Central Information Commission Judgements

Mr.Ajit S Porob vs Mormugao Port Trust on 7 May, 2010

Central Information Commission
Mr.Ajit S Porob vs Mormugao Port Trust on 7 May, 2010
                           CENTRAL INFORMATION COMMISSION

                                                      ...

F. No. CIC/AT/A/2010/000149

Dated, the 7  May, 2010
th

Appellant : Ajit S. Porob
Respondent : Mormugao Port Trust

s
Matter   came   up   for   hearing   through   videoconference   (VC)   on 
22.04.2010 pursuant to Commission’s notice dated 16.03.2010.  Parties were 
present at NIC VC facility at Goa.

2. This appeal is related to appellant’s RTI­application dated 03.11.2009, 
which   contained   6   items   of   queries   in   respect   of   one   late   Mr.   Prabhakar 
Harichandra Shet. 

3. CPIO   rejected   the   appellant’s   request   for   information   claiming 
st
exemption under Section 8(1)(j) of the RTI­Act. AA, in 1   appeal, upheld the 
CPIO’s decision. 

4. Appellant’s RTI­queries were examined and decided as follows:

Item No.1

“The date of retirement of abovesaid Prabhakar Shet.”

Decision:

A date of retirement of an employee is public information, and cannot be 
classified   as   personal   to   him.   In­no­way,   such   an   information   can   attract 
exemption under Section 8(1)(j) of the RTI­Act.

It is, therefore, directed that the CPIO, within 1 week of the receipt of 
this order, shall provide to appellant information relating to this item of query.
Ajit S. Porob Vs Mormugao Port Trust­Appeal No. 149                                                        Page 
1 of 3
Item No. 2

“The  details  regarding  total  amount  paid to said Prabhakr  as a  
payment towards retirement gratuity and the date on which said  
gratuity is paid.”

The amount paid to an employee by his employer as pensionary benefit 
(such as gratuity) is personal to that employee, and has no relationship to any 
public activity or interest. I am, therefore, in agreement with the respondents 
that this information attracts the exemption under Section 8(1)(j) of the RTI­
Act.  

Decision:

It is accordingly directed that there shall be no disclosure in regard to 
rd
this item of query. However, the date on which the gratuity was paid to the 3 ­
party may be given to the appellant. Time­1 week.

Item No. 3:

“The details regarding total amount of commuted value of Pension  
paid to said Prabhakar”

rd
This is again a request for knowing the personal details of the 3 ­party 
which cannot be authorized.   

Decision:

No disclosure, therefore, need be made. 

Item No. 4:

“The application form submitted by said Prabhakar as regard to  
Family Pension.”

rd
This type of information is personal to a 3 ­party which is submitted by 
him to his employers (public authorities) in trust. As such, it cannot be allowed 

Ajit S. Porob Vs Mormugao Port Trust­Appeal No. 149                                                        Page 
2 of 3
to make such information public without any larger public interest, which is not 
proved in the present case. 

Decision:

Respondents’ decision is, therefore, upheld.

Item No. 5:

“The details regarding if said Prabhakar had availed Advances for  
House/Flat during the time of his qualifying service.”

Decision taken in item No. 4 above shall apply in the present query as 
well. 

Item No. 6:

“Also issue certified copies  of the Form:  A,E,G,H,J,J­A,K,L  & M 
i.e. Nomination for Death cum retirement, Nomination for Family 
Pension, Formal application for residuary gratuity, Application for 
Pension & gratuity, Form of Family Pension, Application for family 
Pension,   Comutation[sic]   of   Pension   form   submitted   by   said 
Prabhakar.” 

Decision taken in item Nos, 4 & 5 above shall apply in the present query 
as well. 

5. Appeal partly allowed.

6. Copy of this decision be sent to the parties. 

(A.N. TIWARI)
Information Commissioner

Ajit S. Porob Vs Mormugao Port Trust­Appeal No. 149                                                        Page 
3 of 3