CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No.CIC/SM/A/2009/000966/LS
Appellant : Smt. Maya Pandey
Public Authority : Field Gun Factory, Kanpur
(through Smt. Veena Bhatia, Joint GM)
Date of Hearing : 21.10.2009
Date of Decision : 21.10.2009
FACTS
:
The matter, in short, is that vide her RTI application dated
3.3.2009, the appellant had sought information as to whether any
departmental action had been taken against Ms. Sunita Bhatia (an
LDC in the Factory) in 2002 and, if yes, what punishment was
awarded to her etc.
2. The CPIO had refused to disclose this information u/s 8 (1) (j)
of the RTI Act vide letter dated 10.3.2009. The Appellate Authority
had affirmed the decision of CPIO vide his letter dated 8.4.2009.
3. Heard on 21.10.2009. Appellant not present. The public
authority is represented by the officer named above. It is the
submission of Smt. Bhatia that the appellant is seeking information
which is ‘personal’, to Sunita Bhatia and, therefore, exempted from
disclosure as no larger public interest for its disclosure has been
established by the appellant. The appellant is not before the
Commission to contest this claim.
DECISION
4. In view of the above, the appeal is dismissed.
Sd/-
(M.L. Sharma)
Central 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.
(K.L. Das)
Assistant Registrar
Address of parties :-
1. Smt Veena Bhatia
Joint GM,
Field Gun Factory,
Kalpi Road, Kanpur-208009
2. Ms. Maya Pandey
R/o 119/279 & 119/565A,
Chandel Gali, Darshanpurwa,
Kanpur-12.