Central Information Commission Judgements

Shri Sheshrao Manikaro Mane vs Headquarters, Andaman & Nicobar … on 10 November, 2009

Central Information Commission
Shri Sheshrao Manikaro Mane vs Headquarters, Andaman & Nicobar … on 10 November, 2009
                           Central Information Commission
               Appeal No.CIC/OK/A/2008/01326-SM dated 02-07-2008
                 Right to Information Act-2005-Under Section (19)



                                                     Dated: 10 November 2009


Name of the Appellant             :   Shri Sheshrao Manikaro Mane
                                      Hanuman Galli, Dharu,
                                      Tehsil Dharur, Distt - Beed,
                                      Maharashtra.

Name of the Public Authority      :   CPIO, Headquarters,
                                      Andaman & Nicobar Command,
                                      Port Blair - 744 102.



        The Appellant was present in person.

        On behalf of the Respondent, Shri J. D. Singh, CPIO was present.

2. In this case, the Appellant, in his application dated July 2, 2008,
requested the CPIO for the copies of some documents concerning one sailor
named Pravin Mane. The CPIO replied on July 18, 2008 and denied the
information claiming exemption under Section 8(1) (j) of the Right to
Information (RTI) Act. The Appellant, thereafter, approached the first
Appellate Authority on August 9, 2008. The Appellate Authority disposed of
the appeal in his order dated September 15, 2008 in which he endorsed the
stand of the CPIO. The Appellant, consequently, has come before the CIC in
second appeal.

3. We heard this case through videoconferencing. The Appellant was
present in the Beed studio of the NIC whereas the Respondent was present
in the Port Blair studio. We heard their submissions. The Respondent argued
that since the Appellant had sought information about one of their sailors
without revealing his relationship with that person, the CPIO had denied to
part with the copies of those records. The Appellant revealed that he was
indeed the father of the sailor. Irrespective of these facts, the information
sought by the Appellant would hardly come under the exemption provision

CIC/OK/A/2008/01326-SM
cited by the CPIO. The requests of the sailor concerned for transfer in the
preceding six months and the documents regarding the punishments imposed
on him clearly constitute part of normal administrative activities and cannot
be classified as personal information.

4. In view of the above, we direct the CPIO to provide to the Appellant
certified copies of all the documents listed by him in paragraphs 1, 2 and 3
of his application dated July 2, 2008.

5. The appeal is, thus, disposed off.

6. 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/OK/A/2008/01326-SM