Central Information Commission Judgements

Smt.Nayna Jaykisan Tekwani vs Ministry Of Civil Aviation on 10 November, 2010

Central Information Commission
Smt.Nayna Jaykisan Tekwani vs Ministry Of Civil Aviation on 10 November, 2010
                      Central Information Commission
                 Room No. 5, Club Building, Near Post Office
                  Old J.N.U. Campus, New Delhi - 110067
                             Tel No: 26161997

                                                     Case No. CIC/SS/A/2010/000452

       Name of the Appellant          :      Sau Nayna Jaykisan Tekwani  
                                             (The Appellant was not Present)
             
       Name of the Public Authority :        National   Aviation   Company   of   India 
                                             Limited, (NACIL) Mumbai.  
                                             Represented   by   Shri   Mukesh   Nhatia, 
                                             General Manager. 


       The matter was heard on     :         10.11.2010.


                                             ORDER

Sau Nayna Jaykisan Tekwani, Appellant, through his RTI application dated 
4.12.2009, requested the CPIO, NACIL, Mumbai for information pertaining to travel 
undertaken by Shri Abid Ahmad Shaikh to any foreign country between  the period 
16.10.2009 till the date of the RTI application from Mumbai International Airport, on 
Indian visa, including details of the journey undertaken by Shri Abid Ahmad Shaikh 
for visiting the foreign country, the validity period of the visa of Shri Abid Ahmad 
Shaikh and if the aforementioned person had not performed any journey to any 
foreign country between the period 16.10.2009 till the date of RTI application, the 
statement to the effect after verifying facts.   Shri R. Harihar, Executive Director 
(WR­India), CPIO vide his reply dated 31.12.2009 informed the Appellant that they 
were unable to furnish the information in absence of  any particulars about  the 
passenger and in view of the fact that there are 27 foreign airlines operating out of 
Mumbai.  Not satisfied with the reply, the Appellant filed an appeal before the FAA. 
Shri K.M. Unni, FAA and SBU Head MRO (Air Frame), NACIL vide his letter dated 
28.1.2010 replied to the Appellant as follows:­
“I have examined your application dated 4.12.2009 filed under the RTI Act  
with Shri R. Harihar,  CPIO&ED(WR), Shri Chatrapati Shivaji International Airport,  
Mumbai and the reply of the CPIO, National Aviation Company of India Ltd. (NACI)  
dated 31.12.209.   It is observed that the information sought for by you does not  
relate to NACIL and would be available only with Immigration Authorities, Govt. of  
India, Mumbai.     NACIL has the information only with respect to the passengers  
flown  on   its   network.    The   Company  keeping  in   view  its   commercial  interests  
follows the practice of not disclosing the travel particulars of its valued passengers 
to any third party.  Such an information is available with us not only in a fiduciary  
relationship but also amounts to invasion on the privacy of an individual.   In this  
connection please refer to Section 8(1) (d), 8(1) (e) and 8(1) (j) of the RTI Act,  
2005.”

During   the   hearing,   the   Respondent   submits   that   in   absence   of   any 
particulars of the passenger or the airline by which the travel was undertaken, or 
details of passport, it is not possible for NACIL to provide the information asked for. 
He also reiterates the stand of the FAA that the information relates to personal 
information, the disclosure of which has no relationship to any public activity or 
interest.

After hearing the Respondent and on perusal of relevant document on file, 
the  Commission  is  of  the  view  that  the  FAA  has  rightly  denied  the  sought  for 
information   under   section   8(1)   (d)   (e)   and   (j)   of   the   RTI   Act.     Therefore,   the 
Commission finds no reason to interfere in the reply of the FAA. 

With these observations/directions the matter is disposed of on the part of 
the Commission. 

(Sushma Singh) 
                                                                           Information Commissioner 
10.11.2010 
Case No. CIC/SS/C/2010/000452.

Authenticated true copy:

(S.Padmanabha)
Under Secretary & Deputy Registrar 

Copy to:

. Sau Nayna Jaykisan Tekwani,
R/o Jetha Villa, Near Sewasram, 
Shanti Nagar, Bhusawal Tq. Bhusawal, 
Distt. Jalgaon, 
Maharashtra – 425201.

2.    The C.P.I.O,
                 Executive Director,
       Air India, (NACIL),
       Transport Complex Building,
        Chhatrapatei Shivaji International Airport,
        Vile Parle (E), Mumbai – 400099.