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

Vivek Tripathi vs Nuclear Power Corporation Of India on 4 June, 2025

Author: Heeralal Samariya

Bench: Heeralal Samariya

                                  के न्द्रीयसूचनाआयोग
                        Central Information Commission
                               बाबागंगनाथमागग,मुननरका
                        Baba Gangnath Marg, Munirka
                          नईदिल्ली, New Delhi - 110067

निकायत संख्या / Complaint No. CIC/NPCOI/C/2024/619266.

Shri Vivek Tripathi.                                      निकायतकताग /Complainant
                                    VERSUS/बनाम

PIO                                                       ...प्रनतवािीगण /Respondent
Nuclear Power Corporation of India.

Date of Hearing                          :   02.06.2025
Date of Decision                         :   02.06.2025
Chief Information Commissioner           :   Shri Heeralal Samariya

Relevant facts emerging from complaint:

RTI application filed on                 :   13.02.2024
PIO replied on                           :   07.03.2024
First Appeal filed on                    :   NA
First Appellate Order on                 :   NA
2ndAppeal/complaint received on          :   08.05.2024

Information sought

and background of the case:

The Complainant filed an RTI application dated 13.02.2024 seeking information on following points:-
"As per 2005 RTI act.
Kindly provide the authenticated copy for the following 1 Letter No NPCIL/HRP/1/6/3/2016/55 dated June 10, 2016 issued by NPCIL Head Office Manager (HR-P) for the endorsement of letter by Secretary on the issues of Participation in ITER Project."

The CPIO, Additional General Manager vide letter dated 07.03.2024 replied as under:-

"Enclosed herewith copy of the Endorsement No.06/2016. No.NPCIL/HRP/1/6/3/2016/55 dated 10/06/2016."

Dissatisfied with the response received from the CPIO, the Complainant filed a First Appeal dated 15.03.2024.

Page 1 Aggrieved and dissatisfied, the Complainant approached the Commission with the instant Complaint.

Written submission dated 30.05.2025 has been received from the CPIO and same has been taken on record for perusal. The relevant extract whereof is as under:

"..1. The Appellant, Shri Vivek Tripathi vide his application No NPCOI/R/E/24/00119 dated 13/02/2024 received on 13/02/2024 had requested 01 query in RTI application to then CPIO, NPCIL regarding letter no. NPCIL/HRP/1/6/3/2016/55 dated June10,2016 issued by NPCIL, Manager (HR) (HR-P) for the endorsement of letter by Secretary.

2. Accordingly, the response was sought from the deemed PIOS/HRP and response provided by the then CPIO, NPCIL, Shri B. K. Sinha to the applicant vide Letter No. NPCIL/CPIO/Mumbai- HQ/154/2024/313/84 dated 07/03/2024.

3. Not satisfied by the CPIO response, the appellant has preferred 1st Appeal on 15.03.2024 before the First Appellate Authority (FAA), NPCIL. The Authority Examined the Appeal and responded vide FAA Order No.NPCIL/AAO/MUMBAI-HQ/2024/44/2024/209/101 dated 10.06.2024 as follows: "The document available in this regard has been provided to you both in electronic form and hard copy".

4. Now that we are in receipt of Notice for Hearing from the office of Hon'ble Information Commission to be conducted on 02.06.2025 at 12:05 PM after 2nd Appeal made by Shri Vivek Tripathi to the Hon'ble Chief Information Commissioner.

5. The same was again examined and reviewed with the concerned PIO agency, HR-Policy. Copy of the sought information as provided by the concerned agency is once again examined and attached.

6. In view of the above, it is submitted that the response has been provided to the applicant as per the provision of RTI Act 2005..."

Written submission dated 02.06.2025 has been received from the Complainant and same has been taken on record for perusal.

Facts emerging in Course of Hearing:

Complainant: Not present Respondent: Ms. Shraddha Gupta, CPIO/Sr. Manager (HR)- participated in the hearing through video-conferencing.
The Respondent reiterated the averments made in their written submission and stated that information as available in their records has been duly provided to the RTI Applicant. She further stated that FAA vide order dated 10.06.2024 has upheld the reply furnished by the PIO. She stated that RTI Application has been again examined and reviewed with the concerned PIO Page 2 agency, HR-Policy. Furthermore, copy of the sought information as provided by the concerned agency is once again examined and furnished.

Decision:

At the outset, Commission directs the concerned PIO to furnish a copy of FAA order dated 10.06.2024, to the RTI Applicant, free of cost via speed-post and via e-mail, within 07 days from the date of receipt of this order and accordingly, compliance report be sent to the Commission.
Commission has gone through the case records and on the basis of proceedings during hearing observes that appropriate reply has been provided to the Complainant by the CPIO as per the provisions of the RTI Act . Therefore, no malafide can be ascribed over the conduct of the CPIO and thus, no penal action is warranted in the matter.
Further the complainant has preferred complaint u/s 18 of the RTI Act and if the complainant is aggrieved with the reply provided by the Respondent then the Complainant could have approached the Commission by filing an appeal. The Commission therefore is unable to adjudicate the adequacy of information to be disclosed under section 18 of the RTI Act. In view of the foregoing, this Commission now refers to Section 18 of the RTI Act while examining the complaints and in this regard the Commission refers to the judgment of the Hon'ble Supreme Court of India in Chief Information Commissioner and Another v. State of Manipur and Anr. in Civil Appeal Nos. 10787-10788 of 2011 dated 12-12-2011. The relevant extract of the said decision is set down below:-
"...28. The question which falls for decision in this case is the jurisdiction, if any, of the Information Commissioner under Section 18 in directing disclosure of information. In the impugned judgment of the Division Bench, the High Court held that the Chief Information Commissioner acted beyond his jurisdiction by passing the impugned decision dated 30th May, 2007 and 14th August, 2007. The Division Bench also held that under Section 18 of the Act the State Information Commissioner is not empowered to pass a direction to the State Information Officer for furnishing the information sought for by the complainant."

xxx "30. It has been contended before us by the Respondent that under Section 18 of the Act the Central Information Commission or the State Information Commission has no power to provide access to the information which has been requested for by any person but Page 3 which has been denied to him. The only order which can be passed by the Central Information Commission or the State Information Commission, as the case may be, under Section 18 is an order of penalty provided under Section 20. However, before such order is passed the Commissioner must be satisfied that the conduct of the Information Officer was not bona fide."

31. We uphold the said contention and do not find any error in the impugned judgment of the High court whereby it has been held that the Commissioner while entertaining a complaint under Section 18 of the said Act has no jurisdiction to pass an order providing for access to the information."

xxx "37. We are of the view that Sections 18 and 19 of the Act serve two different purposes and lay down two different procedures and they provide two different remedies. One cannot be a Substitute for the other...."

Thus, the limited point to be adjudicated in complaint u/s 18 of RTI Act is whether the information was denied intentionally.

In the light of the above observations, the Commission is of the view that there is no malafide denial of information on the part of the concerned CPIO and hence no action is warranted under section 18 and 20 of the Act.

The Complaint is disposed of accordingly.

Heeralal Samariya (हीरालाल सामररया) Chief Information Commissioner (मुख्य सूचना आयुक्त) Authenticated true copy (अभिप्रमाभित सत्याभित प्रभत) S. K. Chitkara (एस. के . नचटकारा) Dy. Registrar (उप-पंजीयक) 011-26186535 Page 4 Recomendation(s) to PA under section 25(5) of the RTI Act, 2005:-

Nil Powered by TCPDF (www.tcpdf.org)