Central Information Commission Judgements

Ms. Vinny Dewan vs National Aviation Company Of … on 9 July, 2008

Central Information Commission
Ms. Vinny Dewan vs National Aviation Company Of … on 9 July, 2008
               Central Information Commission
                          2nd Floor, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi - 110 066
                              Website: www.cic.gov.in

                                                     Decision No.2784/IC(A)/2008

                                                      F. No.CIC/MA/A/2008/00579

                                                         Dated, the 9th July, 2008

Name of the Appellant:             Ms. Vinny Dewan

Name of the Public Authority:      National Aviation Company of India Ltd.

Facts

:

1. The case was heard in absence of the appellant on 9/7/2008.

2. The CPIO stated that the information asked for pertains to an employee of
the respondent. Therefore, the information has been denied u/s 8(1)(j) of the
Act.

Decision:

3. The appellant has not indicated as to what is the public interest in seeking
personal and official information about an employee of the respondent. She has
also not indicated as to how she is affected in the matter. Denial of information
u/s 8(1)(j) of the Act is, therefore, justified.

4. The appeal is accordingly disposed of.

Sd/-

(Prof. M.M. Ansari)
Central Information Commissioner
Authenticated true copy:

(M.C. Sharma)
Assistant Registrar

1
Name & address of Parties:

1. Ms. Vinny Dewan, Flat No.601, 6th floor, Pushpanjali Building, Off Juhu
Versova Link Road, Andheri (W), Mumbai – 400 53.

2. Sh. A.J. D’Souza, CPIO & General Manager – Finance, National Aviation
Company of India Ltd., Airlines House, 113, Gurudwara Rakabganj Road,
New Delhi – 110 001.

2