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 6, Cited by 0]

Central Information Commission

Mrmohd Shakeel Saifi vs Gnctd on 29 March, 2016

                    CENTRAL INFORMATION COMMISSION
                      (Room No.315, B­Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi 110 066)



                      Prof. M. Sridhar Acharyulu (Madabhushi Sridhar)

                                             Information Commissioner




                                             CIC/SA/A/2015/002028

     Mohd. Shakeel Saifi v. PIO, Bhai Parmanand Institute of Business Studies, 
                                                          Delhi.

                                             Important Dates and time taken:


     RTI: 22.09.2015                       Reply: 23.10.2015                         FAO: 02.11.2015

     SA: 08.12.2015                        Hearing: 29.03.2016                       Decision: 29­03­2016


     Result:  Appeal rejected and direction issued to concerned authorities.




Parties Present:


1.       Appellant is present. Dr. Girish Kumar Sharma, BPIBS, Mr. Ramersh Chander, PIO, 

Ambedkar   Institute   of   Technology,   Mr.   S.   P.   Ajit   Kumar   and   Ms.   Tarika,   AIT   (third   Party) 

represent Public authority.


Background:

2. It   is   a   case   of   blatant   misuse   of   RTI,   Social   Media   and   Grievance   Redressal  mechanism by Appellant, who is an employee of Ambedkar Polytechnic. After misuse of other  systems he filed RTI application for action taken report on his complaint dated 12.02.2015,  demanded copy of complaint submitted by another teacher Ms. Tarika against him, and copies  of   committee's  finding/report   against   the  complaint   submitted  by   Ms.   Tarika    in  Ambedkar  Polytechnic.   The   audacity   of   appellant   can   be   understood   as   he   wanted   the  copies   of  integrity certificate of committee members those were involved in the inquiry  of the  complaint   submitted   by   Ms.   Tarika,   copies   about   procedure   followed   in   the  finding/trial/recorded statement of both the parties against complaint submitted by Ms. Tarika,  copy of Form of medical bills and amount claimed from PAO­24 by Principal, Amita Dev of Bhai  Parmanand Institute of Business Studies from 01.08.2012 to 31.03.2014, copy of conveyance  and cartage claimed by Shri R L Pubby and Shri Pani Ram of   Ambedkar Polytechnic in  Financial Year 2014­15, copy of TA claimed by Shri. Vipul Jain etc. The amount of harassment  he is causing can be visualised by his demand for wide range of information about colleagues  and Principal and even of the officers who are supposed inquire into complaints filed against  him. Around five staff members attended hearing to counter the menace of RTI demands  presented   by   this   appellant.   Ms   Tarika   appears   to   be   the   worst   victim   as   appellant   has  videographed her lecture in the class room without permission and put it on social media with  reckless allegations. 

3.  The public authority is scared of appellant as he has already filed number of complaints,  grievance representations, RTI applications, almost chocking entire administration. They either  gave information that could not have been given or transferred to other authorities. Deputy  Director   (E­I)   by   his   letter   dated   07.10.2015   transferred   the   RTI   application   for   point   no.  1,2,3,4,5,7,8,9 & 10 to PIO, Ambedkar Institute of Technology.

4.   Claiming non­furnishing of information, appellant filed First Appeal. Deputy Director (E­I)  informed the PIO, DTTE on 12.10.2015 that for point no. 1, 2,3,4,5,7,8,9 & 10 the application  was transferred to PIO, Ambedkar Institute of Technology, for point no. 6 stated that it was  transferred to BPIBS, for point no. 11 and 12, requested the appellant to come for inspection  and for point no. 13 stated that no such record is available in the branch.

5.   The PIO, BPIBS by his letter dated 23.10.2015 replied stating that information for point no.  6 cannot be furnished because it was third party information. It appears to be impossible to  satisfy   this   appellant.   Even   after   taking   huge   information   he   is   claiming   non­furnishing   of  information, and filed this Commission.

Proceedings Before the Commission:

6. Officer  from  the  respondent  authority  stated  that   they   did  not  have  copies   of  such  complaints. Ms. Tarika, the third party, about whom appellant was seeking information, stated  that   the   appellant   nourished   a   grudge   against   employer   for   his   promotion   and   targeted  colleagues  of  Delhi  Polytechnic.  To  harass,  she  said,  he  has  video  recorded  her  class  in  Ambedkar Institute of Technology and it was put on social media under the title 'Jhola Chap'  teacher (mentioning Teaching Corruption in Ambedkar Polytechnic, Sting Operation : "Jhola  Chap" teachers in Delhi Polytechnic). The print­out copy submitted by Ms. Tarika shows that it  was shared by Shakeel Saifi on April 15 at 10:57 pm. It also contained appellant's photograph.  Appellant admitted video recording. This caused lot of embarrassment from friends, relatives,  colleagues and family members as video was widely circulated by WhatsApp, Facebook and  other social media.

7.     She complained against him before Delhi Commission for Women, which was dismissed  saying that  the Principal  should have given  a memo.  She  was  upset  with  invasion  of  her  privacy   and   reputation   by   wide   circulation   of   abusive   comments   with   video   giving   an  impression there was some scandal.

8.       Appellant   has   also   asked   some   information   about   other   colleagues   and   even   about  Principal.   Apprehensions of Tarika are confirmed by another complaint filed by Principal Dr.  Amita Dev dated 29.03.2016, which says:

..... the applicant has sought information by name (i.e. Dr. (Mrs.) Amita Dev) regarding  the details of Medical Bills claimed by the undersigned. I would like to submit that though I  have furnished the information and supplied the relevant records to Shri Mohd. Shakeel Saifi,  at the same time, it puts me into a mental torture or mental trauma, as he may misutilize the  information   on   social   media,   you   tube,   face   book   etc.,   as   in   the   past   after   receiving   the  information through RTI, he had distorted, fabricated and published the same on Total TV,  You Tube, Facebook etc.... It is further humbly submitted that, me - being a lady and my  grown­up daughter (aged 22 years) may suffer from any physical problems (being privacy in  nature) which I do not want to disclose to the Third Party, as I am afraid that he may misutilize  the same......it is requested that necessary action, as deemed fit, may kindly be taken against  him and he should be refrained from filing further RTI Applications in future.

9. In spite of her objection against disclosure her medical bills, apprehending misuse and  propaganda in social media, the institution has given all those to appellant without giving any  justification or public interest. The officers also submitted a PGMS (public grievance monitoring  system) generated report which shows that within four months he filed 36 complaints against  his colleagues and public authority, most are not grievances at all.

10. Ms. Tarika wrote a letter to PIO Ambedkar Polytechnic on 28.03.2016 saying that the  appellant was releasing fabricated video into the social media in collusion with another person  who claimed himself to be RTI activist causing her serious mental agony and depression. He  has also filed unlimited number of complaints with defamatory allegations against Principal,  staff members of the institute. She said that appellant has a case against the department on  the issue of promotion where she is working on contract with a small salary. She also alleged  that   the   appellant   has   gender   bias   and   troubling   group   of   ladies   who   are   working   in   the  institute.   Officers   stated   that   others   also   presented   similar   petitions   alleging   that   he   was  misusing RTI Act and PGC mechanism and prayed for relief from torture by appellant by taking  suitable action.

11.   After presenting his case for more than quarter hour, when the Commission was hearing  the  others  about  his misuse,  appellant  alleged bias  against  Commission  with  a  deliberate  intention to stall proceedings which are being concluded. He left the Commission insulting the  chair and others even as the Commission pronounced rejection of his second appeal being  without   public   interest.     After   hearing   and   decision   was   completed,   he   sent   a   written  submission  expressing  no  faith  in  the  hearing  before  this   Commission  which  was   already  concluded. After rejecting second appeal, the Commission considers it necessary that public  authority should have enough training regarding not giving information about third parties to  misusers like this appellant. 

12.         Material   before   Commission,   submissions   of   college   staff   and   Appellant   himself,  supported by his misbehaviour shows that he is undoubtedly a misuser of every mechanism  and bent upon harassing everyone who does not yield to his wishes. He is a potential threat to  peace in the institution and also privacy of colleagues. Whole college is scared of him. He  asked  for   certified  copies   of   'integrity   certificate'   of   officers   who  are   asked  to  inquire  into  allegations against him. This shows that he is not capable of working with other staff in public  authority like this. 

Decision:

13.       Appellant came with unclean hands and does not deserve any more information. The  Commission observes that information from point No. 1 to 5 and 10 is concerned with Ms.  Tarika (third party), for point No. 6 the information has been furnished in compliance with FAA  order   vide   letter   dated   07.12.2015   by   PIO,   BPIBS,   point   No.   7,   8   and   9   information   was  provided by PIO (Ambedkar Institute of Technology), for point No. 11 & 12 inspection was  already offered by the PIO and subsequently information on point no. 12 was furnished and for  Point No. 13 it was stated that no such record was available with public authority. In view of the  above stated facts, Commission finds that information has been furnished to the appellant  except those concerning the third party. Knowing full well that appellant was misusing social  media, grievance redressal mechanism, RTI and filing frivolous complaints, the public authority  should not have given any information to this misuser.

14. There is nothing to suspect the representation of colleagues of appellant saying that he  does not require any information; because his whole purpose is to harass the others, and  stated that the behaviour of the appellant would amount to defamation and invasion of privacy  which constitute offences under Indian Penal Code, 1860 and Information Technology Act,  2000. The Commission is surprised by the inaction of the college authorities and staff, which is  facilitating the appellant to continue harassment. 

15.    The Supreme Court in ICAI vs. Shaunak H. Satya, (2011) 8 SCC 781 has held: "This   Court is also of the view that misuse of the RTI Act has to be appropriately dealt with   otherwise the public would lose faith and confidence in this "sunshine Act". A beneficent   Statute, when made a tool for mischief and abuse must be checked in accordance with law".

16.   In   HK   Bansal   v  Department   of   Telegraph,   New   Delhi,   CIC/BS/A/2014/002319­SA,   this  Commission concluded: 

Whether   serving/retired   employees   are   having   any   right   to   behave   in   such   a  manner   to  torture   his   colleagues   and   employer?   The   Commission   opines   that   such   a   conduct  deserves to be considered as  mis­conduct.   There should be a system within the Public  Authority to tackle such misconduct of any serving employee/retired employee or by any other  staff member/out­sourced or similar nature, because they are becoming potential hazards of  RTI   misuse.     Public   authority   should   have  evolved   a   mechanism  and  service   rules   or  include in conduct rules, to initiate departmental action against existing/retired employees  for such misbehavior or misconduct and impose penalty in the nature of cutting increments or  pension emoluments for serving or retiring employees accordingly. If the RTI application from  its   own   employee   reflects   a   grievance   or   compliant,   the   public   authority  should   address  grievance  immediately and inform him within one month. If the RTI application is repeated,  frivolous or useless one and only meant for harassing other employees or public authority as  a whole, then the disciplinary action should be initiated for such alleged misconduct, leading  to appropriate action. If they do not act at all against such characters (retired or not retired  employees) in indulging in such misconduct of filing frivolous and entertain these repeated  RTI   applications   it   will   cause   huge   wasting   of   public   money.   The   public   authority   is  answerable to public  why they are facilitating the misconduct  causing damage to public  exchequer. Each department has to address the issue of misusing RTI by employee, after  thoroughly examining each individual case separately. 
Targeting the witnesses, complainants, superior officers who were members of inquiry  committee or DPC who did not favour them and seeking whole lot of information about them  under RTI Act is irresponsible misuse of the right.  It will not only interfere with the  independent inter­departmental decision making process, but also instill fear in inquiry officers  and dissuade others from lodging complaints against wrongdoers. This increases the already  existing space for wrongdoing ultimately affecting the governance. The RTI is not meant for  granting such immunity or impunity to wrongdoing employees to misuse RTI to demoralize the  complainants and inquiry officers.
Appellant is demanding the information about some employees/officers who gave assistance  in confidence for law enforcement, which can be denied under this exception under Section  8(1).
(h) information, which would impede the process of investigation or apprehension   or prosecution of offenders;

Appellant's targeted demand for details of officers who decided or opined or complained or  deposed against him will impede the process of collecting evidence of misconduct of accused  public servant, impede process of inquiry for taking disciplinary action, hence need not be  given under this clause of 8(1).

(j) information which relates to personal information the disclosure of which has not   relationship to any public activity or interest, or which would cause unwarranted   invasion of the privacy of the individual unless the Central Public Information Officer   or the State Public Information Officer or the appellate authority, as the case may be,   is satisfied that the larger public interest justifies the disclosure of such information

17. Thus the Commission holds that such a misuse by employee will amount to misconduct  and, acting under Section 19(8)(a) of RTI Act, require the public authority to take following  steps to address the misuse of RTI by its own employees like appellant: 

a)  The public authority should proceed with disciplinary action against the appellant for his  misuse of RTI which amounted to misconduct, before April 25, 2016. Every misuse of system  like, misuse of PGMS, RTI and Social media shall be considered as an item of misconduct that  invite disciplinary action. 
b)   If the mis­users of RTI involved in invading privacy by video recording and spreading  false allegations through social media network, the head of the institute need to examine if it  amounts   to   any   offence   under   IPC   or   IT   Act,   and   shall   report   to   appropriate   authorities  including police.  
c)   The public authority should inform the individual officers, if their rights are breached by  misuse, they have a every right to complain as per law and public authority shall facilitate such  action, if the misuse obstructs the normal course of functioning of the institute. 
d)    The concerned authorities to take immediate action if the information given to appellant  in this case is abused or spread in social media or elsewhere, and they shall not give any  information to this appellant if files similar RTI requests. The public authority should take note  that   employees   or   colleagues   like   Ms.   Tarika,   Ms.   Amita   Dev   have   a   right   to   seek  compensation   from   public   authorities   if   they   ignore   or   neglect   their   privacy   rights   by  indiscriminately giving information in the absence of public interest. It is pathetic to note that  the PIO could not ascertain that there was no public interest in this case but appellant has  malicious interests in harassing others or building pressure on authorities in self interest. The  authorities have a duty to protect other employees from such misusers. This kind of misuse to  build   up   pressure   against   taking   action   on   misconduct   or   to   secure  promotion   should   be  treated as disqualification.
e)    The  public  authority  should  provide  necessary   training  to  the  PIOs   and  other   staff  members to verify the nature of appellant and if they found him to be misuser, tell them not to  give information like medical claims of third parties. 

18.     The Commission also directs the officers of public authority to inform Ms. Tarika and  Principal, Amita Dev as to what action was taken on their complaints against the appellant,  and file a compliance report explaining the implementation of directives in this order, before  April 25, 2016. If not, Ms. Tarika and others will be entitled to file non­compliance complaint  before this Commission under this case number. 

19.       The Commission recommends the Delhi Commission for Women, to take necessary  action on complaints of Ms Tarika and others to protect women in this public authority from the  invaders   of   privacy   and   misusers   of   social   media,   and   report   the   compliance   to   this  Commission before 25th April, 2016. (Public authority and Deputy Registrar of this Commission  are directed to send copies of their complaints to the Delhi Commission for Women along with  this order).

20.    The Commission holds appellant as misuser of social media, RTI and warn him to stop  the harassment of colleagues and ruining the institution. 

(M. Sridhar Acharyulu) Information Commissioner  Authenticated true copy (Babu Lal) Deputy Registrar Addresses of the parties:

1. The CPIO under RTI, Bhai Parmanand Institute of Business Studies, Opp. Madhuban Chowk Colony, Shakarpur Extn., Delhi­110092.
2. Mohd. Shakeel Saifi, 9/13­A, Ambedkar Street No. 05, Maujpur, Delhi­110053.
3. The PIO, Delhi Commission for Women C­Block, 2nd Floor, Vikas Bhawan I. P. Estate, New Delhi­110 002