Central Information Commission
Mr. Subhash Chandra Agrawal vs President Secretariat on 15 June, 2011
CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office)
Old JNU Campus, New Delhi - 110067
Tel: +91-11-26161796
Decision No. CIC/SM/A/2011/000287/SG/12889
Appeal No. CIC/SM/A/2011/000287/SG
Relevant Facts emerging from the Appeal:
Appellant : Mr. Subhash Chandra Agrawal,
1775 Kucha Lattushah, Dariba,
Chandni Chowk, Delhi- 110006
Respondent : CPIO & Under Secretary,
President's Secretariat, RTI Section, Rashtrapati Bhavan, New Delhi- 110004 RTI application filed on : 09/08/2010 PIO replied on : 27/08/2010 First Appeal filed on : 31/08/2010 FAA's order of : 04/10/2010 Second Appeal filed on : 21/10/2010 S.No. Information sought Reply of Public Information Officer (PIO)
1. Complete and detailed information about assets and Such information is not maintained by wealth of Hon'ble President of India and her family- this office. members.
2. Steps taken to put on website of the President of India Does not arise, in view of reply (1) complete and detailed information about assets and above. wealth of Hon'ble President of India (Hon'ble Vice President of India Mr. Mohammed Hamid Ansari reportedly expressed desire to make such information about assets and wealth public by putting on relevant website).
3. Complete and detailed information on all documents/ The information sought is covered records/ deliberations/ documents/ correspondence/ file- under Article 74 of the Constitution and notings etc on declaration of internal emergency in the hence, cannot be disclosed. country by the then President Hon'ble Mr. Fakhruddin Ali Ahmed including any communication/ advice received from the then Prime Minister Mrs. Indira Gandhi.
4. Any other related information. No.
5. File-notings on movement of this RTI petition. -
Grounds for First Appeal:
The CPIO declined to provide information on query (3) on the basis that it was covered under Article 74 of the Constitution of India and hence could not be disclosed. However, the RTI Act has an over- riding Page 1 of 6 effect on all previous provisions, and as such it was not justified to refuse any information covered under Section 8 of the RTI Act.
Order of the First Appellate Authority (FAA):
"...In his appeal, the appellant has stated that if the information on point 1 & 2 are not maintained in President's Secretariat, the same may be transferred to the public authority holding the information. In this regard it is stated that the President of India is not required to declare his/ her assets and wealth to this Secretariat, or to any other public authority. Hence the reply given by the CPIO is in order. As far as the family of the President is concerned, they are private individuals and information about their assets and wealth is also not required to be declared to this Secretariat. Hence reply given by the CPIO is in order and no further action is required to be taken.
Since the correspondence between the President and the Prime Minister regarding declaration of emergency is covered under article 74 of the Constitution of India, the reply given by the CPIO is in order"
Grounds for Second Appeal:
No basis in law for the denial of information. It was prayed that the Respondent- public authority may be directed to provide complete and detailed information on all documents/ records/ deliberations/ documents/ correspondence/ file- notings etc on declaration of internal emergency in the country by the then President Hon'ble Mr. Fakhruddin Ali Ahmed including any communication/ advice received from the then Prime Minister Mrs. Indira Gandhi, and also file- notings on movement of the RTI petition.
Relevant Facts emerging during Hearing held on May 12, 2011:
The following were present:
Appellant: Mr. Subhash Chandra Agrawal;
Respondent: Mr. Subramanian, CPIO & Under Secretary through video conference.
The Appellant had sought details of the assets of the Hon'ble President of India and her family members and steps taken to put these on the website in query 1 and 2. The PIO replied that the information sought was not available on record and hence could not be provided. There was no legal requirement for the President to declare her personal as well as family's assets. Therefore, the information sought was not available.
The Appellant argued before the Commission that though there may not be any legal obligation on the President to declare her assets and those of her family members, Judges at the Supreme Court of India, Information Commissioners and Election Commissioners had declared their assets voluntarily and put them up on websites. Similarly, the Prime Minister's Office had decided to declare the assets of all the ministers on its website. In view of this, the President may set a good example in transparency which others could follow. The Commission cannot pass any direction in this regard, as it does not come within the Commission's powers as mandated under the RTI Act. Now that various functionaries like ministers, Judges and Information Commissioners have voluntarily put up details of their assets on websites, it is for the President to take a decision on this matter. The PIO's reply was therefore correct.
Information on query 3 of the RTI application was denied on the basis that it was protected under Article 74 of the Constitution of India. The PIO also stated that the issue whether exchanges between the President of India and the Prime Minister of India can be revealed under the RTI Act was the subject-
matter of a petition before the High Court of Delhi. However, since the PIO did not produce or submit any documents/ records in support of this contention before the Commission, it is not possible for the Commission to take cognizance of this.
Page 2 of 6The Commission reserved the order during the hearing held on 12/05/2011.
Decision announced on 15 June 2011:
Section 22 of the RTI Act gives supremacy to the RTI Act and stipulates that the provisions of the RTI Act shall override notwithstanding anything to the contrary contained in the Official Secrets Act, 1923 or any other enactment for the time being in force. This non- obstante clause has to be given full effect to, in compliance with the legislative intent. Hence, if there is a contradiction between the provisions of the RTI Act and another enactment already in force on the date when the RTI Act was enacted, the provisions of the RTI Act shall prevail. Effectively, as far as disclosure of information sought under the RTI Act is concerned, only the provisions of the Act are required to be considered. Once an applicant seeks information, as defined in Section 2(f) of the RTI Act from a 'public authority', information can only be denied on the grounds mentioned in Sections 8 or 9 of the RTI Act. The Public Information Officer, Appellate Authority or the Information Commission cannot add or introduce any other reasons or grounds for rejecting the disclosure of information.
There is however one exception, to the aforesaid principle. Disclosure of information which is prohibited under the Constitution of India cannot be furnished under the RTI Act. All Acts/ legislations made by the Parliament derive their legitimacy from the Constitution of India. Hence, what is prohibited under the Constitution of India cannot be furnished under the RTI Act. In the instant case, the Commission noted that the Appellant in query 3 of his RTI application had sought complete and detailed information on all documents/ records/ deliberations/ correspondence/ file-notings, etc pertaining to declaration of internal emergency in the country by Mr. Fakhruddin Ali Ahmed, the then Hon'ble President including any communication/ advice received from Mrs. Indira Gandhi, the then Hon'ble Prime Minister. This information was denied by the PIO on the basis that it was protected under Article 74 of the Constitution of India.
Article 74 of the Constitution of India provides as follows:
"(1) There shall be a Council of Ministers with the Prime Minister at the head to aid and advise the President who shall, in the exercise of his functions, act in accordance with such advice.
Provided that the President may require the Council of Ministers to reconsider such advice, either generally or otherwise, and the President shall act in accordance with the advice tendered after such reconsideration.
(2) The question whether any, and if so what, advice was tendered by Ministers to the President shall not be inquired into in any court." (Emphasis added) Based on the same, the main issue which arises for determination before the Commission is whether the information sought by the Appellant at query 3 is barred from disclosure under Article 74 of the Constitution of India. In this regard, the Commission would seek guidance from the pronouncements of the Supreme Court of India.
The Supreme Court of India in a Nine- Judge Bench decision in S. R. Bommai & Ors. v. Union of India & Ors. AIR 1994 SC 1918 discussed the meaning and scope of Article 74 of the Constitution of India. Specifically, as regards Article 74(2) of the Constitution of India, the Supreme Court of India observed as follows:
"... Then comes Clause (2) of Article 74 which says that the question "whether any, and if so, what advice was tendered by the Ministers to the President shall not be enquired into in any Page 3 of 6 Court." The idea behind Clause (2) is this: the Court is not to enquire - it is not concerned with - whether any advice was tendered by any Minister or Council of Ministers to the President, and if so, what was that advice. That is a matter between the President and his Council of Ministers. What advice was tendered, whether it was required to be reconsidered, what advice was tendered after reconsideration, if any, what was the opinion of the President, whether the advice was changed pursuant to further discussion, if any, and how the ultimate decision was arrived at, are all matters between the President and his Council of Ministers. They are beyond the ken of the Court. The Court is not to go into it. It is enough that there is an order/act of the President in appropriate form. It will take it as the order/act of the President. It is concerned only with the validity of the order and legality of the proceeding or action taken by the President in exercise of his functions and not with what happened in the inner Councils of the President and his Ministers. No one can challenge such decision or action on the ground that it is not in accordance with the advice tendered by the Ministers or that it is based on no advice. If, in a given case, the President acts without, or contrary to, the advice tendered to him, it may be a case warranting his impeachment, but so far as the Court is concerned, it is the act of the President..." (Emphasis added) In S. R. Bommai, it was argued before the Supreme Court of India inter alia that the advice tendered to the President comprised of material as well, and therefore, calling upon the Union of India to disclose the material would amount to compelling the disclosure of the advice. The Supreme Court of India ruled that that this obligation could not be evaded by seeking refuge under Article 74(2) of the Constitution of India. More specifically, the Supreme Court of India observed as follows:
"... The argument that the advice tendered to the President comprised of material as well, and therefore, calling upon the Union of India to disclose the material would amount to compelling the disclosure of the advice is, if we can say so respectfully, to indulge in sophistry. The material placed before the President by the Minister/ Council of Ministers does not thereby become part of advice. Advice is what is based upon the said material. Material is not advice. The material may be placed before the President to acquaint him - and if need be to satisfy him - that the advice being tendered to him is the proper one. But it cannot mean that such material, by dint of being placed before the President in support of the advice, becomes advice itself. One can understand if the advice is tendered in writing in such a case that writing is the advice and is covered by the protection provided by Article 74(2). But it is difficult to appreciate how does the supporting material becomes part of advice. The respondents cannot say that whatever the President sees - or whatever is placed before the President becomes prohibited material and cannot be seen or summoned by the court. Article 74(2) must be interpreted and understood in the context of entire constitutional system. Undue emphasis and expansion of its parameters would engulf valuable constitutional guarantees..." (Emphasis added) Therefore, the Supreme Court of India, while interpreting the scope of Article 74(2) of the Constitution of India, clearly laid down in S. R. Bommai that Article 74(2) of the Constitution of India merely barred an enquiry into the question whether any, and if so, what advice was tendered by the Council of Ministers to the President. It did not bar the Court from calling upon the Council of Ministers to disclose to the Court the material upon which the President had formed the requisite satisfaction. The material on the basis of which advice was tendered did not become a part of the advice. Even if the material was looked into by, or shown, to the President, it did not partake the character of advice.
In other words, S. R. Bommai clearly stipulates that Article 74(2) of the Constitution of India protects the confidentiality of only the advice tendered by the Council of Ministers to the President. This Constitutional protection has not been extended to the material on the basis of which such advice is tendered. Consequently, a Court can call upon such material to be disclosed before it, and though the Page 4 of 6 sufficiency or otherwise of the material cannot be questioned, the legitimacy of the inference drawn from such material is open to judicial review.
The RTI Act confers upon citizens, the right to information accessible under the RTI Act, which is held by or under the control of a public authority. Given that the advice tendered by the Council of Ministers to the President enjoys the Constitutional protection of Article 74(2) and cannot be disclosed to the Courts, a citizen under the RTI Act cannot seek information pertaining to such advice. However, the Supreme Court of India has held that the materials on the basis of which such advice is tendered by the Council of Ministers or on the basis of which the President forms the requisite satisfaction is not covered by Article 74(2) of the Constitution of India. Since Article 74(2) does not cover such material, it can be accessed under the RTI Act, subject only to the exemptions under the RTI Act.
In the instant case, the Appellant has sought complete and detailed information on all documents/ records/ deliberations/ correspondence/ file-notings, etc on declaration of internal emergency in the country by Mr. Fakhruddin Ali Ahmed, the then Hon'ble President including communication/ advice received from Mrs. Indira Gandhi, the then Hon'ble Prime Minister. Thus 'complete and detailed information on all documents/ records/ deliberations/ correspondence/ file-notings, etc on declaration of internal emergency in the country by Mr. Fakhruddin Ali Ahmed, the then Hon'ble President' is not barred from disclosure under Article 74 of the Constitution of India; only the advice received by the then President from the then Prime Minister is protected from disclosure under Article 74(2) of the Constitution of India (in line with the ruling in S. R. Bommai) and therefore cannot be provided to the Appellant under the RTI Act.
Hence, 'complete and detailed information on all documents/ records/ deliberations/ correspondence/ file-notings, etc on declaration of internal emergency in the country by Mr. Fakhruddin Ali Ahmed, the then President including communication received from Mrs. Indira Gandhi, the then Prime Minister, but excluding the advice received from Mrs. Indira Gandhi, the then Prime Minister, can be provided, subject to the provisions of the RTI Act.
The right to information is a fundamental right of the citizens as implied in Article 19 of the Constitution of India. In order to nurture and safeguard the goal of democracy, the fundamental rights of citizens must be respected and guarded zealously. Though certain exceptions to the fundamental rights may be prescribed by the Parliament to safeguard the interests of the nation as well as other specific interests, these must be reasonable. The RTI Act, which codifies the citizens' fundamental right to information, has prescribed certain exemptions from disclosure of information in Section 8(1) of the RTI Act. It is clear that the underlying principle which prompted the Parliament to define the 10 exemptions in Section 8(1) of the RTI Act were to safeguard larger public interest as well as certain other interests. However, the Parliament also perceived that the potential to harm such interests would be negligible after twenty years and therefore it stated that only three exemption clauses would apply after the lapse of twenty years. This has been clearly laid down in Section 8(3) of the RTI Act, which stipulates as follows:
"(3) Subject to the provisions of clauses (a), (c) and (i) of sub-section (1), any information relating to any occurrence, event or matter which has taken place, occurred or happened twenty years before the date on which any request is made under section 6 shall be provided to any person making a request under that section:"
In the instant case, the information sought pertains to events that occurred over 30 years ago. Hence, only the exemptions contained in Sections 8 (1)(a), (c) and (i) of the RTI Act would apply. However, the PIO has not claimed any of the said exemptions while denying the information under the RTI Act. However, even if it was to be argued that the information sought was exempted under Sections 8 (1)(a), (c) or (i) of the RTI Act, Section 8(2) of the RTI Act would mandate disclosure of the information.
Page 5 of 6Section 8(2) of the RTI Act mandates as follows:
"Notwithstanding anything in the Official Secrets Act, 1923 (19 of 1923) nor any of the exemptions permissible in accordance with sub- section (1), a public authority may allow access to information, if public interest in disclosure outweighs the harm to the protected interests."
Section 8(2) of the RTI Act mandates that even where disclosure of information is protected by the exemptions under Section 8(1) of the RTI Act, if public interest in disclosure outweighs the harm to such protected interests, the information must be disclosed under the RTI Act. The period of emergency is considered to be the biggest challenge to India's commitment to democracy. This period was symbolized by curtailment of fundamental rights of citizens, restrictions on freedom of press, illegal detention and abuse of citizens and enactment of draconian laws. Most institutions of governance when asked to bend prostrated themselves and crawled. This showed that the institutions of democracy had not become robust enough to withstand an assault. Given the same, it is imperative for citizens to know the reasons why and how democracy in India was nearly lost. The public interest in disclosing the materials/ documents on the basis of which emergency was declared is immense and the citizens of India have a right to know the same. India needs to learn its lessons well, and without this information, citizens will not be able to derive the correct inferences of a watershed event in its journey of democracy.
In view of the above, the Appeal is allowed. The PIO is directed to provide to the Appellant before 10 July 2011, the complete and detailed information on all documents/ records/ deliberations/ correspondence/ file-notings, etc on declaration of internal emergency in the country by Mr. Fakhruddin Ali Ahmed, the then President including communication received from Mrs. Indira Gandhi, the then Prime Minister, except any advice received from Mrs. Indira Gandhi, the then Prime Minister.
Notice of this decision be given free of cost to the parties. Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi Information Commissioner 15 June 2011 (In any correspondence on this decision, mention the complete decision number.)(HA) Page 6 of 6