Central Information Commission Judgements

Mr.S P Sharma vs Ministry Of Railways on 30 September, 2011

Central Information Commission
Mr.S P Sharma vs Ministry Of Railways on 30 September, 2011
                       In the Central Information Commission 
                                                    at
                                                 New Delhi

                                                                File No: CIC/AD/C/2011/000802




Date  of Hearing :  September 30, 2011

Date of Decision :  September 30, 2011


Parties:

           Applicant

           Shri S.P.Sharma
           Retd. Sr. Accounts Officer
           H.No.H­51, Ramganga Vihar
           Phase­1
           MDA Colony
           Kath Road
           Moradabad 244 001

           The Applicant was present at NIC Studio, Moradabad


           Respondents

           Northern Railway
           Divisional Railway Manager's Office
           Moradabad Division
           Moradabad



           Represented by : Shri Rajiv Trehan, PIO & Sr.DMM
                                      Shri Awadesh Kumar, APO
                                      ­ NIC Studio, Moradabad




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

                                                                                              File No: CIC/AD/C/2011/000802


                                                              ORDER

Background

1. The   Applicant   filed   an   RTI   Application   dt.7.3.11   with   the   PIO,   DRM   Office,   Northern   Railway, 

Moradabad seeking information relating to family pension paid to all under the Fifth CPC including the 

name, post, designation, etc., consequent to the Fifth Pay Commission recommendations..  He also 

sought other miscellaneous information.  The PIO replied on 16.3.11 stating that information sought is 

voluminous and denied the information u/s 8(1)(j) as it pertains to third party.  He added that if the 

Appellant is seeking the details about a particular person, then based on the submissions by the third 

party,   decision   can   be   taken   with  regard  to  its  disclosure.    Being  aggrieved  with  the  reply,  the 

Applicant filed a complaint dt.29.3.11 before CIC.

Decision

2. During  the  hearing,  the  Appellant submitted that he is seeking the information since the   family 

pension   has   not   been   fixed   in   the   case   of   a   number   of   individuals   consequent   to   the 

recommendations of the Fifth Pay Commission. 

3. The Commission on perusal of the documents on record and after hearing the submissions by both 

sides holds that the information sought by the Appellant  is indeed voluminous, and that compiling the same 

will disproportionately divert the resources of the Public Authority since the number of family pensioners runs 

into hundreds. The Appellant is therefore directed to provide a few specific names of those whose pension has 

not been fixed as alleged by him, to the PIO and the PIO to take a decision based on the submissions of the 

third party as  per the  provisions laid down in Section 11(1)  of the RTI Act.  The exercise to be completed by 

30.10.11. 

4. The appeal is disposed of with the above directions.

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar

Cc:

1. Shri S.P.Sharma
Retd. Sr. Accounts Officer
H.No.H­51, Ramganga Vihar
Phase­1
MDA Colony
Kath Road
Moradabad 244 001

2. The Public Information Officer
Northern Railway
Divisional Railway Manager’s Office
Moradabad Division
Moradabad

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