Central Information Commission Judgements

Mr.Rohit Gupta vs Accountant General Of India on 3 November, 2011

Central Information Commission
Mr.Rohit Gupta vs Accountant General Of India on 3 November, 2011
                      Central Information Commission, New Delhi
                           File No.CIC/AT/A/2010/000808­SM
                  Right to Information Act­2005­Under Section  (19)




Date of hearing                         :                                  3 November 2011


Date of decision                        :                                  3 November 2011



Name of the Appellant                   :    Shri Rohit Gupta
                                             Head Editor,
                                             Sugandha Express, Sugandha Avar 2, 
                                             Tiyagi Road, Dehradun - 248 001.


Name of the Public Authority            :    CPIO, O/o. the Accountant General 
                                             (Audit) Uttarakhand, Vaibhav Palace,
                                             C­1/105, Indira Nagar, Dehradun - 248 
                                             006.



        The Appellant was present.

        On behalf of the Respondent, Shri Rajeev Singh was present.

Chief Information Commissioner : Shri Satyananda Mishra

2. Both the parties were present in the Dehradun studio of the NIC. We 

heard their submissions.

3. The  Appellant  had  sought a number of information in respect of one 

Accounts   Officer   named   Samir   Shukla.   The   CPIO   had   provided   some 

information   in   respect   to   a   few   of   the   queries   while   denying   some   other 

information   by   claiming   that   it   was   personal   in   nature.   He   had   cited   the 

CIC/AT/A/2010/000808­SM
provisions of the subsection 1(j) of Section 8 of the Right to Information (RTI) 

Act in support of his decision. The Appellate Authority had also endorsed this.

4. After carefully considering the contents of the RTI application, we, by 

and large, agree with the decision of the CPIO except in regard to the service 

book of the employee concerned. The service book is a public document and 

contains various details about the postings and transfers and such other details 

of an employee. It cannot be claimed to be a personal document. Therefore, it 

must be disclosed. We direct the CPIO to send a copy of the service book of 

this employee to the Appellant within 10 working days of receiving this order. 

The remaining queries are clearly in the nature of personal information relating 

either to the employee himself or to his relatives like brothers and sisters. Such 

information cannot  be  disclosed specially when  it has no connection to  any 

public interest and activity.

5. The appeal is disposed of accordingly

6. Copies of this order be given free of cost to the parties.

(Satyananda Mishra)
Chief Information Commissioner

Authenticated true copy.  Additional copies of orders shall be supplied against 
application and payment of the charges prescribed under the Act to the CPIO of this 
Commission.

(Vijay Bhalla)
Deputy Registrar

CIC/AT/A/2010/000808­SM