Central Information Commission
CIC/AD/A/2010/000555
Date: 2nd June, 2010
Name of the Appellant : Mr. K Harishchandran
Name of the Public Authority : Divisional Office, Trivandrum,
Southern Railway
Background
:
1. Mr. K Harishchandran from Kollam filed an RTI application on 09.03.2009 addressed to the PIO,
Personnel Branch, Divisional Office, Southern Railway containing eight questions seeking
information therein regarding the excess recovery of Income Tax from Sri K. Harishchandran
(Applicant himself). The PIO in his letter dated 24.03.2009 requested the Applicant to submit an
amount of Rs. 56 for copies of the documents from Finance Ministry and denied the information
regarding Mr. K Harishchandran under Section 8 (1) (j) of the RTI Act2005. The PIO however
gave an option to the Applicant to verify the details at the office, if it is not third party information.
Not satisfied with the reply, the Applicant filed the first appeal with the Concerned Authority on
25.04.2009 stating that redundant information was provided to him and also that the information
sought was not personal information. On not receiving any reply from the First Appellate
Authority, the Applicant filed a second appeal before the Commission requesting the
Commission to direct the Public Authority to provide the information.
2. The Bench of Mrs. Annapurna Dixit scheduled the hearing for 2nd June, 2010.
3. Mr. Govinda Karnavar, Sr. DPO & PIO, Mr. Ashok Kumar ADRM, The Appellate Authority and Mr.
P.G. Chandran represented the Public Authority and were heard through video conferencing.
4. The Appellant was present during the hearing and was also heard through video conferencing.
Decision:
5. The Respondent submitted that initially the information was not provided to Mr. Harichandran
because it was thought that the Appellant was seeking third party’ information. However later
when it came to be known that the information being sought pertains to the Appellant himself, a
decision was taken to furnish complete information. The Appellant was invited to the office to
collect the information. With regard to further clarification related to Income Tax required by the
Appellant the Commission directs the PIO to give a personal hearing to the Appellant within 10
days of the receipt of this order and provide the required clarification.
6. The appeal is accordingly disposed of.
(Annapurna Dixit)
Information Commissioner
Authenticated True Copy to:
(G. Subramanian)
Deputy Registrar
Cc:
1. Mr. K Harichandran
Sree Ragam, M G Nagar86/A
Kilikollor, PO, Kollam
2. The Public Information Officer
DRM’s Office, Personnel Branch
Southern Railway, Salem 636005
3. The Appellate Authority
DRMs Office, Personnel Branch
Southern Railway,
Salem 636005
4. Officer InCharge, NIC
5. Press E Group, CIC