Central Information Commission
Harish Chugh vs All India Council For Technical ... on 14 September, 2018
के ीय सूचना आयोग
Central Information Commission
बाबा गंगनाथ माग
, मुिनरका
Baba Gangnath Marg, Munirka
नई द
ली, New Delhi - 110067
ि तीय अपील सं या / Second Appeal No.:- CIC/AICTE/A/2018/136827-BJ
Mr. Harish Chugh,
....अपीलकता
/Appellant
VERSUS
बनाम
1. CPIO,
All India Council for Technical Education (AICTE),
Plot No. 1-A, 5th Floor, DTE (Pb.) Building,
Dakshin Marg, Sector 36-A, Chandigarh-160036
2. CPIO,
All India Council for Technical Education (AICTE),
Nelson Mandela Marg, Vasant Kunj,
New Delhi-110070
... ितवादीगण /Respondent
Date of Hearing : 13.09.2018
Date of Decision : 14.09.2018
Date of RTI application 26.02.2018
CPIO's response 28.03.2018
Date of the First Appeal 30.03.2018
First Appellate Authority's response 09.04.2018
Date of diarised receipt of Appeal by the Commission 11.06.2018
ORDER
FACTS:
The Appellant vide his RTI application sought information on 03 points regarding Panipat Institute of Engineering and Technology, Samalkha Panipat, Haryana, certified copies of fee details from the period 2014 to 2018, audit statement of accounts of the Trust for the year 2017, copy of Board of Governors of the institute etc. Page 1 of 6 The CPIO, vide letter dated 28.03.2018, stated that the information/documents desired was not submitted by the institute at NWRO. Dissatisfied with the CPIO's response, the Appellant approached the FAA. The FAA, vide its order dated 09.04.2018, while concurring with the response of the CPIO, referred to section 2(f) of the RTI Act, 2005.
HEARING:
Facts emerging during the hearing:
The following were present:
Appellant: Mr. Harish Chugh through VC;
Respondent: Mrs. Ruchika Kem, Asst. Director/CPIO, AICTE, New Delhi; Mr. Nawal Arora, Asst. Director & PIO, AICTE, New Delhi; Dr. K. K. Arora, Consultant, AICTE, New Delhi in person; and Mr. R. L. Sharma, Consultant, AICTE, RO Chandigarh through VC;
The Appellant reiterated the contents of his RTI application and stated that complete and satisfactory information had not been provided to him. Emphasizing that he was seeking general information in respect of the copy of the Board of Governors (BoG), audited statement of accounts, copy of fee details for the period from 2014 to 2018, the Respondent deliberately and malafidely skirted the issue and submitted a casual response whereas all such details were available with the Public Authority. It was emphatically stated that such details were of general in nature and that an officer of the AICTE being an integral part of the BoG was fully conversant with the extant guidelines but deflected the issue by hiding information in their custody. The Respondent further informed that there is a Standing Complaints Scrutiny Committee (SCSC) for the resolution of the complaints headed by the retired Chief Justice of the Court. The Respondent however consistently maintained that the desired information such as a copy of the Audited Statement, Board of Governors of the Institutes were not received by them at NWRO, therefore the same could not be furnished.
The Commission was in receipt of a written submission from the Respondent dated 10.09.2018 wherein while reiterating the reply of the CPIO, it was submitted that the Advisor II & FAA, AICTE (HQ), New Delhi had confirmed to the Appellant that the said information was not submitted by the institute to their organization. Hence, the same could not be supplied. In view of the above facts, it was prayed to the Commission to consider the present Appeal.
The Commission referred to the definition of information u/s Section 2(f) of the RTI Act, 2005 which is reproduced below:
"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, papers, samples, models, data material held in any electronic form and information relating to any private body which can be accessed by a public authority under any other law for the time being in force."Page 2 of 6
Furthermore, a reference can also be made to the relevant extract of Section 2 (j) of the RTI Act, 2005 which reads as under:
"(j) right to information" means the right to information accessible under this Act which is held by or under the control of any public authority and includes ........"
In this context a reference was made to the Hon'ble Supreme Court decision in 2011 (8) SCC 497 (CBSE and Anr. Vs. Aditya Bandopadhyay and Ors), wherein it was held as under:
35..... "It is also not required to provide 'advice' or 'opinion' to an applicant, nor required to obtain and furnish any 'opinion' or 'advice' to an applicant. The reference to 'opinion' or 'advice' in the definition of 'information' in section 2(f) of the Act, only refers to such material available in the records of the public authority. Many public authorities have, as a public relation exercise, provide advice, guidance and opinion to the citizens. But that is purely voluntary and should not be confused with any obligation under the RTI Act."
Furthermore, the Hon'ble Supreme Court of India in Khanapuram Gandaiah Vs. Administrative Officer and Ors. Special Leave Petition (Civil) No.34868 OF 2009 (Decided on January 4, 2010) had held as under:
6. "....Under the RTI Act "information" is defined under Section 2(f) which provides:
"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, papers, samples, models, data material held in any electronic form and information relating to any private body which can be accessed by a public authority under any other law for the time being in force."
This definition shows that an applicant under Section 6 of the RTI Act can get any information which is already in existence and accessible to the public authority under law. Of course, under the RTI Act an applicant is entitled to get copy of the opinions, advices, circulars, orders, etc., but he cannot ask for any information as to why such opinions, advices, circulars, orders, etc. have been passed."
7. "....the Public Information Officer is not supposed to have any material which is not before him; or any information he could have obtained under law. Under Section 6 of the RTI Act, an applicant is entitled to get only such information which can be accessed by the "public authority" under any other law for the time being in force. The answers sought by the petitioner in the application could not have been with the public authority nor could he have had access to this information and Respondent No. 4 was not obliged to give any reasons as to why he had taken such a decision in the matter which was before him."
The Commission observed that a voluntary disclosure of all information that ought to be displayed in the public domain should be the rule and members of public who having to Page 3 of 6 seek information should be an exception. An open government, which is the cherished objective of the RTI Act, can be realised only if all public offices comply with proactive disclosure norms. Section 4(2) of the RTI Act mandates every public authority to provide as much information suo- motu to the public at regular intervals through various means of communications, including the Internet, so that the public need not resort to the use of RTI Act. The Hon'ble Supreme Court of India in the matter of CBSE and Anr. Vs. Aditya Bandopadhyay and Ors 2011 (8) SCC 497 held as under:
"37. The right to information is a cherished right. Information and right to information are intended to be formidable tools in the hands of responsible citizens to fight corruption and to bring in transparency and accountability. The provisions of RTI Act should be enforced strictly and all efforts should be made to bring to light the necessary information under Clause (b) of Section 4(1) of the Act which relates to securing transparency and accountability in the working of public authorities and in discouraging corruption."
The Commission also observes the Hon'ble Delhi High Court ruling in WP (C) 12714/2009 Delhi Development Authority v. Central Information Commission and Another (delivered on:
21.05.2010), wherein it was held as under:
"16.It also provides that the information should be easily accessible and to the extent possible should be in electronic format with the Central Public Information Officer or the State Public Information Officer, as the case may be. The word disseminate has also been defined in the explanation to mean - making the information known or communicating the information to the public through notice boards, newspapers, public announcements, media broadcasts, the internet, etc. It is, therefore, clear from a plain reading of Section 4 of the RTI Act that the information, which a public authority is obliged to publish under the said section should be made available to the public and specifically through the internet. There is no denying that the petitioner is duty bound by virtue of the provisions of Section 4 of the RTI Act to publish the information indicated in Section 4(1)(b) and 4(1)(c) on its website so that the public have minimum resort to the use of the RTI Act to obtain the information."
Furthermore, High Court of Delhi in the decision of General Manager Finance Air India Ltd & Anr v. Virender Singh, LPA No. 205/2012, Decided On: 16.07.2012 had held as under:
"8. The RTI Act, as per its preamble was enacted to enable the citizens to secure access to information under the control of public authorities, in order to promote transparency and accountability in the working of every public authority. An informed citizenry and transparency of information have been spelled out as vital to democracy and to contain corruption and to hold Governments and their instrumentalities accountable to the governed. The said legislation is undoubtedly one of the most significant enactments of independent India and a landmark in governance. The spirit of the legislation is further evident from various provisions thereof which require public authorities to:
A. Publish inter alia:Page 4 of 6
i) the procedure followed in the decision making process;
ii) the norms for the discharge of its functions;
iii) rules, regulations, instructions manuals and records used by its employees in discharging of its functions;
iv) the manner and execution of subsidy programmes including the amounts allocated and the details of beneficiaries of such programmes;
v) the particulars of recipients of concessions, permits or authorizations granted. [see Section 4(1) (b), (iii), (iv), (v); (xii) & (xiii)].
B. Suo moto provide to the public at regular intervals as much information as possible [see Section 4(2)]."
The Hon'ble High Court of Bombay in the matter of Sayyed Education Society v. State of Maharashtra, WP 1305/2011 dated 12.02.2014 had held that public authorities are under a statutory obligation to maintain records and disseminate as per the provisions of the Section 4 of the RTI Act, 2005. The High Court in this respect, held as under:
"Needless to state that as observed by the Hon'ble Apex Court in paragraph No. 14 in the case of CBSE and Another (supra), Public Authorities are under an obligation to maintain records and disseminate the information in the manner provided under Section 4 of the RTI act. The submission of the petitioner that it is an onerous task to supply documents, therefore is required to be rejected. The Law mandates preserving of documents, supplying copies thereof to the applicant, in our view, cannot be said to be an onerous task."
Above all the Hon'ble Supreme Court of India in the decision of R.B.I. and Ors. V. Jayantilal N. Mistry and Ors, Transferred Case (Civil) No. 91 of 2015 (Arising out of Transfer Petition (Civil) No. 707 of 2012 decided on 16.12.2015 had held as under:
"The ideal of 'Government by the people' makes it necessary that people have access to information on matters of public concern. The free flow of information about affairs of Government paves way for debate in public policy and fosters accountability in Government. It creates a condition for 'open governance' which is a foundation of democracy."
During the hearing, when queried, the Respondent stated that their approval carries details of mandatory disclosure to be made by all such educational institutions and that they would re-examine and revisit the said matter to ensure that their guidelines were implemented in letter and spirit.
Page 5 of 6DECISION:
Keeping in view the facts of the case and the submissions made by both the parties, the Commission directs the Respondent to ensure that the information of general nature should be made available to the Appellant within a period of 15 days from the date of receipt of this order.
The Appeal stands disposed accordingly.
Bimal Julka (िबमल जु का)
Information Commissioner (सूचना आयु )
Authenticated true copy
(अ भ मा णत स या पत त)
K.L. Das (के .एल.दास)
Dy. Registrar (उप-पंजीयक)
011-26182598/ [email protected]
दनांक / Date: 14.09.2018
Copy to:
1- The Chairman, AICTE, 1, Nelson Mandela Marg, Pocket 10, Sector B, Vasant Kunj, New Delhi, Delhi 11007 Page 6 of 6