Karnataka High Court
High Court Of Karnataka vs Karnataka Information Commission on 25 March, 2014
Author: A.N.Venugopala Gowda
Bench: A.N. Venugopala Gowda
1
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 25TH DAY OF MARCH, 2014
BEFORE
THE HON'BLE MR. JUSTICE A.N. VENUGOPALA GOWDA
WRIT PETITION NOS.7169-7170/2011 (GM-RES)
BETWEEN:
1. HIGH COURT OF KARNATAKA
A CONSTITUTIONAL AUTHORITY HAVING
ITS PRINCIPAL SEAT AT VIDHANA VEEDHI,
BANGALORE-560001
REPRESENTED HEREIN BY ITS
STATE PUBLIC INFORMATION OFFICER
AND DEPUTY REGISTRAR (ESTABLISHMENT).
2. STATE PUBLIC INFORMATION OFFICER
AND DEPUTY REGISTRAR (ESTABLISHMENT)
THE HIGH COURT OF KARNATAKA
HIGH COURT BUILDING, VIDHANA VEEDHI,
BANGALORE-560 001.
... PETITIONERS
(BY SRI S.S. NAGANAND, SENIOR ADV. FOR
M/S. JUST LAW, ADVS.)
AND:
1. KARNATAKA INFORMATION COMMISSION
AN AUTHORITY CONSTITUTED UNDER
RIGHT TO INFORMATION ACT
HAVING ITS OFFICE AT 3RD FLOOR,
M.S.BUILDING
BANGALORE-560 001.
2
2. M.R.PRABHAKAR RAO
C/O M.R. KRISHNASWAMY, MAJOR,
NO.9/2, 3RD CROSS, SBM COLONY,
BANASHANKARI 1ST STAGE,
BANGALORE-560 050.
...RESPONDENTS
(BY SRI G.B. SHARATH GOWDA, ADV. FOR R1;
R2 - SERVED)
THESE PETITIONS ARE FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO CALL FOR
RECORDS IN CASE NO. KIC 6117 PTN 2010 ON THE FILE OF
THE 1ST RESPONDENT AND SET ASIDE THE ORDER DATED
17.01.2011 VIDE ANNEXURE-E PASSED THEREIN AND QUASH
THE PROCEEDINGS IN CASE NO.KIC 6117 PTN 2010 VIDE
ANNEXURE-E OF THE COMMISSIONER.
THESE PETITIONS COMING ON FOR PRELIMINARY
HEARING IN 'B' GROUP THIS DAY, THE COURT MADE THE
FOLLOWING:
ORDER
Challenge in these writ petitions is to an order passed in KIC/6117/PTN/2010, dated 17.01.2011 by the Karnataka State Information Commission (for short 'the Commission').
2. The material facts and circumstances which have given raise to these writ petitions can be summarised as follows:
Respondent No.2 submitted an application dated 10.03.2010, to the Registrar (Judicial), High Court of 3 Karnataka, Bangalore, seeking information under the Right to Information Act, 2005 (for short 'the Act'), with regard to an employee Mr. Muniyappa @ Vajra Muniyappa, working as Jamedar in the High Court of Karnataka. In exercise of the power conferred under S.28 of the Act, the Hon'ble Chief Justice, as the administrative head of the High Court of Karnataka, has framed the Right to Information (Regulation of Fee and Cost) Rules, 2005 (for short 'the Rules'). The said Rules have been published in the Karnataka Gazette vide Notification No.HCE 715/05, Bangalore, dated 14.10.2005. Rule 3 provides that a request for obtaining information under Sub-S.(1) of S.6 of the Act shall be accompanied by an application fee of `10/-
by way of cash against a proper receipt, payable in the name of Registrar General. The said application having been forwarded to the State Public Information Officer (SPIO) and the Deputy Registrar (Establishment), the respondent No.2/applicant, was informed that the payment of application fee by postal order being contrary to Rule 3, the application is not admitted. It was notified that the 4 application is required to be addressed to the SPIO and hence, the postal order for `10/-, enclosed with the application dated 10.03.2010 is returned. The applicant was notified that the information sought being personal in nature, the disclosure of the same has no relationship with the public activities or interest and hence, being covered under S.8(1)(j) of the Act, cannot be furnished. A note was appended to the said communication, under S.7(8) of the Act, stating that, if the applicant is aggrieved against the intimation, an appeal under S.19 of the Act lies to the Appellate Authority/Registrar (Judicial), High Court of Karnataka, Bangalore, to be filed within 30 days.
Respondent No.2, on 04.05.2010, filed a complaint under S.18(1)(a) of the Act, before the Commission and the same was registered as KIC/6117/PTN/2010. The complaint was allowed on 17.01.2011 and the Deputy Registrar of High Court of Karnataka was directed to provide a copy of service register of Muniyappa @ Vajra Muniyappa, within 30 days, free of cost, through RPAD, 5 under intimation to Commission and a direction was also issued to show cause within 30 days, why penalty under S.20(1) of the Act should not be levied on him. The said order has been challenged in these writ petitions.
3. Sri S.S. Naganand, learned Senior advocate, contended that :
(a) The Commission was in error in entertaining the complaint under S.18 of the Act, with regard to a matter which culminated in an order dated 06.04.2010 passed by the SPIO and the order being appealable under S.19 of the Act.
(b) The Commission was in error and acted in excess of its jurisdiction in entertaining the complaint, as though, it was a original proceeding and examined the order of the SPIO, as if it was an Appellate Authority, when the Commission was not vested with the power to examine, under S.18 of the Act, the correctness/otherwise of an order passed by the SPIO.6
(c) By taking up the complaint as a original proceeding, the Commission has rendered S.19 of the Act as redundant and otiose.
(d) The impugned order of the Commission is without jurisdiction and illegal. The Commission has completely misdirected itself in failing to notice the non-
compliance of the provisions of the Rules framed by the Competent Authority under S.2(e) of the Act, by exercise of the power conferred under S.28 of the Act. He submitted that the Commission, instead, adverted to the Karnataka Right to Information Rules, 2005, framed by the State Government, which is inapplicable to any application filed before the High Court of Karnataka, as the Competent Authority has framed the Rules, which are applicable to the High Court of Karnataka. He submitted that, the SPIO, having applied the applicable Rule correctly in dealing with the application filed by the respondent No.2, there was no ground for the Commission to ignore the provisions of the statutory Rules.
7
(e) The reasoning in the impugned order of the Commission and its approach to the case is completely perverse.
(f) While passing the impugned order, the Commission has simultaneously initiated action under S.20 of the Act proposing to levy the penalty on the SPIO, who had acted within four corners of the law in holding that the application seeking information was not in conformity with the Rules, which are applicable. Thus, the impugned order is illegal.
(g) The respondent No.2/applicant, without exhausting the alternative remedy of preferring an appeal before the First Appellate Authority, having approached the Commission with a complaint, the same being not maintainable, the impugned order calls for interference.
4. Sri G.B. Sharath Gowda, learned advocate for respondent No.1, on the other hand, submitted that statement of objections was not filed to the complaint lodged before the Commission by respondent No.2 and in 8 the circumstances, the Commission is justified in allowing the complaint and directing the furnishing of a copy of the service register of the employee, who is a public servant. Learned counsel further submitted that in the facts and circumstances of the case, no interference with the impugned order is warranted.
5. Respondent No.2, though is served with the notice, has remained absent.
6. Perused the writ record and considered the rival contentions. The basic question which falls for decision in this case is the jurisdiction, if any, of the Commission, under S.18 of the Act, in directing the disclosure of the information.
7. Respondent No.2 had sought information on 10.03.2010 by submitting an application vide Annexure-B. The SPIO, intimated the respondent No.2, on 06.04.2010, that the application cannot be admitted, on account of it being contrary to Rule 3 and the postal order was returned. The applicant was notified with regard to appeal provided under S.19 of the Act, to the Registrar (Judicial), 9 High Court of Karnataka, within 30 days' period, from the date of receipt of the communication. Without filing the appeal under S.19 of the Act, a complaint under S.18(1) of the Act vide Annexure-D having been filed, the Commission has passed the order on 17.01.2011 vide Annexure-E.
8. In the case of CHIEF INFORMATION COMMISSIONER AND ANOTHER Vs. STATE OF MANIPUR AND ANOTHER, AIR 2012 SC 864, the material facts were that an application dated 09.02.2007 under S.6 of the Act for obtaining of information from the SIO relating to the magisterial enquiries initiated by the Government of Manipur from 1980-2006 was filed. Finding no response, the applicant filed a complaint under S.18 of the Act before the State Chief Information Commissioner, who by an order dated 30.05.2007 directed the State Information Officer to furnish the information within 15 days. Said order was challenged by filing writ petition. A second application was filed on 19.05.2007 for obtaining similar 10 information for the period of 1980 - March 2007 and no response having been received, the applicant filed a complaint under S.18 of the Act, which was disposed on 14.08.2007, directing disclosure of the information sought for within 15 days. The said order was also challenged by filing of writ petition by the respondents. Both the writ petitions having been dismissed by a common order dated 16.11.2007 and writ appeals filed having been disposed of on 29.07.2010, holding that under S.18 of the Act, the State Information Commissioner has no power to direct the respondent to furnish the information and further having held that such a power has already been conferred under S.19(8) of the Act on the basis of an exercise under S.19 only and the direction to furnish information having been held as without jurisdiction and directing the State Information Commissioner to dispose of the complaint in accordance with law, feeling aggrieved, the original applicant/complainant filed a Special Leave Petition before the Apex Court. The question raised for determination therein reads as follows:
11
"28. The question which falls for decision in this case is the jurisdiction, if any, of the Information Commissioner under Section 18 in directing disclosure of information. In the impugned judgment of the Division Bench, the High Court held that the Chief Information Commissioner acted beyond his jurisdiction by passing the impugned decision dated 30th May, 2007 and 14th August, 2007. The Division Bench also held that under Section 18 of the Act the State Information Commissioner is not empowered to pass a direction to the State Information Officer for furnishing the information sought for by the complainant."
Taking into consideration the rival contentions advanced with reference to the scope of S.18 of the Act, Apex Court has held as follows:
"30. It has been contended before us by the respondent that under Section 18 of the Act the Central Information Commission or the State Information Commission has no power to provide access to the information which has been requested for by any person but which has been denied to him. The only order which can be passed by the Central Information Commission or the State Information Commission, as the case may be, under Section 18 is an order of penalty provided under Section 20. However, before such order is passed the Commissioner must be satisfied that the conduct of the Information Officer was not bona fide.
31. We uphold the said contention and do not find any error in the impugned judgment of the High court whereby it has been held that the Commissioner while entertaining a complaint under Section 18 of the said Act has no jurisdiction to pass an order providing for access to the information."
(emphasis supplied) 12
9. In the facts of this case, noticed supra, respondent No.2 having applied for information under S.6 of the Act, after rejection was intimated by the SPIO on 06.04.2010 vide Annexure-C that the remedy of appeal is provided under S.19(1) of the Act.
10. The procedure for hearing of the appeals has been provided in the Act. The procedure contemplated under Ss.18 and 19 of the Act is substantially different. The power under S.18 is supervisory in character and the procedure under S.19 is an appellate procedure and a person, who is aggrieved by the intimation of the SPIO can seek redressal by following the procedure under S.19.
11. When the specific remedy has been made available to an aggrieved party, under the Act, the Commission was not justified in interfering with the order passed by the SPIO. When the Act itself provides for a mechanism, the same cannot be by-passed, which would defeat the provisions of the Act.
13
12. In the instant case, the Commission has acted in excess of its jurisdiction and has committed error in passing the order dated 17.01.2011, directing the SPIO to provide a copy of the service register of the employee, free of cost, through RPAD and in issuing the direction to show- cause, why penalty under S.20(1) of the Act should not be levied, by being of the opinion that there is arbitrariness in refusing the information sought.
13. The impugned order is contrary to the decision of the Apex Court, noticed supra. The contentions urged by Sri S.S. Naganand are well founded and hence the impugned order cannot be sustained.
In the result, the writ petitions are allowed and the impugned order is quashed. The complaint filed before the Commission being not maintainable, is dismissed.
No costs.
Sd/-
JUDGE sac*