Central Information Commission Judgements

Mr. S K Deshpande vs National Bank For Agriculture And … on 4 November, 2010

Central Information Commission
Mr. S K Deshpande vs National Bank For Agriculture And … on 4 November, 2010
                          Central Information Commission
                           File No.CIC/SM/A/2010/000569 
                  Right to Information Act­2005­Under Section  (19)




                                                             Dated: 4 November 2010



Name of the Appellant               :   Shri S.K. Deshpande
                                        Deputy General Manager,
                                        SPD, NABARD, Head Office,
                                        Mumbai.


Name of the Public Authority        :   CPIO, NABARD,
                                        Head Office, Plot C­24/G,
                                        Bandra Complex, 
                                        8th Floor, B Wing,
                                        Bandra (East),
                                        Mumbai - 400 051.



        The Appellant was present in person.

        On behalf of the Respondent, Shri Ramakrishna Rao, CPIO was 

present.

 

2. We heard this case through videoconferencing. Both the parties were 

present in the Mumbai studio of the NIC. We heard their submissions.

3. The  Appellant  had  wanted to get the  photocopies  of the relevant  file 

noting etc concerning the payment of pension to Sri MP Mohanan who had 

retired as Chief General Manager. This information had been denied by the 

CPIO by claiming it to be in the nature of personal information and by invoking 

CIC/SM/A/2010/000569
the exemption provision of Section 8(1) (j) of the Right to Information (RTI) Act. 

We do not think the CPIO was right in classifying such information as personal. 

Neither the payment of pension to a retired employee nor consideration of his 

representation   for   the   delayed   payment   of   pension   can   be   categorised   as 

personal   information;   such   information   is   obviously   plain   simple   normal 

administrative information. Therefore, we now direct the CPIO to provide to the 

Appellant   within   10   working   days   from   receipt   of   this   order   the   attested 

photocopies   of   the   relevant   pages   from   the   files   in   which   the   payment   of 

pension   to   and,   later,   the   representation   by   Sri   MP   Mohanan   had   been 

considered and decided.

4. With the above direction, the appeal is disposed off.

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

(Satyananda Mishra)
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)
Assistant Registrar

CIC/SM/A/2010/000569