Central Information Commission Judgements

Mr. Nitin Kumar Mishra vs Bharat Sanchar Nigam Limited on 12 November, 2008

Central Information Commission
Mr. Nitin Kumar Mishra vs Bharat Sanchar Nigam Limited on 12 November, 2008
             Central Information Commission

                                              CIC/MA/C/2008/00393/AD

                                                  Dated November 12, 2008

Name of the Appellant            : Mr. Nitin Kumar Mishra,
                                   S/o Shri Anil Kumar Mishra,
                                   R/o Mohalla Senapat Street,
                                   Janpath,
                                   Farukhabad (U.P.)


Name of Public Authority         :The CPIO
                                  O/o the General Manager,
                                  Bharat Sanchar Nigam Limited,
                                  Farukhabad Division,
                                  Farukhabad (U.P.)

Background

1. The RTI application was filed on 15.7.08. The Appellant requested for:

(i) Inspection of records/files in the BSNL office, Farukhabad
belonging to the General Manager, Shri Dayashankar Yadav and
Asstt. General Manager, Shri Jawaharlal Shukla.

(ii) Certified copies of the selected documents.

(iii) Certified copies of letters addressed to the General Manager and
Asstt. General Manager along with names, designations,
addresses of the people who have sent the letters.

(iv) Full details of all the sources of income of General Manager and
Asstt. General Manager for the year 2007-08.

(v) All details of moveable and immoveable properties of both the
General Manager and Asstt. General Manager.

(vi) Expenditure incurred each month by the two officers on their
families for the year 2007-08.

The CPIO replied on 29.7.08 stating that the information requested
against the six points cannot be disclosed as per Section 8(1)(j) of the
RTI Act.

1. The Bench of Mrs. Annapurna Dixit, Information Commissioner,
scheduled the hearing for November 12, 2008.

2. The Appellant was absent at the hearing.

3. Mr. Vijay Singh represented the Public Authority.

Decision

4. The Commission directs the CPIO to allow inspection of files by the
Appellant on a mutually convenient date and to provide him with
certified copies of the required documents as requested in points (i)
and (iii).

5. With regard to point (iv),(v) and (vi), the commission noted that the
Appellant has not cited any public interest in the requesting for
disclosure of personnel information about the two individuals and holds
that in the absence of any public purpose or interest, the information
may be considered as ‘personal’ and amounting to information
belonging to a ‘third party’. Accordingly, the Commission upholds the
decision of the CPIO with regard to the three points (iv) (v) and (vi).

6. The appeal is disposed off.

(Annapurna Dixit)
Information Commissioner

Authenticated true copy:

(K.G.Nair)
Designated Officer
Cc:

1. Mr. Nitin Kumar Mishra,
S/o Shri Anil Kumar Mishra,
R/oMohalla Senapat Street,
Janpath,
Farukhabad (U.P.)

2. The CPIO
O/o the General Manager,
Bharat Sanchar Nigam Limited,
Farukhabad Division,
Farukhabad (U.P.)

3. The Appellate Authority, RTI,
Bharat Sanchar Nigam Limited,
O/o the Chief General Manager
Easter Region,
Lucknow (U.P.

4. Officer in charge, NIC

5. Press E Group, CIC