In the Central Information Commission 
                                                      at
                                                 New Delhi
                                                                File No: CIC/AD/A/2011/001932
Date  of Hearing :  October 20, 2011
Date of Decision :  October 20, 2011
Parties:
           Applicant
           Shri Chitar
           S/o Shri Narayan
           GramGogor
           PostSelu
           Sawai Madhopur District
           Rajasthan
           The Applicant was present during the hearing
           Respondents
           West central Railway
           Divisional Railway Manager's Office
           Kota Division
           Kota
           Represented by : Shri D.K.Chaturvedi, CPI/RTI
                   Information Commissioner     :   Mrs. Annapurna Dixit
___________________________________________________________________
                       In the Central Information Commission 
                                                     at
                                               New Delhi
                                                                              File No: CIC/AD/A/2011/001932
                                                   ORDER
Background
1. The Applicant filed an RTI Application dt.4.3.11 with the PIO, DRM Office, West Central Railway,
Kota seeking n copies of the service book of Shri Nasru and Shri Farooq. Shri Rajeev Gandhi, PIO in
his letter dt.4.4.11 denied the same as the same pertains to a third party and the AA vide his letter
dt.7.6.11 dismissed the first appeal dt.7.6.11 as time barred. Being aggrieved with the reply, the
Applicant filed a second appeal dt.4.7.11 before CIC.
Decision
2. During the hearing, the Respondents submitted that vide letter dt.19.10.11, they had provided the
service book of Shri Farooq whereas as per records no person named Shri Nasroo is working in their
office. He, however, added that one Shri Nasiruddin, S/o Shri Gutiya is working in the office. The
Appellant stated that this is the same person whom they used to call Nasroo. It was noted that the
father’s name was same in both cases Accordingly, the service books of both the persons, after
using Section 10(1) of the RTI Act to sever information exempted from disclosure under Section 8(1)
of the RTI Act, were handed over to the Appellant during the hearing and the Appellant was satisfied
3. In view of the above, the case is closed at the Commission’s end.
  (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar
Cc:
1. Shri Chitar
S/o Shri Narayan
GramGogor
PostSelu
Sawai Madhopur District
Rajasthan
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