Central Information Commission
Ms.S Mahalakshami vs Ministry Of Railways on 7 October, 2011
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001397
CIC/AD/C/2011/001398
CIC/AD/C/2011/001399
CIC/AD/C/2011/001400
CIC/AD/C/2011/001401
Date of Decision : October 7 2011
Parties:
Applicant
Ms.S.Mahalakshmi
Mahalakshmi Nilayam
Mahatma Gandhi Nagar
Opp. Peda Kotturu
Kancharapalem
Visakhapatnam 530 008
Respondents
The Public Information Officer
East Coast Railway
Divisional Railway Manager's Office
Waltair Division
Waltair
Information Commissioner : Mrs. Annapurna Dixit
___________________________________________________________________
In the Central Information Commission
at
New Delhi
File No: CIC/AD/C/2011/001397
CIC/AD/C/2011/001398
CIC/AD/C/2011/001399
CIC/AD/C/2011/001400
CIC/AD/C/2011/001401
ORDER
Background
1. The Applicant filed 5 RTI Applications (all dated 25.7.11) with the PIO, DRM Office, East Coast Railway, Waltair. She stated that the five individuals viz. Shri Kuppili Satyanarayana Reddy, Shri Muppana China Malleswara Rao, Shri Bobbili Krishna Murthy, Shri Patheti Venkata Ramana and Shri Mylapilli Jagga Rao expired while in service and that while in service they had borrowed money from her and failed to repay the same. As the people who had borrowed the money had expired, she wanted to add their legal heirs as parties in the legal proceedings and that she has come to know that the legal heir each of the expired employees was given appointment on compassionate grounds. In this context, she sought the following information :
a) Amount kept in abeyance for payment in connection with the Execution Petition
b) Copy of the legal heir certificate produced by the family members of late employees to your organization.
c) Name of the legal heir who was given appointment in your organization on compassionate
grounds, along with his
i) Designation
ii) PF No.
iii) Working under which Divisional Head of the Department
iv) Present working address of the individual
v) Present residential address of the individual
Shri B.Somulu, PIO replied on 29.7.11 denying the information u/s 8(1)(j) of the RTI Act since the disclosure has no relation with any public activity or interest and is being sought to file a suit for realization of debt amount which is in personal interest.
Decision
2. The Commission on perusal of submissions on record directs the PIO to provide the information against points C(i), C(iii) and C(iv) and b if available on record to the Appellant as the information is already in circulation. The information against points A is not available with the Public Authority and hence cannot be disclosed. The information sought against points C(ii) and C(v) are denied u/s 8(1)(j) of the RTI Act since the information sought is personal in nature the disclosure of which has no relation with any larger public activity or interest. The information should reach the Complainant by 7.11.11 .
3. The complaint is disposed of with the above directions..
(Annapurna Dixit) Information Commissioner Authenticated true copy (G.Subramanian) Deputy Registrar Cc:
1. Ms.S.Mahalakshmi Mahalakshmi Nilayam Mahatma Gandhi Nagar Opp. Peda Kotturu Kancharapalem Visakhapatnam 530 008
2. The Public Information Officer East Coast Railway Divisional Railway Manager's Office Waltair Division Waltair
3. Officer in charge, NIC Note: In case, the Commission's above directives have not been complied with by the Respondents, the Appellant/Complainant may file a formal complaint with the Commission under Section 18(1) of the RTIAct, giving (1) copy of RTIapplication, (2) copy of the Commission's decision, and (3) any other documents which he/she considers to be necessary for deciding the complaint. In the prayer, the Appellant/Complainant may indicate, what information has not been provided.