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