Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

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.