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 11, Cited by 1]

Central Information Commission

Ehtesham Qutubuddin Siddiqui vs Ministry Of Home Affairs on 10 December, 2019

                                 }'dqqsqlwfrrr
                          Central Information Commission
                               ql{r rirr{rq qFt,gfrc{r
                           Baba Gangnath Marg, Munirka
                            ;r{ffi,NewDelhi       110067



Gffq 3rftf, qiqt / Second     Appeal No.   CIC/MHO}IEIN}O|}I|OT}IS


Ehtesham Qutubuddin Siddiqui                                  .   Br+f,-ddf/Appellant


                                        VERSUS
                                          q-{rq


CPIO, Ministry of      Home                                .sffi{Tf     /Respondents
A   ffairs,lPS-l V Desk.North Block.
New Delhi.


Relevant dates emerging from the appeal:

RTI     : 26.08.2018          FA       :29.10.2A18

CPIO:03.09.2018               FAO :30.11.2018

                                       ORDER

(29.11.20191 CORAM HON'BLE CIC SHRI SUDHIR BHARGAVA HON'BLE IC SHRI BIMAL JULKA HON'BLE ]C SHRI SURESH CHANDRA

1. The appellant filed an application under the Right to Information Act, 2005 (RTI Act) before the Central Public Information Officer (CPIO), Ministry of Home Affairs (MHA),North Block, New Delhi seeking copies of UPSC forms along with Page I of l0 complete documents annexed therewith of each of 12 IPS officers mentioned in his RTI application.

2. The appellant filed second appeal before the Commission on the grounds that the cPIo incorrectly denied information under Section 8(1)O of the RTI Acl The respondent submitted that the information sought pertained to personal information of third parties and no public interest was involved in the matter. In fact, appointments of the IPS officers in question were made 20 years prior to the date on which the RTI application was made. llence, in view of Section 8(3) of the RTI Act, exemption provided under Section 8(1)O ol. the RTI Act was not available in to the present case. The appellant requested the Commission to direct the CPIO to provide the information sought for.

Hearing (13.06.2019) :

3. The appellanr. Shri Ehtesham Qurubuddin Sidtliqui attended the hearing through video-conferencing. The respondent Shri Anjan Sarkar, Under Secretary (PS-IV Desk), Ministry of Home Affairs, New Delhi was present in person. lnterim Decision:

4. The Commission passed the lollowing dircctions:

"ln view of the above, the Commission surmises that a decision in this case would have major implications for the implementation of the RTI Act. ln view of this, the Commission is of the opinion that the matter should be referred to a larger bench. "

Hearing on 06.11.2019:

5. The appellant attended the hearing through video confelence and on behalf of the respondents shri Pankaj Gangwar and Shri s K verma, Under Secretary, Department of Personnel and rraining and Shri Ravi Nirmar, Under Secretary, Ministry of Home Affairs, New Delhi, attended the hearing in person.

5.1. The appellant argued that the cPIo incomectly denied information under Section 8(1)0)of the RTI Act on the ground that the information sought for pertained to personal information of third parties. He contended that the appointments of IPS officers in qucstion were madc 20 years before the date on Page 2 of l0 which the RTI application was made. Hence, in view of the provisions contained under Section 8(3) of the RTI Act, the exemption of personal information of third party provided under section 8(l)O of the RTI Act ceases to exist. Hence, the CPIO should have provided the information sought for.

5.2. The respondent while defending their case reiterated that the information sought by the appellant pertained to personal information of third parties, the disclosure of which had no relationship to any public interest and would have caused unwarranted invasion of the privacy of the third parties. The respondent emphasized that the Hon'ble Supreme court of India in plethora of cases had held that the right to privacy was a fundamental right, and hence, the same could have not been eclipsed by ordinary statute. Hence, the information sought for could not be disclosed under the provisions ofthe RTI Act. The respondent denied the fact that the right to privacy arose 20 years back and ended with the appointment. The respondent contested the claim of the appellant that the limitation period of 20 years expired after lapse of 20 years from the date of appointment. It was contended that it was continuing and hence the provisions of section 8(3) were not attracted in that case. The matter of privacy was continuous phenomenon.

5.3. The issue before the Commission was as to whether by virtue of the provisions contained under sub-section (3 ) ol section 8 of the RTI Act, the personal information which was in the custody of a public authority was to be disclosed under RTI application after lapse of 20 years. The relevant portion of section 8 of the RTI Act read as under:

"8. Exemption from disclosure of information.- (1) Notwithstanding anything contained in this Act, there shall be no obligation to give any citizen,-
(a) information, disclosure of which would prejudicially affect the sovereignlt and integrity of India, the security, strtltegic, scientific or economic interests of the State, relation with foreign State or lead to incitement of an olfence;
Page 3 of l0
(c) information, the disclosure of which wttuld cause a breach of privilege of Parliament or the State Legislature;
(i) cabinet papers including records of deliberations of the Council of Ministers, Secretaries and other officers;

Provided that the information, which cannot bb denied to the Parliament or a State Legislature shall not be denied to arty person.

(2)

(3) Subject to the provisions of clauses (a), (c) and (i) of sub' section (l), any information relating to any occurrence, event or matter which has taken place. oct'urred or happenecl tv'enty years before the date on which any request is made under seclion 6 shall be proilded to any person making a request under that section:

Provided that wheie any question arises as to the date from which the said period of twenly years has to be contputed, tlrc decision of the Centrol Government shall be final, sub.ject to the usual appeals provided for in this Act- "
5.4. The Right to Privacy is not enumerated as a Fundamental Right either in terms of Article 21 of the Constitution or otherwise. It, however by reasons of an elaborate explanation of the Apex Court, has been held to be an essential ingredient of "personal libefiy".

5.5. The Supreme Court in case of Kharak Singh vs. The State of U. P. & Others [1963 AIR 1295] dated 18.12.1962 has held as under:

"Further, the right to personal liberty takes in not only a right to be free from restrictions placed on his movements, but also free from encroachments on his private life. h k true our constitution doe| not expressly declare a right to privacy as a Fundamental Right, but the said right is an essential Page 4 of 10 ingredient of personal liberty. Every democratic country sanctifies domestic life. . . "

5.6. The Supreme Court in case of R.Rajgopal vs. State of Tamil Nadu p99S AIR 2641 dated 07 .10.1994 has held as under:

"...The right to privacy is implicit in the right to life and liberty guaranteed to the citizens of this country by Article 21. It is a 'right to be let alone,. A citizen has a right to safegmrd the privacy of his own, his family, marriage, procreotion, motherhood, child bearing and education among other matters. "

5.7. ln Thappalam Service Cooperative Bank Limited vs State of Kerala(2013) 16 SCC 82, the Supreme Court has recognized that the Right to privacy as a Fundamental Right emanates from Article 2i of the Constitution. 5.8. The commission further notes that the Hon'ble Supreme court of India in case of Justi No.4 dated, 26.09.201 8 has observed that:

*aaQ (m) it stands established, without any pale of doubt that privacy has now been treated as part of fundamental right, The Court has held that, in no uncertain terms, that privacy has always been a natural right which given an individual freedom to exercise control oyer his or her personolity. The judgment further ofrrms three aspects of the fundonental right to privacy nomely:
(, Intrusion with an individual's physical body, (i, Informational privacy and (iiD Privacy of choice."
5.9. The Hon'ble Supreme Court of India had further observed that informational privacy deals with the person's mind. "In this manner, it protects a person by giving her control over the dissemination of material that is personai to her and disallowing unauthorized use of such information by the State."
                                                                                              Page 5     of l0
 5.10. The Hon'ble Supreme Court            of India, in       catena   of   cases, has also
emphasized the primacy         of the provisions of the Constitution and that                   the

provisions of the Constitution will prevail over any enactment of the legislature, which itself is a creature of the Constitution. 5.11. The High-Level Committee chaired by Justice B.N.Srikrishna in their report on data protection law has observed that:
" data protection law is designed to limit the proce'ssing of personal datct to legitimate reasons where the Jlow of information is beneficial and respects the autonomy of the data principal. It is particularly sensitive to the harm to an individual pursuant to the disclosure of personal data and seeks to actively prevent such harm.
However, disclosure of information from the public authorilies may lead to private harms being caused. It is thus important to recognize that, in this context, there is a conJlict of fundamental rights. berween transparency and privacy. 'l-his requires cureful balancing. fhe fact that neither the right to privacy nor the righr to information is absolute and will have to be balanced against each other in some circumstances has been recognized by the Supreme Court. "

5.12. The Constitutional Court of South Africa in NM & Ors vs Smith & Ors., 2007 (5) SA 250(CC), while dealing with the fundamental right to privacy recognized by the South African Constitution, has maile the following observations:

"An implicit part of this aspect of privacy is the right to choose what personal information of ours is released into the public space. The more intimate that information, the more important it is in fostering privacy, dignity and autonomy that an individual makes the primary decision whether to release the information or not. That decision should not be Page 6 of l0 made by others. This aspect of the right to privacy must be respected by all of us, not only the state......"

5.13. In D S Nakara & ors vs Union of India (t983) 2 SCR 165 the Supreme court while holding that the division of pensioners into two classes being violative of Article 14 of the constitution inter alia observed that a pension scheme which looked to the goals for attainment of welfare state proposed to be set up in the light of the Directive Principles of State policy and preamble of the constitution the pensioners for payment of pension from a class. The division which classified the pensioners into two classes on the basis of the specific date was devoid of any rational principie and was both arbitrary sand unprincipled being unrelated to the object sought to be achieved by grant of liberalized pension and the gua.rantee of equal treatment contained in Article 14 was violated inasmuch as the pension rutes which were statutory in character meted out differential and discriminatory treatment to equals in the matter of computation of pension from the dates specified in the impugned memoranda.

5.14. In the case under consideration issue is whether the personal information could be disclosed. As per the provisions of sub-section (3) of Section 8 of the RTI Act, personal information which is in the custody of public authority may be disclosed after 20 years lrom the date oI occurrence. perhaps the RTI Act aims to ensure greater accountability so as to make the public authorities more progressive, participatory and meaningful. The operation of the statue would provide more access to the information and thus bring transparency and accountability. The RTI Act is a statute Act which provides for rights and obligations ofpersons. on the other hand, the right to privacy is a facet ofright to life and personal liberty enshrined in Article 21 of the constitution. There has to be harmonious construction of both the provisions.

5.15. The Supreme Court in plethora of cases had held that the right to privacy is an evolving right which may vary from case to case and depending upon the facts of the case and public interest involved in disclosure of information. Right Page 7 of l0 to Privacy being a facet to the Right to Life and personal liberry is on a higher pedestal and a harmonious construction of the provisions of the RTI Act and of the Constitutional provisions would necessitate reading down of the provisions of RTI Act so as to avoid illegality of the statutory provisions. Moreover, the respondent argued that it was not an event or occulrence which happened 20 years back. The respondent vehemently claimed that the event was continuous and thus provisions ofSection 8(3) were not applicable in this case.

6. The Commission after adverting to the facts and circumstances of the case, hearing both pafties and perusal of records, feels that the right to privacy being a facet of fundamental right under Article 21 of the Constitution has to be protected in accordance with the three parameters laid down by the Supreme Coufi in the case of K.S.Puttaswamy (Supra) i.e. (i) there must be legal object,

(ii) there must be legal framework and (iii) there must be nexus between the objective to be achieved and the privacy to be compromised. lt appears that for meeting different treatment, there must be a reasonable classification and the classification must have a rational nexus with the objective to be achieved. If we take that the RTI Act contains provisions providing framework for disclosures outweighing right to privacy undcr Section 8(3) of the RTI Act which aims transparency and accountability, the appellant may be entitled for the inlormation ol the occurrence which took place 20 years before the RTt application. Thus the Right to Privacy of the 3'd party may not be absolute if the same is falling within the ambit of the aforementioned parameters. However, the respondent have claimed that the occulrence was not a onetime event i.e. the Right to Privacy is a continuous process and drawing a line of giving applications for appointment as such may not be a water tight comparlment wherein the Right to Privacy was not existing or continuing after the lapse of 20 years.

Page 8 of 10

Proviso to sub section 3 of section 8 of the RTI Act provides that wherein a question arises as to the date from which the said period of 20 years has to be computed the decision of the central Government shall be final subject to the usual appeals provided in this Act. Keeping in view the submissions made by both the parties and the above observations, the appeal is dismissed.

Copy ofthe decision be provided free ofcost to the parties.

               sd/-                                               sd/-
(Suresh Chandra) (g}sT       -irrl                     (Bimal Julka)     (RqqEqT)
 Information Commissioner                               Information Commissioner
 E+im i Date:29.11.2019                                 ftritriDate: zg.tt.Zltg
                                          sd/-
                             Sudhir Bhargava (tfi-< qnfel
                            Chief Information Commissioner
                                     Datel29.ll.20l9


Authenticated true copy
               s.Trfrd Yft)

         ipirrefi'affi   rtt) fBiBqq frfu{ qm-q-ff I
Registrar 1{ff-m;
011-2610502t


Addresses of the parties:

l.   The First Appellate Authority (FAA)
     Ministry ol Home Aflairs,
     Police-I Division (IPS-IV Desk),
     Room No. 220, North Block, New Delhi.

2. The Central Public Information Officer (CPIO), Ministry of Home Afflairs, (IPS-IV Desk), Room No. 220, North Block, New Delhi.

Page 9 of l0

3. Shri Ehtesham Qutubuddin Siddiqui Confined At Nagpur Central Prison (C-9168, Chhoti Gol Separate), Warda Road, Nagpur, Maharashtra- 440020.

Page 10 of 10