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 3, Cited by 0]

Central Information Commission

Ajit Hariram Lakhani vs Oil & Natural Gas Corporation Limited ... on 21 December, 2021

Author: Neeraj Kumar Gupta

Bench: Neeraj Kumar Gupta

                           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/ONGCL/A/2020/672813

Mr. Ajit Hariram Lakhani                              ... अपीलकता /Appellant
                                   VERSUS
                                    बनाम
CPIO                                                  ... ितवादी/Respondent
ONGC Limited, PDDU Urja
Bhawan, Tower-A, 2nd Floor, Plot
No. 5A & 5B, Nelson Mandela
Marg, Vasant Kunj, New Delhi-
110070

Relevant dates emerging from the appeal:-

RTI : 30-10-2019           FA      : 29-12-2019       SA      : 05-06-2020

CPIO : Not on Records      FAO : 03-01-2020           Hearing : 17-12-2021

                                ORDER

1. The appellant filed an application under the Right to Information Act, 2005 (RTI Act) before the Central Public Information Officer (CPIO) ONGC Limited, New Delhi. The appellant seeking information is as under:-

"(a) TWO CERTIFIED COPIES OF RTI APPLICATIONS FILED BY RAJIV RAM NAGAR
(b) TWO CERTIFIED TRUE COPIES OF ALL ATTACHMENTS OR ENCLOSED DOCUMENTS
(c) TWO CERTIFIED COPIES OF REPLY OF CPIO TO EACH OF APPELLANTS RTI APPLICATION
(d) TWO CERTIFIED COPIES OF FIRST appeals FILED BY APPELLANT BEFORE FIRST APPELLATE AUTHORITIES.
(e) TWO CERTIFIED COPIES OF orders OF FAA IN EACH FIRST APPEAL (f) TWO CERTIFIED COPIES OF SECOND APPEAL FILED BY APPELLANT IN EACH OF THE SECOND APPEAL FILED AGAINST THE ORDER OF FAA". Etc. Page 1 of 4

2. Dissatisfied due to non- receipt of any reply from the CPIO, the appellant has file first appeal dated 29-12-2019 and requested that the information should be provided to him. The FAO vide order dated 03-01-2020 CPIO, ONGC Delhi is directed to furnish the information to the RTI applicant, within 20 days as per the provisions of RTI Act 2005 and disposed of the Appeal accordingly. He has filed a second appeal before the Commission on the ground that information sought has not been provided to him and requested to direct the respondent to provide complete and correct information.

Hearing:

3. The appellant attended the hearing through video-call. The respondent, Shri S. C. Shukla, GM (HR)/ CPIO attended the hearing through audio-call.

4. Both the parties submitted their written submissions and the same have been taken on record.

5. The appellant submitted that the desired information has not been provided to him by the respondent on his RTI application dated 30.10.2019. He further pleaded before the Commission that since the matter is before the Court pending disposal order for retaining the said records be passed by the Commission.

6. The respondent submitted that pursuant to FAA order dated 03.01.2020, they have furnished a reply to the appellant vide letter dated 09.01.2020 that the information sought by him is barred from disclosure under section 8(1)(j) of the RTI Act, 2005.

Decision:

7. The Commission, after hearing the submissions of both the parties and after perusal of records, observes that the appellant has sought information pertaining to the RTI application filed by one Mr. Rajiv Ram Nagar and issues related thereto. The Commission further observes that the information sought relates to the personal information of third parties, the disclosure of which has no relationship to any public interest and would cause an unwarranted invasion of the privacy of the third party. Hence, its disclosure is exempted under Section 8(1)(j) of the RTI Act.

8. In this regard the Commission referred to the decision passed by Hon'ble Delhi High Court in its decision dated 12/1/2010 [LPA No. 501/2009 - Secretary General, Supreme Court of India v. Subhash Chandra Agarwal] has held as under:

"115. The Act makes no distinction between an ordinary individual and a public servant or public official. As pointed out by the learned single Judge "-----an individual's or citizen's fundamental rights, which include Page 2 of 4 right to privacy - are not subsumed or extinguished if he accepts or holds public office." Section 8(1)(j) ensures that all information furnished to public authorities - including personal information [such as asset disclosures] are not given blanket access. When a member of the public requests personal information about a public servant, -such as asset declarations made by him -a distinction must be made between personal data inherent to the person and those that are not, and, therefore, affect his/her private life. To quote the words of the learned single Judge "if public servants ---- are obliged to furnish asset declarations, the mere fact that they have to furnish such declaration would not mean that it is part of public activity, or "interest". ----- That the public servant has to make disclosures is a part of the system's endeavour to appraise itself of potential asset acquisitions which may have to be explained properly. However, such acquisitions can be made legitimately; no law bars public servants from acquiring properties or investing their income. The obligation to disclose these investments and assets is to check the propensity to abuse a public office, for a private gain." Such personal information regarding asset disclosures need not be made public, unless public interest considerations dictates it, under Section 8(1) (j). This safeguard is made in public interest in favour of all public officials and public servants."

9. In view of the above ratio, the Commission is of the opinion that the reply provided by the respondent is satisfactory and same is being upheld by the Commission. For the redressal of his grievance regarding the record retention of the said documents, the appellant is advised to appeal before the administrative authority of the respondent through appropriate channel.

10. No further intervention of the Commission is required in the matter.

11. With the above observations, the appeal is disposed of.

12. Copy of the decision be provided free of cost to the parties.


                                                            नीरज कु मार गु ा)
                                        Neeraj Kumar Gupta (नीरज           ा
                                                                सूचना आयु )
                                      Information Commissioner (सू

                                                         दनांक / Date : 17-12-2021




                                                                         Page 3 of 4
 Authenticated true copy
(अिभ मािणतस यािपत ित)

S. C. Sharma (एस. सी. शमा ),
Dy. Registrar (उप-पंजीयक),
(011-26105682)


Addresses of the parties:


1.    CPIO
      ONGC Limited, PDDU Urja Bhawan,
      Tower-A, 2nd Floor, Plot No. 5A & 5B,
      Nelson Mandela Marg, Vasant Kunj,
      New Delhi-110070

2.    Mr. Ajit Hariram Lakhani




                                              Page 4 of 4