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

Ilakkia Rasan vs University Grants Commission on 20 April, 2023

Author: Heeralal Samariya

Bench: Heeralal Samariya

                               केन्द्रीय सूचना आयोग
                       Central Information Commission
                           बाबा गंगनाथ मागग ,मुननरका
                        Baba Gangnath Marg, Munirka
                        नई दिल्ली, New Delhi - 110067

 शिकायत संख्या/Complaint No.:       CIC/UGCOM/C/2022/609376

 Ilakkia Rasan                                          ...शिकायतकताा/Complainant

                                    VERSUS/बनाम

 Public Information Officer Under RTI,
 Section Officer & CPIO, Office of the Assistant Registrar,
 University Grants Commission (Ministry of Education),
 Bahadur Shah Zafar Marg, New Delhi-110002.


                                                    ...प्रशतवािीगण/Respondents

Relevant facts emerging from Complaint:

  RTI application filed on          :   27.12.2021
  CPIO replied on                   :   07.02.2022
  First appeal filed on             :   27.01.2022
  First Appellate Authority order   :   Not on record
  Complaint received at CIC         :   14.02.2022
  Date of Hearing                   :   20.04.2023
  Date of Decision                  :   20.04.2023


                   सूचना आयुक्त    : श्री हीरालाल सामररया
             Information Commissioner : Shri Heeralal Samariya

  Information sought

:

The Complainant sought following information:
Page 1 of 5
• CPIO furnished reply, dated 07.02.2022, as under:
• Dissatisfied with the information furnished, Complainant filed First Appeal vide letter dated 27.01.2022.
• FAA. Jt. Secretary, Higher Education (H2) Department Chennai vide order dated 30.11.2022 held as under :
• Dissatisfied with the information furnished, Complainant filed instant complaint.
• Reply furnished by Registrar, Bharathiar University vide letter dated 24.02.2022 as under :
Page 2 of 5
Grounds for Complaint The PIO has not provided information to the Complainant.
Relevant Facts emerging during Hearing:
The following were present: -
Complainant: Present Respondent: Mr. Ravidra Kumar, Education Officer, UGC The Complainant submitted that the requisite information has not been furnished till date. He further stated that the Respondent be directed to furnish the information as sought.
The Respondent submitted that the relevant information has been duly provided to the Complainant within stipulated time frame. Furthermore, Registrar, Bharathiar University vide letter dated 24.02.2022 has furnished relevant information to the Complainant. He further submitted that he would abide by the order of the Commission if any.
Decision:
Commission has gone through the case records and on the basis of proceedings during hearing observes that appropriate reply has been provided to the Complainant by the CPIO within the prescribed time limit of the RTI Act, 2005 . Therefore, no malafide intention can be ascribed over the conduct of the CPIO and thus, no penal action is warranted in the matter.
Further the complainant has preferred complaint u/s 18 of the RTI Act and if the complainant is aggrieved with the reply provided by the respondent, then the Complainant could have approached the Commission by filing an appeal. The Commission therefore is unable to adjudicate the adequacy of information to be disclosed under section 18 of the RTI Act. In view of the foregoing, this Commission now refers to Section 18 of the RTI Act while examining the complaints and in this regard the Commission refers to the judgment of the Hon'ble Supreme Court of India in Chief Information Commissioner and Another v. State of Manipur and Anr. in Civil Appeal Nos. 10787-10788 of Page 3 of 5 2011 dated 12-12-2011. The relevant extract of the said decision is set down below:-
"...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."
xxx "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."

xxx "37. We are of the view that Sections 18 and 19 of the Act serve two different purposes and lay down two different procedures and they provide two different remedies. One cannot be a Substitute for the other...."

Thus, the limited point to be adjudicated in these complaints' u/s 18 of RTI Act is whether the information was denied intentionally.

Page 4 of 5

In the light of the above observations, the Commission is of the view that there is no malafide denial of information on the part of the concerned CPIO and hence no action is warranted under section 20 of the Act.

No further action lies.

The Complaint is disposed of accordingly.



                                           Heeralal Samariya (हीरालाल सामररया)
                                         Information Commissioner (सच      ु )
                                                                    ू ना आयक्त

Authenticated true copy.
(अनिप्रमानितसत्यानितप्रनत)



Ram Parkash Grover (राम प्रकाि ग्रोवर)
Dy. Registrar (उप-पंजीयक)
011-26180514




                                                                         Page 5 of 5