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 14, Cited by 0]

Central Information Commission

Sanjay Mittal vs National Thermal Power Corporation ... on 14 June, 2023

Author: Saroj Punhani

Bench: Saroj Punhani

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


File No : CIC/NTPCO/A/2022/668008

SANJAY MITTAL                                            ......अपीलकता /Appellant

                                      VERSUS
                                       बनाम
CPIO,
NTPC LIMITED, RTI CELL, ENGINEERING
OFFICE COMPLEX, 4TH FLOOR, ROOM
NO. 185, SECTOR 24, NOIDA,
UTTAR PRADESH-201301.                              .... ितवादीगण /Respondent


Date of Hearing                   :   13/06/2023
Date of Decision                  :   13/06/2023

INFORMATION COMMISSIONER :            Saroj Punhani

Relevant facts emerging from appeal:

RTI application filed on          :   06/09/2022
CPIO replied on                   :   18/10/2022
First appeal filed on             :   14/11/2022
First Appellate Authority order   :   25/11/2022
Second Appeal dated               :   20/12/2022

Information sought

:

The Appellant filed an RTI application dated 06.09.2022 seeking the following information:
"1-Precise time and duration of Fire Incident which took place in the store of Patratu vidyut Utpadan Nigam Limited, Patratu, Ramgarh (Jharkhand) on 13th July 2021.
1

2. Description and quantity of materials stored in PVUNL store at the time of Fire incident.

3. Details of fire extinguishers and other fire preventive equipment installed at the store.

4. Details of Insurance coverage of PVUNL Store.

5. Details of insurance claims made by PVUNL against the loss of materials in the fire incident.

6. The report of the committee constituted to examine the causes of fire and the details of responsibility fixed on the officers responsible for fire.

7. The report of the fire station who extinguished the fire.

8. Copy of FIR lodged in the local ponce station regarding the fire incident.

9. The status of materials destroyed in fire and debris created in store due to fire.

10. Covering letter with supporting documents attached herewith." The CPIO furnished a pointwise reply to the appellant on 18.10.2022 stating as under:

"Point No 1 & 2:
The details which are being sought by the Applicant Is in relation to a Quasi- Judicial case, pending before the Ld. MSME Kota In case bearing number-, MSEFC Case No. RJ/24/S/RJS/03075 proceeding. In the case of Shri Vijay Kamble v. Customs Department (F.No. CIC/AT/A/2008/01466 dated 23.03.2009), it has been held that details pertaining to Quasi-Judicial Proceeding cannot be sought.
Point No. 3:
The details are confidential in nature more, so the information is in relation to a Quasi-Judicial/Judicial pending before the Ld. MSME, Kota. In case of Shri Vijay Kamble v. Customs Department (F.No. CIC/AT/A/ 2008/01466 dated 23.03.2009), it has been held that details pertaining to Quasi-Judicial Proceeding cannot be sought.
2

Point No 4 & 5:

The details pertaining to insurance are confidential in nature and cannot be disclosed unless public Information is involved. Manoj Shamlal Rizwani v. LIC of India (Appeal No. CIC/DS/ A/2011/002328), the Commission has held that details pertaining to the Insurance and its terms are confidential.
"This information Included commercial confidence of our company; hence it is exempted as per Section 8(1)(d) of RTI Act, 2005."

Point No. 6, 7, 8 & 9:

Documents of confidential nature having details of an incidence or about a person cannot be obtained by a Third Party under RTI. In the case of D.P. Maheshwarl vs. CBI (Appeal No. CIC/WB /A /2008/0269 and 270, dated 25.8.2009),the commission has held that the details pertaining to the service etc of a third person cannot be sought."

Being dissatisfied, the appellant filed a First Appeal dated 14.11.2022. FAA's order, dated 25.11.2022, upheld the reply of the CPIO. Feeling aggrieved and dissatisfied, the appellant approached the Commission with the instant Second Appeal.

Relevant Facts emerging during Hearing:

The following were present:-
Appellant: Represented by Ajay Mittal present through video-conference. Respondent: S. Nandan, CPIO along with Vikash Kumar & Prakash Kumar Bhoi present through intra-video conference.
To a query from the Commission regarding briefing of instant Appeal, the Rep. of Appellant narrated the factual background stating the facts that M/s. Chlorochem Industries, Kota (Appellant is the proprietor of the firm ) had supplied stocks of bleach material) to M/s PVUNL (Patratu vidyut Utpadan Nigam Limited), Patratu, Ramgarh (Jharkhand) for which outstanding payments have not been released to the Appellant till date. He went on to add that fire incident took place at the premises of M/s PVUNL and they were under suspicion that material that they had supplied have been deliberately burnt/ destroyed by the miscreants/officers of said organization in order to avoid releasing of payments to Appellant. Therefore, to ascertain the factual position, he has sought clarification through the instant RTI Application; however, he is aggrieved with the fact that information has been wrongly denied to the Appellant on the ground that the 3 matter is sub-judice before the Ld. MSME , Kota which is a quasi judicial body. In support of his contention, the Rep. of Appellant also brought attention of the bench towards one of the earlier of the Commission in the case titled R.K. Jain v. M/o. Finance, Department of Revenue.
In response to contentions of the Appellant's representative, the CPIO invited attention of the bench towards his written submissions filed prior to hearing wherein he inter alia ,stated as under -
"...the details which are being sought by the appellant was in relation to a Quasi-Judicial case, pending before the Ld. MSME Kota in case bearing No. MSEFC Case No. RJ/24/S/RJS/03075 proceeding. Accordingly ,the same is exempted under Section 8(1)(h) of RTI Act. Moreover, information sought for included commercial confidence of NTPC, hence, exempted from disclosure under Section 8(1)(d) of the RTI Act 2005 was taken in the reply.
Further, the Applicant being a third party and the matter not having larger Public interest is exempted under Section 8(1)(j) of the RTI Act...."
While summing up his arguments, the CPIO further emphasized on the fact that it relates to a business transactions between two commercial organizations which in any case is hit by Section 8(1)(d) of RTI Act.
Decision:
The Commission at the outset after hearing submissions of both the parties observes that the information sought by the Appellant is generic in nature and somewhat vague/indeterminate which concededly does not conform to Section 2(f) of RTI Act per se. Moreover, the Appellant has nowhere established any connect with the information sought as it has no bearing with the issue / grievance he narrated during the hearing about non release of his outstanding payment as such. Therefore, the CPIO has very appropriately denied information under section 8(1)(d) of the RTI Act being of commercial confidence nature and that no public interest as such is entailed. For the sake of clarity, the said exemptions provide as under:
".....(d) information including commercial confidence, trade secrets or intellectual property, the disclosure of which would harm the competitive position of a third party, unless the competent authority is satisfied that larger public interest warrants the disclosure of such information;"
4
For better understanding of the mandate of the RTI Act, the Appellant shall note that outstretching the interpretation of Section 2(f) of the RTI Act to include deductions and inferences to be drawn by the CPIO is unwarranted as it casts immense pressure on the CPIOs to ensure that they provide the correct deduction/inference to avoid being subject to penal provisions under the RTI Act. In this regard, the Appellant's attention is drawn towards a judgment of the Hon'ble Supreme Court on the scope and ambit of Section 2(f) of RTI Act in the matter of CBSE vs. Aditya Bandopadhyay & Ors.[CIVIL APPEAL NO.6454 of 2011]wherein it was held as under:
"35. At this juncture, it is necessary to clear some misconceptions about the RTI Act. The RTI Act provides access to all information that is available and existing.........A public authority is also not required to furnish information which require drawing of inferences and/or making of assumptions. 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." (Emphasis Supplied) Similarly, in the matter of Khanapuram Gandaiah vs Administrative Officer &Ors.

[SLP (CIVIL) NO.34868 OF 2009], the Hon'ble Supreme Court held as under:

"7....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...."

(Emphasis Supplied) And, in the matter of Dr. Celsa Pinto, Ex-Officio Joint Secretary,(School Education) vs. The Goa State Information Commission [2008 (110) Bom L R 1238], the Hon'ble Bombay High Court held as under: 5

"..... In the first place, the Commission ought to have noticed that the Act confers on the citizen the right to information. Information has been defined by Section 2(f) as follows.
Section 2(f) -Information means any material in any form, including records, documents, memos e-mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, reports, 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;
The definition cannot include within its fold answers to the question why which would be the same thing as asking the reason for a justification for a particular thing. The Public Information Authorities cannot expect to communicate to the citizen the reason why a certain thing was done or not done in the sense of a justification because the citizen makes a requisition about information. Justifications are matter within the domain of adjudicating authorities and cannot properly be classified as information." (Emphasis Supplied Further, the issue raised by the Rep. of Appellant regarding non-receipt of payment for supply of materials is purely a matter of grievance which is outside the mandate of RTI Act. In this regard, the Appellant is advised about the powers of the Commission under the RTI Act by relying on certain precedents of the superior Courts as under:
The Hon'ble High Court of Delhi in the matter of Hansi Rawat and Anr. v. Punjab National Bank and Ors. (LPA No.785/2012) dated 11.01.2013 has held as under:
"6. ....proceedings under the RTI Act cannot be converted into proceedings for adjudication of disputes as to the correctness of the information furnished."(Emphasis Supplied) The aforesaid rationale finds resonance in another judgment of the Hon'ble Delhi High Court in the matter of Govt. of NCT of Delhi vs. Rajender Prasad (W.P.[C] 10676/2016) dated 30.11.2017 wherein it was held as under:
"6. The CIC has been constituted under Section 12 of the Act and the powers of CIC are delineated under the Act. The CIC being a statutory body has to act strictly within the confines of the Act and is neither required to nor has the jurisdiction to examine any other controversy or disputes."
6

While, the Apex Court in the matter of Union of India vs Namit Sharma (Review Petition [C] No.2309 of 2012) dated 03.09.2013 observed as under:

"20. ...While deciding whether a citizen should or should not get a particular information "which is held by or under the control of any public authority", the Information Commission does not decide a dispute between two or more parties concerning their legal rights other than their right to get information in possession of a public authority...." (Emphasis Supplied) Having observed as above, the merits of CPIO's reply is not called into question. Thus, no relief can be ordered in the matter.
However, in pursuance to clause 4 of hearing notice, the CPIO is directed to share a copy of his latest written submissions free of charge with the Appellant immediately upon receipt of this order under due intimation to the Commission.
The appeal is disposed of accordingly.
Saroj Punhani (सरोज पुनहािन) हािन) Information Commissioner (सूचना आयु ) Authenticated true copy (अिभ मािणत स#यािपत ित) (C.A. Joseph) Dy. Registrar 011-26179548/ [email protected] सी. ए. जोसेफ, उप-पंजीयक दनांक / 7