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 5, Cited by 0]

Central Information Commission

Mr.S K Verma vs Cbec on 13 March, 2013

                       dsUnzh; lwpuk vk;ksx
                        Central Information Commission
                      2 ry] foxa 'c' / 2nd Floor, 'B' Wing
                   vxLr ØkfUr Hkou / August Kranti Bhavan
                   Hkhdkth dkek Iysl / Bhikaji Cama Place
                   ubZ fnYyh ­ 110066    / New Delhi - 110066


                              F. Nos. CIC/SS/A/2012/000802 & 1477
                                                Dated: 13.03.2013

No. CIC/SS/A/2012/000802  : Shri R K  Jain Vs. CESTAT No.   CIC/SS/A/2012/001477:     Shri   S   K   Verma,     Asstt. 

Registrar & CPIO Vs.  CESTAT ORDER  The facts of these appeals are that Shri R K Jain had  filed 90 RTI­applications before the CPIO, Customs, Excise  &   Service   Tax   Appellate   Tribunal    (CESTAT),   New   Delhi  during the period from 06.06.2011 to 04.08.2011. 

2. In   his   reply   dated   Nil,   the   CPIO   Shri     S   K   Verma  inter­alia, stated  as under:

(i) He   received   the   following   90   un­disposed   RTI­ applications from his predecessor Shri Mohinder Singh,  Assistant Registrar & the  then CPIO, CESTAT;

S. Applicatio Date of  S. Applicatio Date of  No.  n RTI­ No.  n RTI­  I D No.  I D No. Application Application

01. ID   06­ 10.06.2011 02. ID   06­ 06.06.2011 98/11 99/11

03. ID   06­ 06.06.2011 04. ID   06­ 08.06.2011 100/11 101/11

05. ID   06­ 10.06.2011 06. ID   06­ 10.06.2011 102/11 103/11

07. ID   06­ 10.06.2011 08. ID   06­ 10.06.2011 104/11 105/11 F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 1 of 14

09. ID   06­ 10.06.2011 10. ID   06­ 10.06.2011 106/11 107/11

11. ID   06­ 13.06.2011 12. ID   06­ 13.06.2011 108/11 109/11

13. ID   06­ 13.06.2011 14. ID   06­ 13.06.2011 110/11 111/11

15. ID   06­ 13.06.2011 16. ID   06­ 13.06.2011 112/11 113/11

17. ID   06­ 18.06.2011 18. ID   06­ 18.06.2011 114/11 115/11

19. ID   06­ 18.06.2011 20. ID   06­ 18.06.2011 116/11 117/11 S.No.  Application Date of  S.No Application Date of   I D No. RTI­ .   I D No. RTI­ Application Application

21. ID   06­ 18.06.2011 22. ID   06­ 18.06.2011 118/11 119/11

23. ID   06­ 18.06.2011 24. ID   06­ 18.06.2011 120/11 121/11

25. ID   06­ 20.06.2011 26. ID   06­ 20.06.2011 122/11 123/11

27. ID   06­124  21.06.2011 28. ID   06­ 21.06.2011 /11 125/11

29. ID   06­ 21.06.2011 30. ID   06­ 21.06.2011 126/11 127/11

31. ID   06­ 22.06.2011 32. ID   06­ 22.06.2011 128/11 129/11

33. ID   06­ 22.06.2011 34. ID   06­ 22.06.2011 130/11 131/11

35. ID   06­ 22.06.2011 36. ID   06­ 22.06.2011 132/11 133/11

37. ID   06­ 24.06.2011 38. ID   06­ 24.06.2011 134/11 135/11

39. ID   06­ 24.06.2011 40. ID   06­ 24.06.2011 136/11 137/11

41. ID   06­ 24.06.2011 42. ID   06­ 01.07.2011 138/11 139/11

43. ID   06­ 01.07.2011 44. ID   06­ 01.07.2011 140/11 141/11

45. ID   06­ 01.07.2011 46. ID   06­ 04.07.2011 142/11 143/11

47. ID   06­ 04.07.2011 48. ID   06­ 05.07.2011 144/11 145/11

49. ID   06­ 06.07.2011 50. ID   06­ 07.07.2011 146/11 147/11 F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 2 of 14

51. ID   06­ 07.07.2011 52. ID   06­ 07.07.2011 148/11 149/11

53. ID   06­ 08.07.2011 54. ID   06­151  08.07.2011 150/11 /11

55. ID   06­152  08.07.2011 56. ID   06­153  21.06.2011 /11 /11

57. ID   06­154  18.07.2011 58. ID   06­ 16.07.2011 /11 155/11

59. ID   06­ 18.07.2011 60. ID   06­ 18.07.2011 156/11 157/11

61. ID   06­ 18.07.2011 62. ID   06­ 18.07.2011 158/11 159/11

63. ID   06­ 18.07.2011 64. ID   06­ 18.07.2011 160/11 161/11

65. ID   06­ 18.07.2011 66. ID   06­ 19.07.2011 162/11 163/11

67. ID   06­ 20.07.2011 68. ID   06­ 20.07.2011 164/11 165/11

69. ID   06­ 20.07.2011 70. ID   06­ 21.07.2011 166/11 167/11

71. ID   06­ 21.07.2011 72. ID   06­ 27.07.2011 168/11 169/11

73. ID   06­ 27.07.2011 74. ID   06­ 28.07.2011 170/11 171/11

75. ID   06­ 28.07.2011 76. ID   06­ 28.07.2011 172/11 173/11

77. ID   06­ 28.07.2011 78. ID   06­ 29.07.2011 174/11 175/11

79. ID   06­ 29.07.2011 80. ID   06­ 29.07.2011 176/11 177/11

81. ID   06­ 29.07.2011 82. ID   06­ 01.08.2011 178/11 179/11

83. ID   06­ 01.08.2011 84. ID   06­ 02.08.2011 180/11 181/11

85. ID   06­ 02.08.2011 86. ID   06­ 02.08.2011 182/11 183/11

87. ID   06­ 02.08.2011 88. ID   06­ 03.08.2011 184/11 185/11

89. ID   06­ 02.08.2011 90. ID   06­ 04.08.2011 186/11 187/11

(ii) He   perused   all   these   applications   individually   and  decided   to   dispose   of   them   together   by   passing   a  common order.

F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 3 of 14

(iii)  The   information­seeker   was   habitual   in   filing  frivolous,   frequent,   identical,   unspecific,   and  repeated   applications   on   one   point   and   voluminous  applications to get the information under RTI Act.

(iv) The   CESTAT   had   already   given   him   (Shri   Jain)  information   running   into   more   than   2   lakh   pages   and  already allowed more than 200 inspections during the  last 3 years and provided him the maximum information  sought by him.

(v) After furnishing the replies to the RTI­applications,  the   appellant   was   frequently   writing   several   letters  pointing out the deficiencies in the replies given by  CPIO, instead of approaching Appellate Authority.

(vi) The   office   was   running   with   70%   of   the   total   staff  strength   and   due   to   unwarranted   letters,   repeated  applications/reminders for voluminous information, the  normal   working   of   the   office,   particularly   judicial  work of the Tribunal, was adversely affected. 

(vii) It was disproportionately divert the resources of  the   public   authority   and   further   detrimental   to   the  safety   and   preservation   of   the   records   in   the  Tribunal;

(viii) The   appellant   was   running   a   business   of  publication of Excise Law Times and is the editor of  the   same,   wherein   he   publishes   articles   against   the  President, Vice­President and Members of the Tribunal,  F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 4 of 14 questioning   the   judicial   orders   passed   by   them,  raising queries on the judgments passed by the Benches  and enclosed extracts / copies of  such publications.

(ix) The   appellant   was   the   copyright   holder   of   the   said  magazine and thus, running a commercial business for  gaining the financial and personal gains and earning  huge amounts, which is against the spirit of the RTI  Act and also gross misuse of the information gathered  by him from the public authority under the RTI Act

(x) He was getting all the information by way of declaring  himself   as   individual   for   getting   the   information,  whereas he was using such information for printing in  a journal, for which he himself is the editor. 

(xi) He also referred the Commission's Order in Appeal No.  23/IC(A)/2006 in the matter of Kishur J Aggarwal Vs.  Indian   Renewable   Energy   Development   Agency   Ltd.,  wherein it was held:

"The Commission is in possession of letters which  the appellant, Mr. Kishur J. Aggarwal, Editor­in­Chief  of a number of Daily Papers / Magazines has written to  almost   all   the   PSUs   for   eliciting   their   support   for  promotion   of   his   business   interests.     His   Company,  named as NUURRIE Media Ltd. has launched thirty nine  (39) websites covering the activities of all sections  of the society.  He has been asking for the favour of  carrying   out   advertisements   in   his   magazines/  websites.   Clearly, his modus operandi is to use RTI  for   influencing   PSUs   for   promotion   of   his   business,  rather   than   serving   the   social   interests   such   as  ensuring transparency and efficiency in functioning of  PSUs.     This   is   indeed   a   blatant   misuse   of   RTI   Act  which   ought   to   be   discouraged.     As   an   enlightened  F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 5 of 14 citizen, every information seeker should resort to RTI  Act responsibly, as most people are doing and reaping  the benefits of this powerful Act."

(xii) The   Hon'ble   CIC   had   reiterated   its   view   in   the  matter   of   Kishur   J.   Aggarwal   V/s   UCO   Bank   on  10.04.2006, {24/IC(A)/2006} (F. No. 11/78/2006/CIC).

The CPIO observed that these applications were having  the identical facts and circumstances and by following the  precedents   mentioned   above,   he   dismissed   all   the  applications filed by Shri R K Jain. 

3. Aggrieved   by   the   decision   of   the   CPIO,   the   RTI­  appellant Shri R K Jain  filed his first­appeal before the  First   Appellate   Authority,   CESTAT.   The   FAA   passed   a  detailed Order No. 66 of 2011  dated 08.11.2011 and inter­ alia, observed that the period of 30 days for furnishing  the replies to the applicant had expired in many cases and  the   applicant   had  also   filed   appeals   against  such   deemed  refusals and a number of appeals had already been examined  and orders passed on each such appeal. Thus, though appeal  was   in   respect   of   the   rejection   order   dealing   with   90  applications,   in   essence,   it   appeared   to   be   relating   to  only   about   29   applications,   because   in   respect   of   other  applications appeal against deemed refusals had been heard  and appropriate orders passed.   The appellant should have  given a correct list of Applications which had not yet been  decided   in   appeal   proceedings   with   reference   to   each  application.     Para   Nos.   8   to   11   of   the   FAA's   order   are  reproduced below:

F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 6 of 14 "Para   8:  I   have   considered   arguments   on   both   sides.  The   matter   whether   CPIO   could   have   issued   a   refusal  order   when   an   appeal   was   already   filed   with   the  Appellate authority is just a legal discourse. What is  required is to provide information asked for and if it  cannot  be  provided  to  furnish  reasons   for  it.    That  has   already   been   done   in   such   cases   by   passing  individual orders in such appeals. 
 
Para 9:  I do find that the Applicant is in the habit  of   filing   innumerable   RTI   applications   crippling   the  normal   functioning   of   CESTAT   by   grabbing   resources  needed   for   discharge   of   the   statutory   functions   of  CESTAT.   He   is   also   in   the   habit   of   publishing  information so obtained as Tit Bits in his journal is  no evidence suggesting that this journal is selling on  account  of  such  Tit   Bits.  When  I  consider  the  whole  matter as per the provisions under RTI Act there is no  justification   to   reject   all   applications   without   any  scrutiny, as is done in the impugned order. The claim  of the Appellant that all the information sought under  these   applications   relate   to   transparency,  accountability or prevention of corruption appears to  be   a   far   fetched   claim.     However   stalling   of  information sought gives an impression that CESTAT has  something to hide which impression has to be avoided  and   I   am   taking   decision   in   this   appeal   primarily  keeping this approach in mind. 
Para 10:   The decisions of the Higher Courts are that  when   an   Act   is   in   place,   the   organizaions   concerned  have   to   put   in   place   the   necessary   resources   for  complying with the provisions of the Act and lack of  resources   cannot   be   a   reason   for   refusal   to   furnish  information..     But   is   remains   a   fact   that   such  resources   do   not   come   easily.   Ultimately   these  requirements   and   constreaints   will   find   some  equilibrium   in   course   of   time   which   may   involve  reduction in disposal of statutory work of the CESTAT. 
Para   11:  To   deal   specifically   with   the   matters   at  hand, notwithstanding all the constraints, CIO has to  examine   each   of   the   applications   and   furnish  information where available. Where information is not  available   in   the   form   in   which   it   is   asked,   the  F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 7 of 14 position   may   be   informed   to   the   Applicant.   In   any  application is to be rejected for any reason specified  in section  8 or 9 of the RTI  Act the reason has to  specified   and   orders   should   passed   independently   in  respect of each application.  CPIO has to ensure that  each order is numbered and dated."

4. In   the   mater,   the   appellant   Shri   Jain   filed   his   2nd  appeal­cum­complaint petition dated 17.01.2012,  which  was  registered   in   the   Commission   vide     Case   No.  CIC/SS/A/2012/000802.

5. The CPIO Shri  S K Verma, Assistant Registrar & CPIO,  CESTAT  also filed an appeal on 17.02.2012 challenging the  order   dated   08.11.2011   of   the   First   Appellate   Authority,  CESTAT   and   an   appeal   was   registered   vide   No.  CIC/SS/A/2012/001477.

 

6. Pursuant to the Commission's Notice dated 15.06.2012,  both these cases were came up for hearing on 09.07.2012.  Shri Mohinder Singh, Asstt. Registrar and the former CPIO  Shri   S   K   Verma       and   RTI­applicant   Shri   R   K   Jain   were  present   during   the   hearing.   Shri   S   K   Verma   submitted   a  written submission before the Commission stating that since  these   two   appeals   contain   law   points,   he   would   like   to  contest   these   cases   by   an   Advocate   on   his   behalf   and   to  this effect the proposal for appointment of an Advocate had  been approved by the Public Authority viz., CESTAT,   and  the proposal had been referred to the Ministry of Law and  Justice for hiring an Advocate. Since the approval of the  Ministry was still awaited, he could not hire an Advocate.  He therefore, requested for adjournment of hearing.  

F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 8 of 14

7. The   Commission   asked   both   the   parties   to   prepare   a  list   of   all   these   90   RTI­applications   filed   by   Shri   R   K  Jain   showing   the   latest   status   of   the   cases   such   as,  details   of   the   subsequent   1st  appeals   filed   by   Shri   Jain  before  the FAA, the orders passed by the FAA in each case,  the compliance made by the CPIO, etc. etc. The matter was  therefore, adjourned. 

8. None   of   the   parties   submitted   the   desired   list   as  asked by the Commission during the hearing on 09.07.2012.  However,   pursuant   to   the   Commission's   Notice   dated  21.09.2012,     these       appeals   were   heard   again   on  19.10.2012, wherein Shri R K Jain,  Shri S K Verma, Asstt.  Registrar &     CPIO and Shri Naresh Kumar, Dy. Registrar,  CESTAT were present.   

9. The Case No. CIC/SS/A/2012/001477 was taken up first.  The   CPIO Shri S K Verma submitted a written request for  further adjournment of hearing on the following grounds:

I) Ministry   of   Law   &   Justice   had   turned   down   his  request for engagement of an Advocate and he had  received  the   communication  on  that   day  only.  He  was now trying to engage a private counsel and it  required some more time and he was not prepared  for hearing.
ii) The   another   respondent   Shri   Mohinder   Singh,  Asstt.   Registrar   and   the   former   CPIO   was  presently   posted   at   Ahmadabad   and   the   notice  could not be served to him.

F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 9 of 14

10. Shri   R   K   Jain   opposed   the   request   of   the   CPIO   for  seeking adjournment for the 2nd  time. He also stated that  if the CPIO had made up his mind for seeking adjournment,  he should have informed him well before the hearing.   In  any case, the CPIO agreed to participate in  the hearing. 

11. During   the   hearing,  Shri    S   K   Verma,   Assistant  Registrar & CPIO stated as under:

i) The appellant was in the habit of filing numerous  RTI­applications   on   the   same   subject   crippling  the working of the CESTAT.
ii) Information so obtained was misused by Shri Jain  for   commercial   a   benefit   which   is   against   the  soul and spirit of the RTI Act.
iii) Shri   Jain   was   able   to   sell   his   magazines   only  because he publishes the articles on the basis of  the information obtained under the RTI Act
iv) The   Commission   in   the   case   of   Mr.   Kishur   J  Agarwal had held that the information­seeker was  misusing   the   information   for   commercial   purpose  for influencing others in getting advertisements,  and   such   person   was   not   entitled   to   get  information under the RTI Act.
v) Shri   Jain   was   also   using   the   information   for  writing   critical   comments   on   the   President   and  members   of   the   CESTAT   and   thus,   Shri   Jain   had  been misusing the RTI Act

12. Shri R K Jain pleaded that the CPIO's reply was un­ dated and he passed a common order in respect of his all  the 90 RTI­applications. Shri Jain also stated as under:

i) He had been filing RTI­applications before the CPIO,  CESTAT for public good and in public interest with a  F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 10 of 14 view   to   contain   the   irregularities,   malfunctioning,  corruption in public institutions like, CESTAT. 
ii) He is the editor of two law journals for nearly four  decades. He had been publishing the magazine for more  than last 40 years when the RTI­Act was not even in  existence.  
iii) His   journals   were   acknowledged   by   the   Department   of  Revenue   /   CESTAT   etc.   and   the   higher   officers   refer  his journals in dealing with the complicated cases.
iv) In   past,   the   various   higher   authorities,   including  office   of   the   Hon'ble   Prime   Minister;   Secretary,  Department   of   Revenue;   Advisor,   Economic  Administration Reform Commission; Committee on Direct  Taxes; Technical Study Group on Central Excise Tariff  of   Department   of   Revenue;   etc.   etc.   had   sought   his  advice   /   opinion   /   comments   on   various   issues   like,  'revenue decline', 'rationalization and simplification  of   central   excise   procedure';   'Trade   Industry   and  general public'; 
v) He was awarded "Certificate of Merit" in January, 2011  from the World Customs Organization on the occasion of  the   International   Customs   Day   for   rendering  exceptional   service   to   the   international   Customs  community. 
vi) His present case was entirely different from the case  of Mr. Kishur J. Aggarwal as was referred by the CPIO. 

Mr. Aggarwal was Editor­in­Chief of a number of Daily  Papers   /   Magazines   and   he   had   written   letters   to  almost   all   the   PSUs   for   eliciting   their   support   for  promotion   of   his   business   interests.     His   Company,  named as NUURRIE Media Ltd. had launched thirty­nine  (39) websites covering the activities of all sections  of the society and he had been asking for the favour  of   carrying   out   advertisements   in   his   magazines/  websites.     Therefore,   his   modus   operandi   was   to   use  RTI   for   influencing   PSUs   for   promotion   of   his  business,   rather   than   serving   the   social   interests  such   as   ensuring   transparency   and   efficiency   in  functioning of PSUs.   As such, Mr. Kishur J. Aggarwal  case does not applicable to his case at all.

F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 11 of 14

vii) With   regard   to   CESTAT's   providing   him   (Shri   Jain)  information   running   into   more   than   2   lakh   pages   and  allowing more than 200 inspections during the last 3  years,     CPIO   did   not   produce   any   evidence   to   this  effect. 

 

viii) The FAA directed the CPIO to examine each of the  90   applications;   provide   information   wherever  available; if the information was not available in the  form   it   was   asked   for,   the   applicant   be   informed;  independent   order   in   respect   of   each   application   be  passed   and   each   order   be   numbered   and   dated.  Therefore,   the   CPIO   be   directed   to   comply   with   the  FAA's order. 

 

ix) It has come to his notice that in respect of certain  cases, the CPIO Shri S K Verma had decided to issue  the   3rd­party   notices   while   dealing   with   the   RTI­ applications, but he never issued  third party notices  and   passed   the     Order   dismissing   his   all   the   RTI­ applications.

x) CPIO   therefore,   deliberately,   malafidely   and  persistently denied the information and dismissed his  90   application   without   considering   each   of   them   and  without   any   reasonable   cause.   Therefore,   the   appeal  filed by Shri S K Verma, Assistant Registrar & CPIO be  rejected.     Both   the   CPIOs   were   liable   for   penalty  under   section   20(1)   and   recommendations   for  disciplinary   action   under   section   20(2)   of   the   RTI  Act. 

13. Both   the   parties   were   again   advised   to   submit   the  desired list of the RTI­application with relevant details,  latest   by   20.11.2012   so   that   appropriate   order   could   be  passed in the matter or if required, the matter could be  fixed for further hearing.     

14. Despite oral instructions again during he hearing on  19.10.2012,  the CPIO Shri    S K Verma, Assistant Registrar  F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 12 of 14 failed   to   provide  the   requisite   list.   Shri   Jain  however,  filed a statement on 14.11.2012. The Commission felt that  it can not wait indefinitely and therefore, decided that on  the   basis   of   material,   including     written  submissions  of  the   parties,   as   available   in   the   file   and   the   oral  submissions made by the parties   during the hearings, the  matter be disposed of.   

 

15. On perusal of the material available in the file, The  Commission is of the   view that there is no merit in the  appeal   filed by Shri S K Verma, Asstt. Registrar [ Case  No.   CIC/SS/A/2012/001477   ]   against   the   Order   dated  08.11.2011 of the First Appellate Authority.   The same is  therefore, rejected and the CPIO is directed to comply with  Para   11   of   the   FAA's   order   dated   08.11.2011,  within  6  weeks of the receipt of this order. 

16. The   appeal   filed   by   Shri   R   K   Jain   [Case   No.  CIC/SS/A/2012/000802   ]     is   also   disposed   of   with   the  directions given in para 15 above.   

 

Sd/­  (Sushma Singh) Information Commissioner   F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 13 of 14 Authenticated true copy:

 
 Sd/­  (D C  Singh) Deputy Secretary & Deputy Registrar  Copy to:
1. Shri S K  Verma,  Asstt. Registrar & CPIO,  Customs, Excise & Service Tax Appellate  Tribunal West Block 2, R K  Puram, NEW DELHI - 110 066
2. The First Appellate Authority Customs, Excise & Service Tax Appellate  Tribunal West Block 2, R K  Puram, NEW DELHI - 110 066.
3. Shri R. K. Jain, No. 1512­B, Bhishm Pitamah Marg, Wazir Nagar,  NEW DELHI - 110 003 F. Nos. CIC/SS/A/2012/000802 & 1477:  R K  Jain ­ CESTAT   Page 14 of 14