Central Information Commission
Madan Lal vs Life Insurance Corporation Of India on 7 June, 2019
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/LICOI/A/2018/104300-BJ
Mr. Madan Lal
....अपीलकता/Appellant
VERSUS
बनाम
CPIO
Manager (CRM), LIC of India
CRM Dept., 1st Floor, "Jeevan Prakash"
Model Town Road, Divisional Office
Jalandhar - 144001
... ितवादीगण /Respondent
Date of Hearing : 06.06.2019
Date of Decision : 06.06.2019
Date of RTI application 21.08.2017
CPIO's response 09.10.2017
Date of the First Appeal 06.11.2017
First Appellate Authority's response 16.11.2017
Date of diarised receipt of Appeal by the Commission 18.01.2018
ORDER
FACTS:
The Appellant vide his RTI application sought information on 04 points regarding the name, father's name, designation, salary of all employees working in the office of Life Insurance Corporation of India, Malout, certified copies of first page of service book of all employees working in the office of LIC, Malout and other issues related thereto.
The CPIO, vide its letter dated 09.10.2017, provided a point-wise response denying information under Section 8 (1) (e) and (j) of the RTI Act, 2005 to the Appellant. Dissatisfied by the response, the Appellant approached the FAA. The FAA, vide its order dated 16.11.2017, upheld the CPIO's response.
HEARING:
Facts emerging during the hearing:
The following were present:Page 1 of 4
Appellant: Mr. Madan Lal through VC;
Respondent: Mr. Ramesh Kumar, Mgr. (CRM) & CPIO and Mr. D. P. Singh, AO (CRM) through VC;
The Appellant reiterated the contents of the RTI application and stated that he specifically desired information in respect of point No. 02. The Respondent reiterated the reply of the CPIO / FAA. On being queried about the larger public interest in seeking the information no cogent response was provided by the Appellant. The Commission was in receipt of a written submission from the Respondent dated 28.05.2019 wherein while reiterating the response of the CPIO/FAA, it was submitted that the information sought by the Appellant was pertaining to third party and the appellate authority also upheld the decision dated 09.10.2017 of the CPIO denying to supply the desired information as per the provisions of Section 8 (1) (j) & 8 (1) (e) of the RTI Act, 2005. In view of the above, as the information pertains to third party and correctly denied by invoking the exemption provisions of 8 (1) (j) & 8 (1) (e) of the RTI Act, 2005. Moreover, the information sought relates to personal information of third party, the disclosure of which had no relationship with any public activity or interest and that it would cause unwarranted invasion of the privacy of the individual, hence the desired information was denied u/s 8 (1) (j) & 8 (1) (e) of the RTI Act, 2005. Keeping in view the above, the Commission was requested to set aside the 2nd appeal of the Appellant.
The Commission referred to the definition of information u/s 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."
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 Vs. Aditya Bandopadhyay), 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:Page 2 of 4
"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 also referred to the judgment of the Hon'ble Supreme Court of India in Girish Ramchandra Deshpande vs. Central Information Commission & ors. SLP(C) No. 27734 of 2012 dated 03/10/2012 wherein it was held as under:
"13......The performance of an employee/officer in an organization is primarily a matter between the employee and the employer and normally those aspects are governed by the service rules which fall under the expression "personal information", the disclosure of which has no relationship to any public activity or public interest. On the other hand, the disclosure of which would cause unwarranted invasion of privacy of that individual. Of course, in a given case, if the Central Public Information Officer or the State Public Information Officer of the Appellate Authority is satisfied that the larger public interest justifies the disclosure of such information, appropriate orders could be passed but the petitioner cannot claim those details as a matter of right."
Furthermore, the Hon'ble Supreme Court of India in the matter of Canara Bank Rep. by its Deputy Gen. Manager v. C.S. Shyam, Civil Appeal No. 22 of 2009 dated 31.08.2017 had held as under:
"5) The information was sought on 15 parameters with regard to various aspects of transfers of clerical staff and staff of the Bank with regard to individual employees. This information was in relation to the personal details of individual employee such as the date of his/her joining, designation, details of promotion earned, date of his/her joining to the Branch where he/she is posted, the authorities who issued the transfer orders etc. etc
11) Having heard the learned counsel for the appellant and on perusal of the record of the case, we are inclined to allow the appeal, set aside the impugned order and dismiss the application submitted by the 1st respondent under Section 6 of the Act.Page 3 of 4
12) In our considered opinion, the issue involved herein remains no more res integra and stands settled by two decisions of this Court in Girish Ramchandra Deshpande vs. Central Information Commissioner & Ors., (2013) 1 SCC 212 and R.K. Jain vs. Union of India & Anr., (2013) 14 SCC 794, 5 it may not be necessary to re-examine any legal issue urged in this appeal.
14) In our considered opinion, the aforementioned principle of law applies to the facts of this case on all force. It is for the reasons that, firstly, the information sought by respondent No.1 of individual employees working in the Bank was personal in nature;
secondly, it was exempted from being disclosed under Section 8(j) of the Act and lastly, neither respondent No.1 disclosed any public interest much less larger public interest involved in seeking such information of the individual employee and nor any finding was recorded by the Central Information Commission and the High Court as to the involvement of any larger public interest in supplying such information to respondent No.1."
DECISION:
Keeping in view the facts of the case and the submissions made by both the parties and in the light of the aforesaid decision of the Apex Court, no further intervention of the Commission is required in the matter. For redressal of his grievance, the Appellant is advised to approach an appropriate forum.
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: 06.06.2019
Page 4 of 4