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

S Indrajith vs Central Board Of Secondary Education on 3 January, 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/CBSED/A/2017/167502-BJ
Mr. S. Indrajith
                                                                            ....अपीलकता/Appellant
                                             VERSUS
                                               बनाम
CPIO,
Central Board of Secondary Education
"Central Teacher Eligibility Test Unit"
P S 1-2, Institutional Area, I P Extension
Patparganj, Delhi - 110092
                                                                         ... ितवादीगण /Respondent

Date of Hearing        :              03.01.2019
Date of Decision       :              03.01.2019

Date of RTI application                                                        23.05.2017
CPIO's response                                                                19.07.2017
Date of the First Appeal                                                       30.06.2017/
                                                                               03.07.2017
First Appellate Authority's response                                           Not on Record
Date of diarised receipt of Appeal by the Commission                           25.09.2017


                                             ORDER

FACTS:

The Appellant vide his RTI application sought information on 02 points regarding copy of resolution of the Affiliation Committee in respect of recommendation to amend Rule No. 53 of the board affiliation bye-laws, so as to include the essential qualification to pass in "TET" for the recruitment of teachers to teach class I to VIII and the procedure followed for deciding and fixing the cut-off date i.e. 06.03.2012 for the recruitment etc. Dissatisfied due to non-receipt of any response from the CPIO, the Appellant approached the FAA. The order of the FAA, if any, is not on the record of the Commission. Subsequently, the CPIO vide letter dated 19.07.2017 clarified by stating that the queries raised by the applicant were not explicit and also the RTI application dated 23.05.2017 was not received by them.
HEARING:
Facts emerging during the hearing:
The following were present:
Page 1 of 3
Appellant: Mr. S. Indrajith through VC;
Respondent: Mr. Rakesh Sharma, Asst. Secy., CBSE;
The Appellant reiterated the contents of his RTI application and stated that he remained dissatisfied with the information provided to him. It was however acknowledged that he had received the reply from the CPIO dated 27.09.2017 and FAA's decision dated 17.11.2017. The Commission referred to the definition of information u/s Section 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:
"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."

Page 2 of 3

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."

DECISION:

Keeping in view the facts of the case and the submissions made by both the parties, no further intervention of the Commission is required in the matter.
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: 03.01.2019




                                                                                     Page 3 of 3