Central Information Commission
2nd Floor, August Kranti Bhawan,
Bhikaji Cama Place, New Delhi - 110 066
Website: www.cic.gov.in
Decision No. 4991/IC(A)/2009
F. No.CIC/MA/A/2009/000676
Dated, the 7th January, 2010
Name of the Appellant : Shri. S.S.C. Kumar
Name of the Public Authority : East Coast Railway
Facts
:
1. The appeal was scheduled for hearing on 6th January, 2010, but the
appellant did not avail of the opportunity of personal hearing.
2. On perusal of the documents submitted by the appellant, it is observed
that the appellant has asked for access to information relating to hospitalization
and medical reimbursement of his mother. The CPIO has refused to provide the
information under section 8(1) (j) of the Act. Being dissatisfied with the PIO’s
response, the appellant has approached this Commission and pleaded for
providing complete information.
Decision:
3. The appellant has asked for access to documents relating to
hospitalisation and medical reimbursement of his mother. The CPIO is directed to
furnish the requested information on basis of available records within 15 working
days from the date of issue of this decision, since the claim of exemption under
section 8 (1) (j) is unacceptable.
1
4. The appeal is thus disposed of.
Sd/-
(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:
(M.C. Sharma)
Deputy Registrar
Name & address of Parties:
1. Shri S.S.C. Kumar, Door No. 9-2-103, Lakshmi Nagar Street,
Amudalavasa – 532 185
2. Shir G. S. Jingar, ADRM & PIO, East Coast Railway, Waltair.
3. The Appellate Authority, O/o – The Divisional Railway Manager, East
Coast Railway, Dondaparti, Visakhapatnam, (AP)
2