Central Information Commission Judgements

Mr.Arvind Kumar Srivastava vs Ministry Of Railways on 17 October, 2011

Central Information Commission
Mr.Arvind Kumar Srivastava vs Ministry Of Railways on 17 October, 2011
                       In the Central Information Commission 
                                                      at
                                                 New Delhi

                                                                    File No: CIC/AD/A/2011/001715




Date  of Hearing :  October 17, 2011

Date of Decision :  October 17, 2011


Parties:

           Applicant

           Shri Arvind Kumar Srivastava
           S/o Shri Govind Prasad Srivastava
           Infront of Civil Hospital
           Gangapur City
           Rajasthan 322 201

           The Applicant was not present during the hearing.


           Respondents

           West Central Railway
           Divisional Railway Manager's Office
           Kota Division
           Kota



           Represented by : Shri K.K.Mishra, APIO
                                     Shri D.K.Chaturvedi, CPI/RTI




                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                     at
                                               New Delhi

                                                                               File No: CIC/AD/A/2011/001715



                                                   ORDER

Background

1. The Applicant filed an RTI Application dt.26.2.11 with the PIO, DRM Office, West Central Railway, 

Kota  seeking  information  against four points with regard to the Notice Imposing Penalty on Shri 

Vidhyadhar Meena and also details about chargesheets issued to one Shri Bhagwan Das.  Shri Rajiv 

Gandhi, PIO replied on 14.3.11 denying the information u/s 8(1)(j)  of the RTI Act.  Not satisfied with 

the  reply,  the  Applicant  filed   an appeal dt.23.3.11 with the Appellate Authority.   Shri R.P.Jingar, 

Appellate Authority disposed of the appeal vide his order dt.23.4.11 providing point wise clarification. 

Being aggrieved with the reply, the Applicant filed a second appeal dt.12.7.11 before CIC stating that 

he is not satisfied with the information.

Decision

2. The Commission reviewed the information sought by the Appellant against each point and decided as 

given below:

Points 1, 3 and 4

The Commission denies disclosure of information as the same belongs to a third party, the disclosure 

of which has no relation with any public activity or interest  and  would cause unwarranted invasion of 

the privacy of the individuals concerned.

Point 2

The Respondent submitted that information sought is already available in the service record of Shri 

Bhagwan Dass which has already been shared with the Appellant.   The Commission therefore holds 

that adequate information has been provided and that  no further information needs to be disclosed.

3. The appeal is rejected and the case closed at the Commission’s end.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri Arvind Kumar Srivastava
S/o Shri Govind Prasad Srivastava
Infront of Civil Hospital
Gangapur City
Rajasthan 322 201

2. The Public Information Officer
West Central Railway
Divisional Railway Manager’s Office
Kota Division
Kota

3. The Appellate Authority 
West Central Railway
Divisional Railway Manager’s Office
Kota Division
Kota

4. Officer in charge, NIC