Central Information Commission Judgements

Mr.Ram Narayan vs Ministry Of Railways on 21 October, 2011

Central Information Commission
Mr.Ram Narayan vs Ministry Of Railways on 21 October, 2011
                        In the Central Information Commission 
                                                   at
                                            New Delhi

                                                                        File No. CIC/AD/A/2011/001742


Date of Hearing :  October 21, 2011

Date of Decision :  October 21, 2011



Parties: (Heard through videoconference)



Appellant


Shri Ram Narayan
S/o late Shri Ramnath, 
Gram­Kathori, Post­Lauda,
District­ Chandauli
U.P.

The Appellant was present.
 
Respondents 


East Central Railway 
Mugalsarai

Represented by: Shri Mahendra Prasad, DPO & PIO and Shri L.K. Rai, OS(RTI Cell).

                        Information Commissioner         :   Mrs. Annapurna Dixit
___________________________________________________________________
                        In the Central Information Commission 
                                                           at
                                                   New Delhi

                                                                                       File No: CIC/AD/A/2011/001742
                                                        ORDER

Background

1. The   Applicant   filed   his   RTI­application   dated   27.01.2011   with   the   PIO,   East   Central   Railway, 

Mugalsarai, seeking following information in respect of the benefits given to the family of late Shri 

Ganesh, who served the public authority as Khalasi Helper, by the public authority:

“1. Copy of the document, showing the total amount paid to the wife (Smt. Sita Devi) of the  

deceased employee.

2. Copy of the pension payment order.

3. Copies   of   all   the   documents,   including   service   book,   related   to   the   compassionate  

appointment given to the son of the deceased employee.

4. Whether the above deceased employee has left any minor son/daughter, personal house,  

and land behind him.”

2. The PIO, vide his communication dated 01.03.2011, declined the disclosure of the above information 

to the Applicant citing exemption under Section 8(1)(j) of the RTI­Act. The Applicant thereafter filed 

his 1st­appeal dated 23.03.2011with the Appellate Authority (AA) against deemed refusal of his RTI­

request since the said reply of the PIO had not reached him by this time. This appeal, however, was 

not   apparently   decided   by   the   AA.   The   Appellant,   therefore,   filed   the   present   petition   dated 

01.07.2011   before   the   Commission   alleging   that   the   PIO   has   furnished   “wrong   and   misleading 

information to him after 88 days”. He, therefore, demanded that the penal action be initiated against 

the PIO.

Decision

3. During the hearing, the Appellant stated that he is not happy with the decision of the public authority 

giving appointment to the son of the third party (deceased employee) on compassionate grounds and 
that,   therefore,   he   has   demanded   the   present   set   of   information.   The   Appellant’s   request   for 

information (para 1) was accordingly discussed as given below:

Item Nos. 1, 2 & 4:

4. In the light of the Appellant’s submission, I am entirely in agreement with the PIO that the information 

sought by the Appellant here is purely personal to the third­party, disclosure of which does not serve 

any   public   interest.   It   is   accordingly  directed  that  there  shall  be  no  disclosure  obligation  on  the 

Respondents with regard to these items of information.  

Item No. 3:

5. Here the Appellant has requested for copies of documents related to the appointment given to the 

son of the deceased employee(third Party)   on compassionate grounds including copy of service 

record.

It has been the Commission’s decisions that the information, which deals with the appointment of a 

person in a public authority, cannot be construed as personal to that appointee since it relates to the 

functioning of the public authority. However, the information such as deductions made in the salary; 

details of Provident Fund; nomination details, etc. are indeed personal to an employee which attracts 

exemption under Section 8(1)(j) of the RTI­Act. 

In   view   of   the   above,   it   is   directed  that the PIO  shall  furnish  information against  point 3  to  the 

Appellant after excising from it the portion(s), under Section 10(1) of the RTI­Act), which are exempt 

under Section 8(1)(j) of the Act. The information should be furnished to the Appellant within 2 weeks 

of receipt of this order.

6. Appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 
(G.Subramanian)
Deputy Registrar 

Cc:

1. Shri Ram Narayan
S/o late Shri Ramnath, 
Gram­Kathori, Post­Lauda,
District­ Chandauli
U.P.

2. The Appellate Authority (RTI) &
Additional Divisional Railway Manager
East Central Railway 
Mugalsarai
U.P.

3. Public Information Officer  
Sr. Divisional Personnel Manager
East Central Railway 
Mugalsarai
U.P.

4. Officer in charge, NIC
Note: In case, the Commission’s above directives have not been complied with by the Respondents, the Appellant 
may   file   a   formal   complaint   with   the  Commission   under  Section   18(1)   of   the  RTI­Act,  giving   (1)   copy   of   RTI­
application,   (2)   copy   of   PIO’s   reply,   (3)   copy   of   the   decision   of   the  first   Appellate   Authority,   (4)   copy  of   the 
Commission’s decision, and (5) any other documents which he/she considers to be necessary for deciding the 
complaint. In the prayer, the Appellant may indicate, what information has not been provided.