Central Information Commission
Amitabh Thakur vs Ministry Of Home Affairs on 28 March, 2018
CENTRAL INFORMATION COMMISSION
Baba Gang Nath Marg, Munirka,
New Delhi-110067
CIC/MHOME/A/2017/157687 CIC/MHOME/A/2017/150145
CIC/MHOME/A/2017/163750 CIC/MHOME/A/2017/163751
CIC/MHOME/A/2017/163888 CIC/MHOME/A/2017/166511
CIC/MHOME/A/2017/166513 CIC/MHOME/A/2018/100635
CIC/MHOME/A/2017/166522 CIC/MHOME/A/2017/163754
CIC/MHOME/A/2017/163757 CIC/MHOME/A/2017/163763
CIC/MHOME/A/2017/163753 CIC/MHOME/A/2017/163759
CIC/MHOME/A/2017/163756 CIC/MHOME/A/2017/134165
CIC/MHOME/A/2017/163747 CIC/MHOME/A/2017/163744
Date of Hearing : 21.02.2017
Date of Decision : 01.03.2017
Appellant/Complainant : Mr. Amitabh Thakuar
Respondent : PIO
Dy. Secretary-(Police)
Ministry of Home Affairs
Through:-
Shri S.K. Rastogi, DS(Police)
Shri Anjan Sarkar, US(IPS- IV)
Shri Raman Kumar, US
Shri Rajendra Chaturvedi, US
Information Commissioner : Shri Yashovardhan Azad
Case No. RTI filed on CPIO reply First appeal FAO
157687 15.05.2017 23.06.2017 09.07.2017 10.08.2017
150145 15.05.2017 14.06.2017 25.06.2017 07.07.2017
163750 15.05.2017 23.06.2017 09.07.2017 10.08.2017
163751 15.05.2017 23.06.2017 09.07.20107 10.08.2017
163888 15.06.2017 21.07.2017 01.08.2017 29.08.2017
166511 15.05.2017 26.05.2017 21.06.2017 24.08.2017
166513 15.06.2017 21.07.2017 01.08.2017 08.09.2017
100635 10.06.2017 17.07.2017 01.08.2017 17.08.2017
166522 15.05.2017 14.06.2017 21.06.2017 07.07.2017
163754 15.05.2017 - 09.07.2017 10.08.2017
163757 19.08.2016 03.10.2016 24.10.2016 -
Page 1 of 13
163763 17.08.2016 06.10.2016 24.10.2016 13.12.2016
163753 17.08.2016 06.10.2016 24.10.2016 13.12.2016
163756 25.11.2016 13.01.2017 18.01.2017 06.04.2017
163759 17.08.2016 06.10.2016 24.10.2016 13.12.2016
134165 17.08.2016 06.10.2016 24.10.2016 13.12.2016
163747 15.05.2017 23.06.2017 09.07.2017 11.08.2017
163744 15.05.2017 23.06.2017 09.07.2017 11.08.2017
Since the parties in all of the above cases are common, the matters are
clubbed for the purpose of effective adjudication.
ORDER
1. The Appellant herein is a serving officer belonging to Indian Police Service. Through the present 18 no. of RTI applications whereof the present appeals emanate; the Appellant had sought information primarily w.r.t the conditions of his service.
2. Both the parties are present and heard at length. Since the issues raised in the present appeals are distinct, they are discussed and adjudicated under various respective heads.
Uniforms Compensation Scheme for Martyrs:
3. In file no. CIC/MHOME/A/2017/163888, the appellant sought details of action taken upon his representation dated 22.09.2016 regarding enactment of uniform compensation scheme for martyrs. The CPIO, Director (PF) vide letter dated 21.07.2017 furnished the following reply:-
"..........your earlier application dated 22.09.2016 has not been received by this Directorate as per record. However, a copy of DoP&PW OM dated 04.08.2016 regarding implementation of Government decision on the recommendation of the Seventh Central Pay Commission-Revision of provision regulating pension/gratuity commutation of pension/family pension/disability pension/ex-gratia lump-sum compensation, etc. is enclosed."
Dissatisfied with response received from PIO, the appellant filed first appeal. FAA vide letter dated 29.08.2017 upheld the reply of CPIO as well as informed the appellant that application dated 22.09.2016 was not traceable in office. The appellant was also called upon to forward a copy of said application for necessary action. Feeling aggrieved as dissatisfied, the Page 2 of 13 appellant approached the Commission. In the course of hearing, the appellant states to have raised the issue of enhancement of compensation for martyrs in larger public interest. Per contra, the PIO states that the Govt. has already taken steps for welfare of dependents of martyrs and a digital platform titled 'Bharat Ke Veer' is already functional through which donations upto Rupees 15 lacs can be contributed by public favouring a martyr. The PIO states that the representation dated 22.09.2016 was never received in MHA and despite having brought the same to attention of the appellant, he did not supply a copy of the same. To this, the appellant undertakes to furnish a copy of the said representation afresh within 2 weeks of receipt of this order whereupon; the PIO shall intimate the action taken thereon not later than 6 weeks. Appeal no. CIC/MHOME/A/2017/163888 is allowed in aforesaid terms.
Information on Transfer of Departmental Enquiries:
4. Four departmental enquires were ordered against the Appellant. The Appellant made a representation dated 19.12.2016 to the Ministry of Home seeking transfer of the said departmental enquiries from state of Uttar Pradesh to any other state Govt. Vide various RTI applications whereof the present clutch of appeals emanate, the Appellant sought copies of file notings and the complete documents contained in the file wherein the said representation of the Appellant was processed. The PIO vide reply dated 23.06.2017 replied as follows:
................
2. In this connection, it is stated that, in terms of MHA letter dated 18.05.1959, officers of All India Service borne on state cadres should not correspond direct with the GoI without the knowledge of the State Govt. Applications/ letters addressed to the GoI direct by individual All India Service Officers (including retired officers) which are not routed through the State Govt. would not therefore, be entertained.
3. Your aforesaid letter dated 19.12.2016 has been received directly from you and not through the State Govt. and therefore in view of the aforesaid instructions, the same cannot be entertained.
...................
Page 3 of 13The Appellant unsuccessfully challenged the decision of PIO in first appeal. In appeals bearing no. CIC/MHOME/A/2017/157687 and CIC/MHOME/A/2017/163754, CIC/MHOME/A/2017/163751, the aforesaid decision of PIO as well as FAA is under challenge. In the course of hearing, the Appellant states that while the PIO conveyed the decision of MHA not to entertain his representation citing a MHA circular, but he did not furnish copies of actual decision/file notings where the actual decision was taken. Per contra, the PIO reiterated that the essence of the decision has been conveyed to the Appellant and since the representation was not considered at all, hence seeking details of processing is hypothetical.
Decision:
Although, the fate of the representation made by Appellant has been conveyed to him by the PIO, however, the Commission finds no impediment in allowing the specific request of Appellant to demand copy of the 'rejection note' recorded on his representation. The PIO is directed to furnish certified copy of the same within 2 weeks of the receipt of this decision. The appeals are allowed in aforesaid terms.
Information on Transfer of Cadre:
5. On 16.06.2016, the Appellant states to have made a representation to the MHA, GoI requesting his cadre transfer from state of Uttar Pradesh to any other State. The Appellant thereafter sent a reminder dated 22.09.2016 in same context. Vide two distinct RTI applications dated 19.08.2016 and 15.05.2017, the appellant sought copies of all file notings & correspondence exchanged in processing the said representation. In reply to the RTI application dated 19.08.2016, the PIO replied on 03.10.2016. The Appellant was apprised by the PIO that the representation dated 16.06.2016 was received in MHA only alongwith a reminder dated 22.09.2016 and the same was under consideration of the Ministry of Home Affairs. As per the record placed before the Commission, the first appeal remained unheard. This forms subject matter of appeal no. CIC/MHOME/A/2017/163757.
Identical information is sought in appeal no. CIC/MHOME/A/2017/166511 and CIC/MHOME/A/2017/150145
wherein, the PIO furnished the following reply on 14.06.2017:
".......information sought by you pertain to your inter cadre transfer from Uttar Pradesh to the any IPS Cadre on the grounds of threat to life was considered in consultation with the Central Security Agency.Page 4 of 13
Communication of the Central Security Agency is secret in nature and therefore, the requisite information cannot be provided under Section 24 of the Right to Information Act, 2005."
Dissatisfied with response received from PIO, the appellant filed first appeal. The FAA vide letter dated 07.07.2017 upheld the reply of PIO. Feeling aggrieved, the appellant approached the Commission.
6. In the course of hearing, the PIO submitted that the decision to reject information sought is a considered decision. He states that in course of examination of averments made in representation for cadre transfer on grounds of apprehension of security threat, a threat perception evaluation was done through Information Bureau and upon such report, the competent authority rejected the Appellant's request for cadre transfer. The PIO states that the inputs received from Information Bureau are classified in nature and since, the Information Bureau being an exempted organization u/s 24 of the RTI Act, the report cannot be shared with Appellant. On the other hand, the Appellant argued strenuously that he is entitled to know the reasons for rejection of his request.
Decision:
7. The Commission has given a thoughtful consideration to the respective contentions put forth by the parties. It is settled proposition of law that what cannot be done directly must not be allowed to be achieved indirectly. Information Bureau is exempted from furnishing information under RTI Act, 2005 except in cases of violation of Human Rights. The Appellant cannot lay his hands on a classified document generated by IB, despite the fact that it is part of decision making process relating to appellant. Section 4(1)(d) provides:
(d) provide reasons for its administrative or quasi judicial decisions to affected persons.
The decision to reject the request of Appellant is an administrative decision. The Commission is not adjudicating upon the correctness of the said decision. Being directly affected from the said decision, the Appellant has an equitable as well a statutory right to know the reasons upon which the decision is predicated.
Page 5 of 13Accordingly, the PIO is directed to furnish the Appellant complete records and notesheets relating to processing of appellant's representation. While doing so, the copy of IB input/references or the contents thereof shall be severed & redacted. Information shall be furnished within 2 weeks of receipt of this order.
Information regarding Departmental Enquires
8. Vide RTI application dated 17.08.2016, wherefrom three identical appeals bearing no. CIC/MHOME/A/2017/163753, CIC/MHOME/A/2017/163759 and CIC/MHOME/A/2017/134165 emanate; the Appellant sought certified copies of all the pages of the file opened in the Ministry of Home Affairs in connection with departmental proceeding initiated against him by the Govt. of UP on 13.07.2015 & 27.05.2016. CPIO vide letter dated 06.10.2016 replied as under:
"..........the Govt. of UP vide their chargesheet dated 13.07.2015 issued under Rule 8 of the AIS (D&A) Rules, 1969, initiated disciplinary proceedings against you. A copy of the aforesaid chargesheet was also forwarded by the State Govt. to this Ministry. The same was taken on record by this Ministry in the relevant file for information and record only. No action was taken in the matter by this Ministry, since the Disciplinary Authority in the matter is Govt of UP. There is no public interest in providing copies of documents sought by you. Therefore, in terms of section 8(1)(j) of the RTI Act, 2005, the documents sought by you are not being provided."
Dissatisfied with response received from CPIO, the appellant filed first appeal. FAA vide decision dated 13.12.2016 upheld the reply of CPIO and invoked Section 8(1)(h) to deny the information sought. Feeling aggrieved as having not received information, the appellant approached the Commission.
9. In appeal no. CIC/MHOME/A/2017/163763, the Appellant vide RTI application dated 17.08.2016, sought certified copies of all the pages of the file opened in the Ministry of Home Affairs in connection with rejection of the request made by the Chief Secretary, Govt. of UP vide letter dated 01.04.2016 in the matter of decision taken by MHA. The decision of MHA was taken on the appeal dated 18.12.2015 preferred by appellant. The Appellant sought copies of the entire file & exchange of correspondence. The CPIO, Dy. Secretary (Police) vide letter dated 6.10.2016 replied as under:-
Page 6 of 13".........the Chief Secretary, Govt of UP vide his confidential letter dated 01.04.2016 had requested this Ministry to reconsider the decision taken by this Ministry on your appeal dated 18.12.2015, which was not agreed to. As regards copies of the notings and correspondence sought by you, it is informed that there is no public interest involved in providing the same. Therefore, in terms of section 8(1)(j) of the RTI Act, 2005, the documents sought by you are not being provided."
Dissatisfied with response received from CPIO, the appellant filed first appeal. FAA vide letter dated 13.12.2016 upheld the reply of CPIO. Feeling aggrieved as not received information, the appellant approached the Commission.
10. In the course of hearing, both the parties reiterated their respective contentions. The Appellant questioned in invocation of the clause (h) & (j) of Section 8(1) of the RTI Act, 2005. He argued with vehemence that the aforesaid clause can be invoked for apprehension of 'offenders' which connotes criminal act whereas he was proceeded against departmentally and the two situations are differentiable. He states that information could not have been denied on any ground since he was the affected party in the cases. Per contra, the PIO submits that the departmental action was initiated by the Govt. of U.P. under intimation to the MHA and MHA had no active role to play in the matter. He relies on the reply furnished to the Appellant to augment his contention that no action, in fact was taken by MHA upon the intimation received from the Govt. of U.P. Upon a query by the Commission, the PIO states that as per his knowledge, the enquiries under reference have been concluded.
Decision:
11. In the considered opinion of the Commission, the present situation having been changed with conclusion of departmental enquiries, the exemption pressed by respondent would cease to apply. At this stage, the Commission is not inclined to delve into the issue, if the respective decisions of PIO & FAA were proper or not, as it would be an academic issue. In CIC/MHOME/A/2017/163763, where the Appellant seeks to obtain copy of confidential letter authored by Chief Secretary, the decision of PIO as well as FAA to withhold the information is unfounded. The Appellant has a right to ascertain as to what has been stated against him by the Govt. of UP. It is not the case of respondents that the Chief Secretary, Uttar Pradesh authored the said 'confidential' letter in his personal capacity. The same is Page 7 of 13 deemed as act of state and hence, invocation of Section 8(1)(j) is untenable. The appellant has expressed his desire to secure the information sought. The PIO is directed to furnish information sought under a revised reply to the Appellant within 2 weeks of receipt of this order.
Appeals no. CIC/MHOME/A/2017/163753, CIC/MHOME/A/2017/163759, CIC/MHOME/A/2017/134165 and
CIC/MHOME/A/2017/163763 are disposed of in aforesaid terms.
Information regarding Action taken by MHA pursuant to High Court Order: [Appeals No. CIC/MHOME/A/2017/163750 & CIC/MHOME/A/2017/163756]
12. The Appellant filed a Writ Petition bearing no. 2761/2014 before the Lucknow Bench of Hon'ble Allahabad High Court seeking issuance for certain directions in public interest. However, the Hon'ble Court passed an order dated 09.04.2014 and issued certain directions w.r.t. invocation of PIL by state employees. The relevant part of the said order is reproduced hereinafter:
14. We do not find that the petitioner No.1 is a busybody, or that any substantial public interest is not involved in this writ petition. The petitioner, however, is an inter-meddler, as he does not appear to have any concern with the cause, espoused in this writ petition. The strikes by advocates have become endemic, and have virtually plagued the judicial system in the State of U.P. The State judiciary looses thousands of working days in an year due to strikes by advocates on the causes, which have no concern with independence of judiciary. The Supreme Court had given several directions in this regard, which are being followed by the High Court and the sub-ordinate courts. The High Court/District Bar Associations and Bar Council of U.P have not responded to curb the strike, and to allow the judiciary to function with its capacity to decide the cases, and reduce pendency in Court.
15. The cause, however, does not concern the petitioner in any manner.
One of the major issues concerning the State of U.P is the ineffective and captive police force. A number of writ petitions have been filed in public interest for improving the law and order situation in the State of U.P. The crime figures in the State are rising every year, causing concern of the the state of the citizens. The petitioner No.1, as a police officer, instead of Page 8 of 13 discharging his duties to serve the Society, appears to be more interested for issuing directions to the executive of State of which he is a part, in the public interest litigations filed by him.
16. We have strong doubt about the bonafide of the petitioner No.1 in filing so many writ petitions in public interest. He appears to be busy to popularize himself, and to see his name in the newspapers whenever an order is passed by the Court. The tendencies of seeking such popularity by serving police officer should not only be discouraged but should be treated as an act of misconduct on his part.
17. Let the petitioner No.1 produce the written permission of the State Government to file this writ petition, to proceed further in the matter.
18. We direct the Registry of the Court, not to entertain any writ petition in public interest by any serving public servant including the petitioner No.1 - Sri Amitabh Thakur in future - either in person or through counsel, without enclosing written permission given by the competent authority in the State Government.
19. The Registry will comply with the orders.
20. Let a copy of the order be sent to the Chief Secretary of the State Government through learned Chief Standing Counsel of the Court, and to the Central Government, who is the appointing authority of petitioner No.1 through the learned Assistant Solicitor General of India for the Union of India, for considering to issue appropriate directions that without obtaining permission from the competent authority in the State Government, the public servant in the State, will not be permitted to file any writ petition in public interest in which they are not seeking any relief personal to them.
21. The Chief Secretary and Central Government will also examine whether the petitioner Sri Amitabh Thakur, serving as police officer of IG Rank should be allowed to file writ petition in public interest and whether the Central Government and State Government in principle, as a matter of policy, should allow the serving senior officers to file writ petition in the High Court in public interest, in which they may seek directions either directly or indirectly affecting governance by executive in the State/Central Government.
Page 9 of 1320. Let a copy of the order be sent to the Chief Secretary of the State Government through learned Chief Standing Counsel of the Court, and to the Central Government, who is the appointing authority of petitioner No.1 through the learned Assistant Solicitor General of India for the Union of India, for considering to issue appropriate directions that without obtaining permission from the competent authority in the State Government, the public servant in the State, will not be permitted to file any writ petition in public interest in which they are not seeking any relief personal to them.
21. The Chief Secretary and Central Government will also examine whether the petitioner Sri Amitabh Thakur, serving as police officer of IG Rank should be allowed to file writ petition in public interest and whether the Central Government and State Government in principle, as a matter of policy, should allow the serving senior officers to file writ petition in the High Court in public interest, in which they may seek directions either directly or indirectly affecting governance by executive in the State/Central Government.
22. Learned standing counsels appearing for the Union of India and State respondents will file reply within four weeks.
23. List on 21.07.2014.
In this backdrop, the Appellant made an application to the CPIO, MHA seeking details of action taken by Govt. of India in compliance with the aforesaid directions passed by the Hon'ble High Court. The CPIO vide letter dated 13.01.2017 informed as under:-
"As regards information sought by you, it is stated that the aforesaid order dated 09.04.2014 passed by Hon'ble High Court of Allahabad, Lucknow bench in Writ Petition (MB) No. 2761/2014 was never received directly in this Ministry. However, Department of Personnel & Training (DoP&T) vide their O.M. dated 07.05.2015 had forwarded a copy of an order dated 05.01.2015 of Hon'ble High Court of Allahabad, Lucknow Bench passed in Writ Petition (MB) no. 2761/2014 (PIL) alongwith a copy of the said Writ Petition. With this Writ Petition, a copy of interim order dated 09.04.2014 of the Hon'ble High Court was found enclosed. On examination of the matter, this Ministry vide O.M. dated 30.12.2016 have requested DoP&T, being nodal authority for service matters relating to All India Service Page 10 of 13 officers, to frame a policy in the matter. It is not possible to provide copies of file notes and correspondence of the file opened in this Ministry in view of the provision of Sections 8(1)(h) and 8(1)(j) of the RTI Act, 2005."
Dissatisfied with response received from CPIO, the appellant filed first appeal. FAA vide letter dated 06.04.2017 upheld the reply of CPIO. Feeling aggrieved as having not received any information, the appellant approached the Commission in appeal No. CIC/MHOME/A/2017/163750.
13. Similarly, vide RTI application dated 15.05.2017, the appellant sought copies of all correspondence exchanged by MHA in compliance of to the final judgment dated 05.01.2015 passed by the Hon'ble Allahabad High Court in aforesaid matter. In response to RTI application, the CPIO vide letter dated 23.06.2017 replied as under:-
"With regard to the request made by you to provide copies of notes and correspondence of the file opened in this Ministry, it is stated that you are facing disciplinary proceeding initiated by the Government of UP and the charges framed against him also include the charge that he filed PILs in violation of the aforesaid order dated09.04.2014 of Hon'ble High Court of Allahabad, Lucknow Bench. The High Court's order dated 05.01.2015 is also based on its earlier order dated 09.04.2014. If copies of documents as requested by you are provided, there is likelihood that you will impede the process of inquiry. Therefore, in terms of section 8(1)(h) of the RTI Act, 2005, it is not possible to provide the copies of these documents. It is also observed that there is no public interest involved in providing copies of such documents to you and therefore in terms of section 8(1)(h) of the RTI Act, 2005 also, it is not possible to provide copies of documents requested for."
Dissatisfied with response received from PIO, the appellant approached the Commission. FAA vide letter dated 10.08.2017 upheld the reply of CPIO. Feeling aggrieved with the FAO, the appellant approached the Commission in appeal no CIC/MHOME/A/2017/163750.
14. In the course of hearing of the present two connected appeals, the Appellant asserted that the invocation of Section 8 was wholly unwarranted inasmuch as the court order was regarding taking a policy decision. He states that he had heard nothing from the MHA in pursuance of the order passed by High Court regarding formulating of any national policy Page 11 of 13 regulating the conduct of All India Service officers in espousing public causes through Public Interest Litigation. Per contra, the PIO states that MHA had forwarded the order of High Court to DoPT since the issue pertained to officers of All India Services and as such, no further details are available with MHA. Upon a query, the PIO, MHA submits that the RTI was not transferred to DoPT, which as per PIO happens to be custodian of records.
15. In the considered opinion of the Commission, there is no impediment in law, if the correspondence and details of action taken upon the directions of High Court are disclosed to the Appellant. The acts of executive in compliance of a judicial order can hardly be classified as personal, specifically in light of the proviso appended to clause (j) of the Section 8(1). The information sought cannot be denied to the Parliament and any denial of the same to the Appellant would be unlawful. The PIO, MHA is directed to forthwith transfer the RTI applications dated 25.11.2016 & 15.05.2017 to the PIO, DoPT alongwith a copy of the present order. The PIO, DoPT shall reply to the RTI applications in accordance with law within 2 weeks of receipt of RTI applications. Appeals no. CIC/MHOME/A/2017/163750 & CIC/MHOME/A/2017/163756 are allowed in aforesaid terms.
Information regarding Appellant's request of Central Empanelment:
16. In appeal no. CIC/MHOME/A/2017/166513, the Appellant made a RTI application dated 15.06.2017 seeking multifaceted queries regarding consideration of his suitability for Central empanelment. In response, the CPIO vide letter dated 21.07.2017 furnished the following reply:-
"It is intimated that the information sought by you, cannot be provided under Section 7(9) of the Right to Information Act, 2005."
Dissatisfied with response received from PIO, the appellant filed first appeal. FAA vide letter dated 08.09.2017 upheld the reply of CPIO. Feeling aggrieved as not received information, the appellant approached the Commission.
17. In the course of hearing, the Appellant vehemently objected to the invocation of Section 7(9) of the RTI Act. It is his submission that the aforesaid provision does not lay any exemption clause as wrongly Page 12 of 13 understood by the PIO as well as FAA. He asserts that queries like 'how many' as occurring in query no. 1 of his RTI application cannot be labelled voluminous since the PIO was supposed to reply in numerical figure only. Per contra, the PIO states that the process of Central empanelment of All India Officers is a classified process to which the Union Cabinet is a privy. He states that the records of process of Central Empanelment are not even accessible to the office of PIO. (Issue of 360^ clearance) Decision:
18. The All India Service borne officers are empanelled for Central Deputation through nomination only. It is not a matter of right for the AIS officers to claim a Central deputation; however, their right is limited to be considered for empanelment. The process of empanelment is preceded by a rigorous evaluation of past service as well as competence & integrity of the officers under consideration. In the considered opinion of the Commission, there is no legal impediment in replying to the queries no. of 1, 2 and 3 as sought by the Appellant. However, allowing an enbloc disclosure as against query no. 4 would not be lawful. The processing of candidature for Central Empanelment is a classified process and the right to secure empanelment is not an absolute right. Revelation of manner, in which the candidature of an aspirant was considered and the comments offered by various officers and functionaries would not be pragmatic for that they do the thankless job of evaluating the suitability of few exceptional among the best. Section 8(1)(a) read with the spirit echoed by the preamble to the RTI Act mandates that any query which does not further the object of the RTI Act to setup a 'practical regime' need not be replied. Accordingly, the PIO shall reply to queries no. 1 -3 only within 4 weeks.
(Yashovardhan Azad) Information Commissioner Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges prescribed under the Act to the CPIO of this Commission.
(R.P.Grover) Designated Officer Page 13 of 13