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

Harish Raju vs Department Of Legal Affairs on 30 May, 2017

                       CENTRAL INFORMATION COMMISSION
                     2nd Floor, 'B' Wing, August Kranti Bhawan,
                      Bhikaji Cama Place, New Delhi -110066
                               Tel : +91-11-26186535

                                           Appeal No. CIC/SS/A/2013/001032

Appellant:               Harish Raju,
                         S/o Shri Srinivasa Raju, Major,
                         No. 134, Chinnaiah Raju Garden,
                         1st main, 1st Cross, Vijaya Bank Layout,
                         Bilekahalli, Bangalore-560076.

Respondent:              Central Public Information Officer
                         M/o, Law & Justice,
                         Deptt. of Legal Affairs
                         Implementation Cell, Shastri Bhawan,
                         New Delhi-110001.

Date of Hearing:         12.05.2017

Dated of Decision:       12.05.2017

                         ORDER

Facts:

1. The appellant filed RTI application dated 10.08.2012 seeking a certified copy of the Notary Register Entry from 01.03.1995 to 30.03.1995 as maintained by Sri Rangaramu V. along with the receipts issued by him in respect of entering agreement, affidavit, GPA etc.
2. The CPIO responded on 06.09.2012. The appellant filed first appeal dated 27.09.2012. The FAA responded on 25.10.2012. The appellant filed second appeal on 12.03.2013 before the Commission on the ground that information should be provided to him.
Hearing:
3. The appellant did not participate in the hearing. The respondent participated in the hearing in person.
4. The respondent stated that they could not trace the records relating to the sought for information. In fact, there are about 13,500 Notaries in the country. They file their annual return to the Ministry of Law & Justice. Records 1 are just kept in bundles and it is difficult to retrieve information from them.

However, they will call for the records from the concerned Notary, and if available, it will be provided to the appellant. Discussion/ observation:

5. The sought for information by virtue of provision of Rule 13(14) of the Notaries Act, 1956, is expected to be in the records of the respondent.

Alternately, they are competent to call for records from the Notary concerned. This information should be provided.

6. This RTI application brings up the matter of proper upkeep and availability of records, which is a prescribed mandate under Section 4(1) (a) and

(b) of the RTI Act.

7. Section 8 of Notaries Act, 1952: "Functions of Notaries:-

(1) A notary may do all or any of the following acts by virtue of his office, namely:-
(a) verify, authenticate, certify or attest the execution of any instrument;
(b) present any promissory note, hundi or bill of exchange for acceptance or payment or demand better security;
(c) note or protest the dishonour by non-acceptance or non-

payment of any promissory note, hundi or bill of exchange or protest for better security or prepare acts of honour under the Negotiable Instruments Act, 1881 (XXVI of 1881), or serve notice of such note or protest;

(d) note and draw up ship's protest, boat's protest or protest relating to demurrage and other commercial matters;

(e) administer oath to, or take affidavit from, any person;

(f) prepare bottomry and respondentia bonds, charter parties and other mercantile documents;

(g) prepare, attest or authenticate any instrument intended to take effect in any country or place outside India in such 2 form and language as may conform to the law of the place where such deed is entitled to operate;

(h) translate, and verify the translation of, any document, from one language into another;

1[(ha) act as a Commissioner to record evidence in any civil or criminal trial if so directed by any Court or authority;] 1[(hb) act as an arbitrator, mediator or conciliator, if so required;]

(i) any other act which may be prescribed."

8. Form of Return to be submitted by a Notary reads as follows:-

"FORM XIV Form of Return to be submitted by a Notary [See Rule 13(14) of the Notaries Act, 1956]
1. Name and address of notary
2. Registration number
3. Particulars of notarial acts done during the year Type of work Name of cases Fee charged
1. Noting an instrument
2. Protesting an instrument.
3. Recording a declaration of payment for honour
4. Duplicate protests
5. Verifying, authenticating, certifying or attesting the execution of any instrument
6. Presenting any promissory note, hundi or bill of exchange for acceptance or payment or demanding better security
7. Administering oath to, or taking affidavit from any person.
8. Preparing any instrument intended to take effect in any country or place outside India in such form and language as may conform to the law of the place where such deed is intended to operate.
9. Attesting or authenticating any instrument intended to take effect in any country or place outside India in such form and language as may conform to the law of the place where such deed is intended to operate 3
10. Translating and verifying the translation of, any document from one language into another.
11. Other notarial acts.
Signature of notary Date and Place."

9. In the earlier order of the Commission vide CIC/SA/A/2015/000081 dated 12.06.2015, it was observed that:-

"6. In one of the complaint this Commission adjudicated, it was complained that the Notary Public referred in his RTI application expired in 2006, but still they are finding some documents attested by that Notary with back date prior to 2006 with different signatures. The appellant wanted to know the specimen signature of that Notary Advocate to compare and challenge the genuineness of documents bearing different signatures. It was not supplied by the Public Authority. The appellant further submitted that in the absence of specimen signature of that Notary, it is not possible to make out real and authenticated certificates. He sought to know the date of the renewal of his Notary license along with specimen signature and other related details. He also wanted to have a copy of his original application.
7. The Commission notices that there is an increased flow of complaints against notaries all over the country. As told by the respondent officer, there are at least 5-10 complaints per month regularly received by him against the notaries. The Department is not in a position to dispose of the complaints against notaries promptly. The Commission was told by the Public Authority that there are about 50 complaints against the notaries, which are pending in the department now and the same could not decided because of shortage of staff.
8. The Commission also finds that some of the complaints against some notaries are very serious like they are hand-in-glove with land mafia and exorbitantly charging for attestation and operating through proxy, not personally verifying the genuineness of documents and statements they 4 are attesting etc. Any delay in the disposal of the complaints might result in authentication of undeserving documents and statements by the Notaries which might lead to several scams and serious injustice to many persons.
...
11.The Commission finds that there is no mechanism in public authority to maintain a parallel register/record about certifications and attestations by notary public, because of which they have to depend totally on the register maintained by the notary only. ..."

10. The Hon'ble Delhi High Court in order dated 24.09.2015 and 18.11.2015 in W.P.(C) 9207/2015 & CM No.21025/2015 (for stay) in Union of India Versus S.R. Gangurde respectively has observed that:-

Order dated 24.09.2015-
"5. Even if that be so, I am of the view that the Government of India (GOI) should not be so reluctant to even consider a change. Wisdom should not be refused, from whichsoever source it comes. The Notaries Act, 1952 is of more than 60 years vintage and it is unfortunate that the government is satisfied with maintaining a status quo rather than to evolve with the times and the changing need of governance. I feel that there is no need for the Government of India to be aggrieved from a direction, merely "to consider".

6. Rather, it is felt by me also, that the subject of notarization and attestations by Oath Commissioner is such in which advancements in information technology can certainly be made use of. It appears that there should be at least a consideration, whether a record of such notarization and attestations can be maintained electronically, available to whosoever may want to verify the same. There does not appear to be any difficulty in Notaries and the Oath Commissioners, who are in any case required to maintain a record thereof with themselves, maintaining the same electronically, on a website, to be available not only to 5 Notary/Oath Commissioner concerned but also to whosoever may desire to inspect the same."

Order dated 18.11.2015-

"2. The learned ASG states that Notary Public are appointed, both by the Union of India (UOI) as well as State Governments; the Oath Commissioners are appointed by the High Courts. It is thus stated that the UOI is concerned only with the Notary Public appointed by the UOI. The learned ASG further states that the Rules presently in force do not provide for maintenance of records by Notary Public in digital form and without which the said records, even it were to be made available to the public at the click of a button, cannot be so made available. He further states that the amendment of the Rules, to provide for the records to be maintained in digital form by Notary Public and Oath Commissioners within the domain of UOI, shall be advised to the Government and shall be considered.
3. As noted in the earlier order dated 24th September, 2015, the Central Information Commission (CIC) also has merely directed the petitioner UOI to consider putting in place the aforesaid.
4. The learned ASG however states that there is some ambiguity because of paras 9 and 12 of the impugned order and because of the direction to the petitioner UOI to report back within a month.
5. It is clarified that the order of the CIC is only an order for 'consideration'.
6. The time for UOI to so consider, as directed by this Court, is fixed till 30th June, 2016. A report in this regard be filed in this Court and upon receipt whereof, the matter be put up before the Court for consideration thereof.
7. Needless to state that the directions in this petition substitute the directions issued in the impugned order..."
6

Decision:

11. The respondent is directed to provide the sought for information to the appellant within 30 days from the date of receipt of this order.
12. The Hon'ble Delhi High Court is already seized of the matter pertaining to maintenance of records relating to the notaries wherein the Union of India was asked for switching to electronic/digital mode. The Commission observed that the respondent should expedite action as per the Hon'ble High Court orders.

The Commission further observed that digital filing of records by notaries can be one possible solution for retrieving the record. The new records should be created by the notaries through a Ministry's online portal. As regards the old records, it may be scanned and uploaded on the web-portal so that it can be easily accessed to and retained for long periods. This should be available just at the click of a button. The Secretary, Deptt. of Legal Affairs is advised to expedite action on the orders of the Hon'ble High Court for bringing about the change in record keeping and to move towards digitization of their records pertaining to the notaries. This will facilitate replies to RTI applications and would also be in consonance with the section 4(1)(a) of the RTI Act viz. "Section- 4(1) (a): Every Public Authority shall maintain all its records duly catalogued and indexed in a manner and the form which facilitates the Right to Information under this Act and ensure that all records that are appropriate to be computerised are, within a reasonable time and subject to the availability of resources, computerised and connected through a network all over the country on different systems so that access to such records is facilitated."

The appeal is disposed of. Copy of the order be given to the parties free of cost.

(Radha Krishna Mathur) Chief Information Commissioner Authenticated true copy (S.C. Sharma) Dy. Registrar Copy To:-

The Secretary, Department of Legal Affairs, Shastri Bhawan,New Delhi-110001.
7