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 1]

Central Information Commission

Mr.Inder Mohan Singh vs Government Of Nct Of Delhi on 7 February, 2011

                         CENTRAL INFORMATION COMMISSION
                             Club Building (Near Post Office)
                           Old JNU Campus, New Delhi - 110067
                                  Tel: +91-11-26161796

                                                    Decision No. CIC/SG/A/2010/003231/10734Adjunct
                                                                   Appeal No. CIC/SG/A/2010/003231

Relevant Facts emerging from the Appeal:

Appellant                           :      Mr. Inder Mohan Singh
                                           K-92 A, Krishna Park Extension,
                                           New Delhi-110018

Respondent                          :      Mr. H. B. Singh

Public Information Officer Delhi Sikh Gurdwara Management Committee Guru Gobind Singh Bhavan, Gurdwara Rakab Ganj Sahib, New Delhi-110001 RTI application filed on : 25/10/2010 PIO replied : 08/11/2010 First appeal filed on : 09/11/2010 First Appellate Authority order : 16/11/2010 Second Appeal received on : 19/11/2010 Information Sought:

1) Employment details of the concerned committee was sought such as whether according to the provision in Regulation and functions of DSGMC, no member of DSGMC or relatives will be employed in the office of DSGMC, school, institution and Gurdwaras under DSGMC.
2) Whether any action is taken against those who violate these provisions.
3) The authority which has the power to take action against the aforementioned people, Reply of the Public Information Commissioner:
The proceedings in this regard were stayed by the High Court of Delhi till the final disposal of writ petitions.
Grounds for the First Appeal:
The reply given was not in order as the writ petitions talked about had already been disposed of on 22/07/2010. Therefore the plea taken was false.
Order of the First Appellate Authority (FAA):
FAA upheld the reply of PIO without even hearing the appellant.
Grounds for the Second Appeal:
The information sought should be given to the appellant and respondents should be punished.
Relevant Facts emerging during Hearing on 31 December 2010:
The following were present:
Appellant : Mr. Inder Mohan Singh;
Page 1 of 5
Respondent : Mr. H. B. Singh, Public Information Officer ;
"The Delhi Sikh Gurudwara Management Committee (DSGMC) was held to be a Public Authority by a decision of this Commission in its decision no. CIC/SG/A/2009/000226/4219 dated 22/07/2009. The DSGMC had challenged this decision before the Delhi High Court. The Delhi High Court by its order in WP(C)720/2010 had upheld the decision of the Commission on 22/07/2010. The Appellant had filed a RTI application seeking information as mentioned above on 25/10/2010, and the PIO has given false information on 08/11/2010 stating that the High Court of Delhi has stayed the decision of the Commission. The Appellant states that the First Appellate Authority (FAA) during its hearing gave him a letter dated 16/11/2010 stating that a LPA was pending before the High Court of Delhi. Thus it is clear that there is no stay of the order of the Commission or of the order of the High Court concurring with the CIC that DSGMC is a Public Authority under Section 2(h) of the RTI Act.
The DSGMC has been flouting the law of the land and refusing to operate as per the law. It appears that DSGMC seems to believe that merely by stating that it intends to file a case in the court, they can flout orders given by the statutory authorities and courts. No individual or institution can disobey order given by statutory authorities or courts and unless a valid stay order is obtained. This is most unfortunate and the Commission strongly condemns such unlawful actions of DSGMC. The Public Authority is denying citizens their fundamental right to information by these actions. The Commission sees that the Appellant has been unnecessarily harassed by denying information and forcing him to file a second appeal before the Commission. This is also putting a burden on the public finances since this Commission is needlessly being called upon to adjudicate in a matter repeatedly.
Harassment of a common man by public authorities is socially abhorring and legally impermissible. It may harm him personally but the injury to society is far more grievous. Crime and corruption thrive and prosper in the society due to lack of public resistance. Nothing is more damaging than the feeling of helplessness. An ordinary citizen instead of complaining and fighting succumbs to the pressure of undesirable functioning in offices instead of standing against it. Therefore the award of compensation for harassment by public authorities not only compensates the individual, satisfies him personally but helps in curing social evil. It may result in improving the work culture and help in changing the outlook The Commission under its powers under Section 19(8)(b) of the RTI Act awards a compensation to the Appellant for the loss and detriment suffered by him. The Commission awards a compensation of Rs.1000/- to be given to the Appellant."
Commission's Decision dated 31 December 2010:
The Appeal was allowed.
"The PIO is directed to provide the complete information as per the available records to the Appellant before 20 January 2011.
He is also directed to ensure that a cheque of Rs.1000/- as compensation is sent to the Appellant before 15 February 2011.
The issue before the Commission is of not supplying the complete, required information by the PIO within 30 days as required by the law. From the facts before the Commission it appears that the PIO is guilty of not furnishing information within the time specified under sub-section (1) of Section 7 by not replying within 30 days, as per the requirement of the RTI Act.

It appears that the PIO's actions attract the penal provisions of Section 20 (1). A showcause notice is being issued to him, and he is directed give his reasons to the Commission to show cause why penalty should not be levied on him.

Page 2 of 5

He will present himself before the Commission at the above address on 25 January 2011 at 12.00pm alongwith his written submissions showing cause why penalty should not be imposed on him as mandated under Section 20 (1).

He will also bring the information sent to the appellant as per this decision and submit speed post receipt as proof of having sent the information to the appellant."

Relevant Facts emerging during the showcause hearing on 25 January 2011:

The following were present:
Appellant : Mr. Inder Mohan Singh;
Respondent : Mr. H. B. Singh, Public Information Officer ;
"The PIO states that he has not provided the information as per the order of the Commission since he has been advised by Advocate Mr. Raj Kamal,-who is assisting Mr. K. T. S. Tulsi who is representing DSGMC in Delhi High Court,- not to provide the information. He states that since a LPA is pending with the High Court he was told that he should not give any written answer to the Commission and also not provide the information. He states that he informed Mr. Raj Kamal that the Commission had said that unless there was a legally valid stay from any High Court, the Commission's orders have to be implemented. Mr. H. B. Singh, PIO states that he was advised by Mr. Raj Kamal to wait for the outcome of the fate of the LPA.
The Commission strongly condemns the advice given by an officer of the Court Mr. Raj Kamal to disobey orders passed by a statutory authority. The Commission notes that the PIO Mr. H. B. Singh is acting on the advice of Mr. Raj Kamal who appears to have given advice contrary to the law to him. Since Mr. H. B. Singh has offered no reasonable cause for not providing the information to the Appellant the Commission imposes a penalty on him under Section 20(1) of the RTI Act.
Section 20 (1) of the RTI Act states, "Where the Central Information Commission or the State Information Commission, as the case may be, at the time of deciding any complaint or appeal is of the opinion that the Central Public Information Officer or the State Public Information Officer, as the case may be, has, without any reasonable cause, refused to receive an application for information or has not furnished information within the time specified under sub-section (1) of section 7 or malafidely denied the request for information or knowingly given incorrect, incomplete or misleading information or destroyed information which was the subject of the request or obstructed in any manner in furnishing the information, it shall impose a penalty of two hundred and fifty rupees each day till application is received or information is furnished, so however, the total amount of such penalty shall not exceed twenty five thousand rupees; Provided that the Central Public Information Officer or the State Public Information Officer, as the case may be, shall be given a reasonable opportunity of being heard before any penalty is imposed on him: Provided further that the burden of proving that he acted reasonably and diligently shall be on the Central Public Information Officer or the State Public Information Officer, as the case may be." A plain reading of Section 20 reveals that there are three circumstances where the Commission must impose penalty:
1)      Refusal to receive an application for information.
2)      Not furnishing information within the time specified under sub-section (1) of section 7 - 30
        days.
3)      Malafidely denying the request for information or knowingly giving incorrect, incomplete or
misleading information or destroying information which was the subject of the request
4) Obstructing in any manner in furnishing the information.

All the above are prefaced by the infraction, ' without reasonable cause'.

Section 19 (5) of the RTI Act has also stated that "In any appeal proceedings, the onus to prove that a denial Page 3 of 5 of a request was justified shall be on the Central Public Information Officer or State Public Information Officer, as the case may be, who denied the request."

Thus if without reasonable cause, information is not furnished within the time specified under sub-section (1) of section 7, the Commission is dutybound to levy a penalty at the rate of rupees two hundred and fifty each day till the information is furnished. Once the Commission decides that there was no reasonable cause for delay, it has to impose the penalty at the rate specified in Section 20 (1) of the RTI Act and the law gives no discretion in the matter. The burden of proving that denial of information by the PIO was justified and reasonable is clearly on the PIO as per Section 19(5) of the RTI Act.

The RTI application filed on 25/10/2010 and hence the information should have been provided to the Appellant before 25/11/2010. Instead the information has not been provided to the Appellant even now. Since 60 days have already elapsed the Commission is imposing a penalty on Mr. H. B. Singh, PIO at the rate of `250/- per day of delay for 60 days i.e. `250/- X 60 days = `15000/-

The Commission issues summons to Mr. Paramjeet Singh Sarna, President, DSGMC and Mr. H. B. Singh, PIO to come with the information and the relevant records to the Commission on 07 February 2011 at 05.00PM."

Decision dated January 25, 2011:

"As per the provisions of Section 20 (1), the Commission finds this a fit case for levying penalty on Mr. H. B. Singh, PIO. Since the delay in providing the correct information has been of 60 days, the Commission is passing an order penalizing Mr. H. B. Singh for Rs.15000/-.
The President, of the Delhi Sikh Gurdwara Management Committee is directed to recover the amount of Rs.15000/- from the salary of Mr. H. B. Singh and remit the same by a demand draft or a Banker's Cheque in the name of the Pay & Accounts Officer, CAT, payable at New Delhi and send the same to Shri Pankaj K.P. Shreyaskar, Joint Registrar and Deputy Secretary of the Central Information Commission, 2nd Floor, August Kranti Bhawan, New Delhi - 110066. The amount may be deducted at the rate of Rs.5000/ each month from the salary of Mr. H. B. Singh and remitted by the 10 th of every month starting from March 2011. The total amount of Rs.15000 /- will be remitted by 10th of May, 2011."

Relevant facts emerging at the summons hearing held on February 7, 2011:

The following were present:
Appellant: Mr. Inder Mohan Singh;
Respondent: Mr. H. B. Singh, PIO.
The Respondent furnished a copy of the order of the Division Bench of the High Court of Delhi (the "Delhi HC") in L. P. A. 607/ 2010 dated 04/02/2011. The Respondent contended that the Delhi HC had stayed the order of the Commission dated 25/01/2011 and therefore, the Respondent- public authority was not required to comply with the directions of the Commission mentioned therein. The Commission reserved the order during the hearing and announced it later.
The Commission, vide its order dated 25/01/2011, had imposed a penalty of Rs. 15,000 on the PIO and also summoned Mr. Paramjeet Singh Sarna, President and Mr. H. B. Singh, PIO to appear before the Commission on 07/02/2011 with the information and the relevant records. On perusal of the order of the Delhi HC, the Commission noted that the Delhi HC has directed that there shall be no realization of fine till 03/03/2011. The direction of the Delhi HC cannot, in any manner, be construed to mean that the order of the Commission dated 25/01/2011 has been stayed entirely. The Delhi HC does not appear to have granted a stay on the directions issued by the Commission regarding furnishing of information. Therefore, the directions issued by the Commission in its order dated 25/01/2011 as regards furnishing of information to Page 4 of 5 the Appellant remain operative and therefore, should have been complied with. The Commission noted that only observed that only Mr. H. B. Singh, PIO appeared before it today without the information and the relevant records. It appears that the Respondents are blatantly flouting the orders of a statutory authority without any grounds.
Adjunct Decision:
In view of the aforesaid, Mr. Paramjeet Singh Sarna, President and Mr. H. B. Singh, PIO are once again summoned to appear in an inquiry before the Commission to be held to consider the issues arising in CIC/SG/A/2010/003231 at the above address on March 23, 2011 at 4:00 pm. They may make oral or written submissions to the Commission on that date. They are required to bring to the Commission the complete information sought by the Appellant along with copies of relevant records on that date.
This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties.
Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act.
Shailesh Gandhi Information Commissioner February 7, 2011 (In any correspondence on this decision, mention the complete decision number.) (PBR CC: Mr. Paramjeet Singh Sarna President Delhi Sikh Gurdwara Management Committee, Guru Gobind Singh Bhawan, Gurdwara Rakab Ganj Sahib, New Delhi Page 5 of 5