Central Information Commission Judgements

Ms.Laxmi Devi vs Ministry Of Railways on 21 September, 2011

Central Information Commission
Ms.Laxmi Devi vs Ministry Of Railways on 21 September, 2011
                     In the Central Information Commission 
                                                   at
                                             New Delhi

                                                                          File No. CIC/AD/A/2011/001582


Date of Hearing :  September 21, 2011

Date of Decision :  September 21, 2011



Parties:  



Appellant


Ms. Lakshmi Devi
W/o Shri Indel Singh
H.No. 1, St. No. 1,
Vakil Madam's House, Railway Koat Factory Road,
Bhopal

The Appellant was not present.

Respondents 


West Central Railway
Office of Divisional Railway Manager
Bhopal Division
Bhopal

Represented by: Shri Satyendra Singh, Sr. DPO-- present at NIC VC facility at Bhopal.

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

                                                                                         File No: CIC/AD/A/2011/001582


                                                         ORDER

Background

1. The Applicant filed her RTI­application dated 08.11.2010 with the PIO, West Central Railway, Bhopal 

Division,  seeking two pieces of information (viz., details of nominee as per service book and salary 

particulars)  in   respect  of  her  husband, Shri Indel Singh. Since the Applicant did not receive the 

desired   information   from   the   PIO,   she   filed   her   1st­appeal   with   the   Appellate   Authority   (AA)   on 

15.04.2011. In response, the AA, on 12.05.2011, provided to the Appellant a reply dated 10.05.2011 

of Nodal officer. Through this reply, the Nodal officer had declined the disclosure of information to the 

Appellant in view of the objection raised by the third party, copy of which he had also supplied to the 

Appellant.  He  cited  exemption  under Section 8(1)(j) read with section 11(1) of  the RTI­Act. The 

Appellant, thereafter, filed the present petition dated 10.06.2011 before the Commission challenging 

the Respondents’ denial.

Decision

2. During the hearing, the Respondents stated that as per practice they share the nomination details of 

employee with the  legal heir (such as, wife) only and that if, in the instant case, the Appellant proves 

the fact (through legal document) that she is the legally wedded wife of the third party, they would 

provide this information to the Appellant.

In view of the submission above, it is advised that the Appellant, within  2 weeks  of receipt of this 

order, may submit a proof of her being the legally wedded wife of the third party to the PIO, in which 

case,   the   PIO,   within  2   weeks  of   receipt   of   such   proof   from   the   Appellant,   should   furnish   the 

information (i.e nomination details) to the Appellant. 

3. As  regards  disclosure  of   salary particulars  of the  third party,  the PIO is  directed to  provide  this 

information   to   the   Appellant   after  excising  the  deduction   portion   from  it   under   the   provisions  of 

Section 10 (1) of the RTI­Act. This information is to be provided to the Appellant by   15.10.2011.

 

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

 (Annapurna Dixit)
Information Commissioner
Authenticated true copy 

(G.Subramanian)
Deputy Registrar 

Cc: 

1. Ms. Lakshmi Devi
W/o Shri Indel Singh
H.No. 1, St. No. 1,
Vakil Madam’s House, Railway Koat Factory Road,
Bhopal

2. The Appellate Authority & ADRM
West Central Railway
Office of Divisional Railway Manager
Bhopal Division
Bhopal

3. Public Information Officer  & Sr. DPO
West Central Railway
Office of Divisional Railway Manager
Bhopal Division
Bhopal

3. 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.