Central Information Commission, New Delhi
File No.CIC/SM/A/2010/000730 & 765
Right to Information Act2005Under Section (19)
Date of hearing : 7 December 2010
Date of decision : 7 December 2010
Name of the Appellant : Shri Anurag Mohan Rathore
S/o. Sri Gauri Shanker,
Opp. S D M Niwas, Ashok Nagar,
Agra - 283 104.
Name of the Public Authority : CPIO, Shreyas Gramin Bank,
Head Office, DIGGI Road,
P B No. 35, Aligarh - 202 001.
The Appellant was not present in spite of notice.
On behalf of the Respondent, Shri Suresh Kumar was present.
Information Commissioner : Shri Satyananda Mishra
Decision Notice
Appeal allowed
Elements of the decision:
Section 8(1)(d) CPIO is directed to provide information.
2. We heard both these cases through video conferencing. The Appellant
CIC/SM/A/2010/000730 & 765
was present in the Agra studio of the NIC. The Respondent was present in the
Aligarh studio. We heard their submissions.
3. In two identical applications, the Appellant had sought a number of
information regarding the maintenance allowance paid to one Shri Gouri
Shankar. The CPIO had refused to disclose the information by claiming
exemption under Section 8(1) (d) of the Right to Information (RTI) Act. During
the hearing, the Respondent submitted that the Appellant had not produced any
evidence to show that he had the authorisation from his father for seeking such
information. However, on carefully considering the facts of the case, we noted
that there was nothing confidential about the information which the Appellant
had sought. Information about the amount of compensation paid to the
employee of any public authority must be available in the public domain.
Therefore, the Appellant is entitled to know the maintenance allowance being
paid to this particular employee irrespective of whether he is his father or
anyone else.
4. In the light of the above, we now direct the CPIO to provide to the
Appellant within 10 working days from the receipt of this order the details of all
payments made to the employee concerned by way of maintenance allowance
from the beginning till the date of the RTI application, monthwise.
5. The appeals are disposed off accordingly.
6. Copies of this order be given free of cost to the parties.
CIC/SM/A/2010/000730 & 765
(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/2010/000730 & 765