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 8, Cited by 0]

Central Information Commission

Sunil Kumar Singh vs Mecon Limited on 21 December, 2021

Author: Neeraj Kumar Gupta

Bench: Neeraj Kumar Gupta

                             के   ीयसूचनाआयोग
                     Central Information Commission
                         बाबागंगनाथमाग ,मुिनरका
                      Baba Gangnath Marg, Munirka
                      नई द ली, New Delhi - 110067

ि तीयअपीलसं या/Second Appeal No. CIC/MECON/A/2020/115271

Mr. Sunil Kumar Singh                            ... अपीलकता /Appellant
                                   VERSUS
                                    बनाम
CPIO                                                   ...!ितवादी/Respondent
Mecon Limited, Head Office
Vivekanand Path, Doranda, Ranchi
Jharkhand-834002

Relevant dates emerging from the appeal:-

RTI : 02-12-2019           FA     : 27-01-2020         SA       : 29-05-2020

CPIO : 30-01-2020          FAO : Not on Records        Hearing: 16-12-2021

                                 ORDER

1. The appellant filed an application under the Right to Information Act, 2005 (RTI Act) before the Central Public Information Officer (CPIO) Mecon Limited, Ranchi, Jharkhand. The appellant seeking information including inter- alia is as under:-

Page 1 of 6

2. The CPIO did not provide reply within stipulated time-period.Being dissatisfied with the same, the appellant has filed first appeal dated 27-01-2020 and requested that the information should be provided to him. Then, the CPIO vide letter dated 30.01.2020 provided reply to the appellant.No order of FAO is placed on records. Hehas filed a second appeal before the Commission on the ground that information sought has not been provided to him and requested to direct the respondent to provide complete and correct information.

Hearing:

3. The appellant attended the hearing through video-conferencing. The respondent, Shri K T Durari, CPIO/Sr. General Manager (HR) attended the hearing through video-conferencing.

4. The appellant reiterated the contents of his RTI Application and submitted that the desired information has not been provided to him by the respondent on his RTI application dated 02.12.2019. He raised an objection w.r.t the information sought at point nos. 2, 3, 5 to 8 of the RTI Application. He further relied on one judgment of the Commission titled as "Rohit Gupta vs. PIO bearing file no. CIC/SA/A/2015/000483 decided on 02.07.2015, wherein the Commission directed the CPIO to provide all the documents consisting the details of tenders/ bidders participated in Bio MedicalWaste tender.

5. The respondent submitted that vide their letter dated 30.01.2020, they have given an interim reply to the appellant. That thereafter vide letter dated 10.06.2020, a final reply has further been provided to the appellant. He further submitted that the information sought at point nos. 3 & 4 cannot be provided being third party information, the disclosure of which would affect the commercial interest of third party. Similarly, information sought at point nos. 5 Page 2 of 6 & 6 are internal calculations related information which cannot be provided to the appellant.

Decision:

6. The Commission, after hearing the submissions of both the parties and after perusal of records, observes that the appellant has sought information pertaining to the short term tender for the F.Y. 2018-19 and other related queries. That the appellant during the course of his hearing has relied on one judgment passed by the Commission in file no. CIC/SA/A/2015/000483. That the Commission has gone through the facts of the said case and observes that in the said case, the appellant was the son of the concerned person who applied for the tender, whereas in the present case, the appellant is not related to any of the person who have applied for the concerned tender. Hence, the said case has no relevance in the present matter.
7. That the appellant is aggrieved with the reply provided w.r.t point nos. 2, 3, 5 to 8 of the RTI Application. That since at point no. 2 of the RTI Application, the appellant is only seeking the details of the tender committee related to the said tender, the disclosure of such information would not cause unwarranted invasion of the privacy of the individual, therefore the same should be provided to the appellant. That at point no. 3 of the RTI Act, the appellant is seeking attested technical bid and financial bid submitted by the tenderer in the said tender. That such information has bearing on commercial interests of the third party and the same is exempted from disclosure under section 8 (1) (d) of the RTI Act.
8. Moreover, at point nos. 5 & 6 of the RTI Application, the appellant is seeking attested photocopy of the estimated monthly cost fixed by the tender committee for the maintenance of number of workers/housekeepers, their salary, number of rooms/washrooms/kitchen etc for smooth operation of the guest house. That the information seeking in these points are general/ non-specific and more of clarifications which is beyond the scope of the RTI Act. That the related information as much as required to be disclosed as part of tender process is generally included in the bid document and tender related to all bidders which must have been provided at point no. 1 of the RTI Application. As much information disclosed to bid is part of their internal calculations and commercial information. As much information is relevant for inviting a bid is included in the part of tender/ bid document. That the public authority is not bound to Page 3 of 6 disclose the internal calculations as it will affect the commercial interest of third party.
9. In the context of non-disclosure of information under Section 8(1)(d) of the RTI Act, 2005, the decision in Naresh Trehan vs Rakesh Kumar Gupta (W.P(C) 85/2010) decided on 24.11.2014, was referred to, wherein it was held as under:
14. "....Such information would clearly disclose the pricing policy of the assessee and public disclosure of this information may clearly jeopardise the bargaining power available to the assessee since the data as to costs would be available to all agencies dealing with the assessee. It is, thus, essential that information relating to business affairs, which is considered to be confidential by an assessee must remain so, unless it is necessary in larger public interest to disclose the same. If the nature of information is such that disclosure of which may have the propensity of harming one's competitive interests, it would not be necessary to specifically show as to how disclosure of such information would, in fact, harm the competitive interest of a third party. In order to test the applicability of Section 8(1)(d) of the Act it is necessary to first and foremost determine the nature of information and if the nature of information is confidential information relating to the affairs of a private entity that is not obliged to be placed in public domain, then it is necessary to consider whether its disclosure can possibly have an adverse effect on third parties."
10. Further at point nos. 7 & 8 of the RTI Application, the appellant is seeking complete details of participant tenderer for selection of tender including office noting of all the files. That as far as the name of the participant tenderers are concerned, same can be provided to the appellant w.r.t point no. 7 of the RTI Application. But, the information sought at point no. 8 of the RTI Application are broad, general and non-specific as the appellant is seeking information related to the multiple files which contains the information of all the bidders Such information is exempted from disclosure as per section 8 (1) (j) of the RTI Act, 2005 being personal information related to third party. That the appellant has also failed to establish larger public interest.
11. In this context, the commission relied on the decision of the Hon'ble Supreme Court of India in Bihar Public Service Commission vs. Saiyed.

Hussain Abbas Rizwi: (2012) 13 SCC 61 wherein in the context of exemption under section 8 (1) (j) of the RTI Act, 2005, the Court had held that exemption provided under section 8 of the Act is the rule and only in exceptional Page 4 of 6 circumstances of larger public interest the information would be disclosed. The relevant observations are mentioned as under:

22......"Another very significant provision of the Act is 8(1)(j). In terms of this provision, information which relates to personal information, the disclosure of which has no relationship to any public activity or interest or which would cause unwarranted invasion of the privacy of the individual would fall within the exempted category, unless the authority concerned is satisfied that larger public interest justifies the disclosure of such information. It is, therefore, to be understood clearly that it is a statutory exemption which must operate as a rule and only in exceptional cases would disclosure be permitted, that too, for reasons to be recorded demonstrating satisfaction to the test of larger public interest. It will not be in consonance with the spirit of these provisions, if in a mechanical manner, directions are passed by the appropriate authority to disclose information which may be protected in terms of the above provisions. All information which has come to the notice of or on record of a person holding fiduciary relationship with another and but for such capacity, such information would not have been provided to that authority, would normally need to be protected and would not be open to disclosure keeping the higher standards of integrity and confidentiality of such relationship. Such exemption would be available to such authority or department."
23. "The expression 'public interest' has to be understood in its true connotation so as to give complete meaning to the relevant provisions of the Act. The expression 'public interest' must be viewed in its strict sense with all its exceptions so as to justify denial of a statutory exemption in terms of the Act. In its common parlance, the expression 'public interest', like 'public purpose', is not capable of any precise definition. It does not have a rigid meaning, is elastic and takes its color from the statute in which it occurs, the concept varying with time and state of society and its needs. [State of Bihar v. Kameshwar Singh (AIR 1952 SC 252)]. It also means the general welfare of the public that warrants recommendation and protection; something in which the public as a whole has a stake [Black's Law Dictionary (Eighth Edition)]."
Page 5 of 6
24."The satisfaction has to be arrived at by the authorities objectively and the consequences of such disclosure have to be weighed with regard to circumstances of a given case. The decision has to be based on objective satisfaction recorded for ensuring that larger public interest outweighs unwarranted invasion of privacy or other factors stated in the provision."
12. In the light of the above observations, the Commission deems it fit to direct the respondent to provide a revised reply w.r.t point nos. 2 & 7 of the RTI Application vide which the details of the tender committee related to the said tender as sought at point no. 2 of the RTI Application and the name of the participant tenderers as sought at point no. 7 of the RTI Application should be provided to the appellant within 15 days from the date of receipt of this order.
13. With the above observations, the appeal is disposed of.
14. Copy of the decision be provided free of cost to the parties.

नीरजकु मारगु ा) Neeraj Kumar Gupta (नीरजकु ा सूचनाआयु ) Information Commissioner (सू दनांक / Date : 16-12-2021 Authenticated true copy (अिभ मािणतस यािपत ित) S. C. Sharma (एस. सी. शमा ), Dy. Registrar (उप-पंजीयक), (011-26105682) Addresses of the parties:

1. CPIO Mecon Limited, Head Office Vivekanand Path, Doranda, Ranchi, Jharkhand-834002
2. Mr. Sunil Kumar Singh Page 6 of 6