctioned by the competent authorities to the said Mr. P A 

Banerjee for leaving the Baroda Headquarter for visiting which places; salary structure, office 

expenses,   travel  expenses,   telephone   expenses;   number   of   times  Railway  reservations  were 

availed to travel between Ratlam and Baroda etc.  

2. The   CPIO   responded   vide   the   letter   dated   26.02.2010   stating   that   the   RTI   application   was 

forwarded to the Commercial, Signal & Telecommunication and Personnel Departments of the 

Division. The Department and item wise replies dated 11.02.2010 and 08.02.2010 received from 

the   Sr.   DCM   (P),   Sr.   DSTE   and   Sr.   DPO   were   also   furnished   alongwith   the   said   reply.   The 

Appellate Authority by the order dated 25.03.2010 confirmed the CPIO’s order dated 26.02.2010 

while deciding the First Appeal dated 05.03.2010. It was further held by the Appellate Authority in 

the said order dated 25.03.2010 that the information relating to Mr. P A Banerjee was personal in 

nature and therefore,  disclosure thereof  would cause invasion of his privacy and hence  such 

information   need   not   be   disclosed.   The   Appellate   Authority   thus   denied   the   access   to   the 

information on the ground that no public purpose would be served in disclosure of such personal 

information relating to Mr. P A Banerjee.   

3. The Third Party in this case being Mr. P A Banerjee, approached the Commission on 25.03.2010 

stating that personal information as sought by Mr. R M Chanchal should be denied to him elaborating 

further that he apprehends threat to his life and property in case such information is shared with Mr. R M 

Chanchal who allegedly has criminal cases pending against him at the Ratlam Court. Furthermore, the 

Applicant before this Commission viz. Mr. P A Banerjee has also submitted that even if it is decided to 

part with the information to Mr. R M Chanchal, the antecedents of the information seeker be verified from 

the Lower Court, Ratlam in order to avoid threat to his life and property. 

4. The   Commission   registered   the   case   and   notices   were   issued   to   the   parties   concerned   on 

13.07.2010 for a hearing through Video Conferencing on 29.07.2010.

5. Mr. P A Banerjee was present for the hearing.

6. Mr. R S Saxena, Appellate Authority was present on behalf of the Public Authority.

Decision

6. Upon perusal of the records of the case, it is evident that the Applicant before the Commission is 

the Third party who seeks the relief that the information pertaining to his personal details should 

not   be   divulged   to   the   information   seeker   Mr.   R   M   Chanchal   owing   to   his   antecedents   and 

involvement in criminal case which creates the apprehension in the mind of the Third Party that 

disclosure   of   such   information   about   his   personal   details   could   cause   threat   to   his   life   and 

property. However, as is the legal and factual position in this case, there is no case to adjudicate 

before   the   Commission   to   deliberate   on   whether   information   can   be   disclosed   or   not.   The 

functions and powers of the Commission are in relation of providing of information since the Act is 

specific in the relief that can be provided by the Commission. The relief sought by the Applicant in 

the instant case does not fall within the purview of RTI Act 2005. Moreover since the information 

seeker   has   not   even   approached   the   Commission   despite   notice   issued   by   the   Commission, 

therefore the instant case is prematured and dismissed as infructuous. 

7. Accordingly, the case is disposed on the above terms. 

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy:

(G.Subramanian)
Deputy Registrar
Cc:

1. Mr. P A Banerjee
Sr. Divisional Commercial Manager [P]
Western Railway
Divisional Office
Pratapnagar
Vadodara – 390 004

2. PIO
Western Railway
Divisional Railway Manager’s Office
Vadodara Division 
Vadodara – 390 004

3. Appellate Authority
Western Railway
Divisional Railway Manager’s Office
Vadodara Division 
Vadodara – 390 004

4.  Officer incharge, NIC