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 28, Cited by 0]

Central Information Commission

Deepak Bansal vs Ministry Of Petroleum & Natural Gas on 31 August, 2018

                                         के   ीय सूचना आयोग
                              Central Information Commission
                                   बाबा गंगनाथ माग
, मुिनरका
                               Baba Gangnath Marg, Munirka
                                   नई  द
ली, New Delhi - 110067
ि तीय अपील सं या / Second Appeal No.:-     CIC/HPCLD/A/2017/604136-BJ-FINAL


Mr. Deepak Bansal
                                                                            ....अपीलकता
/Appellant
                                             VERSUS
                                               बनाम

Central Public Information Officer,
Hindustan Petroleum Corporation Ltd., 17,
Jamshedji Tata Road, P.O. Box No.-11041,
Mumbai-400020.
                                                                        ... ितवादीगण /Respondent

Date of Hearing        :              05.07.2018, 23.08.2018
Date of Decision       :              05.07.2018, 31.08.2018

                                             ORDER

FACTS:

Facts: 1. The appellant filed RTI application dated 23-12-2016 seeking miscellaneous information regarding commissioning of M/s Guru Govind Singh Refinery at Bathinda which relates to a private body, namely M/s HPCL-Mittal Energy Limited (HMEL).

2. The appellant filed second appeal on 08-08-2017 before the Commission on the ground that information should be provided to him.

Hearing:

3. The appellant participated in the hearing through his counsel Mr. Arshdeep Singh (Advocate). Mr. S. K. Rastogi represented the respondent in the hearing through video conferencing. The written submissions are taken on record.

4. The representative of the appellant stated that as per the provisions of Sections 85, 94, 119 and 128 of the Companies Act, 2013, the HPCL which is 49% shareholder of the HMEL, has 'access to the information' possessed by the HMEL. Further, he stated that it is covered under the definition of information u/Section 2(f) of the RTI Act. Therefore, the HPCL should collect the Page 1 of 8 information from the HMEL, and give it to the appellant. He agreed to send the appellant's written submissions to this Commission before the next date of hearing.

5. The respondent stated that they need some time to submit their written submissions regarding their objection(s) to releasing of this information.

Discussion/observation:

6. This Commission observed that both the parties should appear before the Commission on the next date of hearing along with their written submissions.

Decision:

7. The respondent is directed to take action as per para 6 above.

8. I would like to recuse from further hearing of this case on personal grounds. The Deputy Registrar is directed to put up the complete RTI application file for allocating it to an appropriate bench.

Copy of the order be given to the parties free of cost.

(Radha Krishna Mathur) Chief Information Commissioner Authenticated true copy (S.C. Sharma) Dy. Registrar Note: In view of the aforementioned decision, the DR to CIC vide its note dated 10.07.2018, put up the matter before the Hon'ble CIC for consideration and orders for allocating the matter to an appropriate bench. The Hon'ble CIC vide its note dated 10.07.2018 requested Hon'ble IC (BJ) to consider hearing the matter. Hon'ble IC-BJ vide its note dated 11.07.2018, conveyed his willingness to deal with any matter entrusted by the Commission. Subsequently, the DR to IC-BJ vide its notice dated 02.08.2018 fixed 23.08.2018 as the next date of hearing before Hon'ble IC-BJ.

HEARING:

Facts emerging during the hearing on 23.08.2018:
The following were present:
Appellant: Mr. Manish Jha, Advocate Appellant's representative; Respondent: Mr. Sanjeev Kr. Rastogi, GM (Finance JV) through VC;
The Appellant's representative reiterated the contents of the RTI application and stated that instead of arguing whether HMEL was a Public Authority or not, it was their submission that attention needs to be paid to Section 2(f) of the RTI Act, 2005 wherein the Appellant was Page 2 of 8 entitled to seek the information sought as it was in the nature of information which the Public Authority was entitled to access under any law from a Private Body. During the hearing, the Appellant referred to Para-8 of the judgment of the Hon'ble High Court of Delhi in the matter of Poorna Prajna Public School Vs. Central Information Commission, W.P.(C) 7265/2007, which reads as under:
"8. Information as defined in Section 2(f) means details or material available with the public authority. The later portion of Section 2(f) expands the definition to include details or material which can be accessed under any other law from others. The two definitions have to be read harmoniously. The term ―held by or under the control of any public authority‖ in Section 2(j) of the RTI Act has to be read in a manner that it effectuates and is in harmony with the definition of the term ―information‖ as defined in Section 2(f).

The said expression used in Section 2(j) of the RTI Act should not be read in a manner that it negates or nullifies definition of the term ―information‖ in Section 2(f) of the RTI Act. It is well settled that an interpretation which renders another provision or part thereof redundant or superfluous should be avoided. Information as defined in Section 2(f) of the RTI Act includes in its ambit, the information relating to any private body which can be accessed by public authority under any law for the time being in force. Therefore, if a public authority has a right and is entitled to access information from a private body, under any other law, it is ―information‖ as defined in Section 2(f) of the RTI Act. The term ―held by the or under the control of the public authority‖ used in Section 2(j) of the RTI Act will include information which the public authority is entitled to access under any other law from a private body. A private body need not be a public authority and the said term ―private body‖ has been used to distinguish and in contradistinction to the term ―public authority as defined in Section 2(h) of the RTI Act. Thus, information which a public authority is entitled to access, under any law, from private body, is information as defined under Section 2(f) of the RTI Act and has to be furnished."

While referring to his written submission dated 23.08.2018, the Appellant's representative submitted that the Guru Gobind Singh Refinery at Bathinda was owned by HPCL - Mittal Energy Ltd. (HMEL) which was a Joint Venture (JV) of HPCL and Mittal Energy Pte. Ltd. in which HPCL had 49% share holding. Hence, HPCL had substantial financial interest, significant influence and control in the said Joint Venture (JV) Company. In support of their contention, the Appellant's representative also referred to HPCL's Annual Report for the year 2016-17. A reference was made to Section 2(6) of The Companies Act, 2013, wherein the term "Associate Company" was defined and thus the Joint Venture (JV) partner would be deemed to have significant influence therein. Furthermore, as per HPCL's Annual Reports the allegedly "Private Body" i.e. HMEL is a "jointly controlled entity". Further, in compliance with the mandatory requirements of Section 129(3) of The Companies Act, 2013, HPCL's consolidated financial statement on a yearly basis included financial statements of the Company and of all the subsidiaries i.e. Associate Company and Joint Venture which was accessible under inter-alia Section 143 of The Companies Act, 2013. It was further stated that in the Annexure to the Director's report the Shareholding pattern of HPCL Mittal Energy Ltd. was indicated as JV 48.99%. In the Management Discussion and Analysis Report 2016-17 the equity pattern was reiterated. More so in the Financial Statement under the heading Details of Transactions with Page 3 of 8 related parties, the sub-heading contained "Transaction with jointly controlled entities". Attention was also drawn to Para-49 at Page-28 of the Financial Statement for the year 31.03.2015. In support of his contention he had relied upon certain judgments in respect of Section 2(h) of the RTI Act, 2005 but during the hearing the Appellant's representative frankly admitted that he was not prepared on this aspect of the Act. Consistently, it was maintained that the Respondent was bound to disclose information as it was beyond Section 8 or 9 of the RTI Act, 2005. He also drew the attention of the Commission to the provisions of Section 118/119 of The Companies Act, 2013 relating to Minutes of proceedings of general meeting, meeting of Board of Directors and other meeting and resolutions passed by postal ballot and inspection of minute books of general meeting. The Respondent however, reiterated its earlier submissions and maintained that the information sought related to a Private Entity which was outside the purview of the provisions of the RTI Act, 2005. The FAA had concurred with the view of the CPIO relying upon the decision of the Commission in the case of Shri K. C. Unnikrishnan Vs. Bhagyanagar Gas Limited, CIC/LS/A/2013/001656/SS dated 26.04.2016. The Commission was in receipt of a written submission from the Respondent dated 21.08.2018, wherein while re-iterating the reply of the CPIO/ FAA, it was stated that as per the provisions of Section 85, 94, 119 and 128 of the Companies Act, 2013, the relevant information/ records were to be maintained by the concerned company to which the information pertained which in present case was HMEL. Further the information sought primarily related to the operations of HMEL which would be held by HMEL in its record and not in the registers etc maintained as per the above clauses of The Companies Act, 2013. The HPCL could not be mandated to seek the said information or opinion from HMEL for providing the Applicant / Appellant, as sought by him.

During the hearing, the Commission gathered that the written submissions of both the parties had not been exchanged and therefore adhering to the principles of natural justice, both were directed to exchange its written submissions and put-up any further argument in addition to the submissions made today latest by 29.08.2018, as agreed. The email addresses were also exchanged (Email: [email protected]).

The Commission decided that it would await any further correspondence consequent to the discussions held at the hearing today, latest by 29.08.2018, as agreed. If no more averments were received by the appointed date, it shall be presumed that the submissions available on record could be considered by the Commission for pronouncement of its decision.

Subsequently, the Commission was in receipt of a written submission from the Respondent dated 29.08.2018 wherein while reiterating their earlier written submission, it was stated that the information sought pertained to the HMEL which was not a Public Authority under Section 2 (h) of the RTI Act, 2005. Further such information was not held in their custody. While referring to Section 85, 94, 119 and 128 of the Companies Act, it was submitted that the information sought was operational in nature and did not fall within the abovementioned sections of the Companies Act. Additionally the information that may be accessed from HMEL under the abovementioned sections cannot be used to compel the Respondent to procure the information which was not readily available with them under the said sections. To suggest otherwise would be an overreach of the RTI Act. In support of their contention, the Respondent relied upon the decisions of the Commission in Kul Bhushan Dania vs. Director of Education, GNCTD Appeal No. Page 4 of 8 CIC/SG/A/2010/002555 dated 26.10.2010 and P. Balachandar vs. SEBI, CIC/SM/A/2011/001076 dated 29.03.2012. Thus, it was prayed to dismiss the Appeal. Having heard both the parties and on perusal of the available records, the Commission referred to the definition of information u/s Section 2(f) of the RTI Act, 2005 which is reproduced below:

"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, 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."

Furthermore, a reference can also be made to the relevant extract of Section 2 (j) of the RTI Act, 2005 which reads as under:

"(j) right to information" means the right to information accessible under this Act which is held by or under the control of any public authority and includes ........"

In this context a reference was made to the Hon'ble Supreme Court decision in 2011 (8) SCC 497 (CBSE and Anr. Vs. Aditya Bandopadhyay and Ors), wherein it was held as under:

35..... "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."

Furthermore, the Hon'ble Supreme Court of India in Khanapuram Gandaiah Vs. Administrative Officer and Ors. Special Leave Petition (Civil) No.34868 OF 2009 (Decided on January 4, 2010) had held as under:

6. "....Under the RTI Act "information" is defined under Section 2(f) which provides:
"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, 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."

This definition shows that an applicant under Section 6 of the RTI Act can get any information which is already in existence and accessible to the public authority under law. Of course, under the RTI Act an applicant is entitled to get copy of the opinions, advices, circulars, orders, etc., but he cannot ask for any information as to why such opinions, advices, circulars, orders, etc. have been passed."

Page 5 of 8

7. "....the 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."

Similarly, the High Court of Bombay in Dr. Celsa Pinto, Ex-Officio Joint Secretary (School Education) vs The Goa State Information Commission on 3 April, 2008 (2008 (110) Bom L R 1238) had held as under:

"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."

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." In the present instance, the Respondent had contended that the reference made by the Appellant to the provisions of Section 85, 94, 119 and 128 relating to Company's register of charges, place of keeping and inspection of registers and returns, inspection of minute books of general meeting and books of accounts etc to be kept in the company, etc was not applicable in the present instance since the information sought was operational in nature and did not come within the purview of the aforementioned sections of the Companies Act.

On the issue of defining 'public authority' under Section 2(h) of RTI Act, 2005, the Commission's attention was drawn to the specific provision under the Act as reproduced below:

Section2 (h): "public authority" means any authority or body or institution of self- government established or constituted--
(a) by or under the Constitution;
Page 6 of 8
(b) by any other law made by Parliament;
(c) by any other law made by State Legislature;
(d) by notification issued or order made by the appropriate Government, and includes any--
(i) body owned, controlled or substantially financed;
(ii) non-Government organisation substantially financed, directly or indirectly by funds provided by the appropriate Government;

A reference can be made to the decision dated 07.10.2013 pronounced by the Hon'ble Supreme Court in the case of Thalappalam Ser. Coop. Bank Ltd. and others versus State of Kerala holding as under:

27. Legislature, in its wisdom, while defining the expression "public authority" under Section 2(h), intended to embrace only those categories, which are specifically included, unless the context of the Act otherwise requires. Section 2(h) has used the expressions 'means' and includes'. When a word is defined to 'mean' something, the definition is prima facie restrictive and where the word is defined to 'include' some other thing, the definition is prima facie extensive. But when both the expressions "means" and "includes" are used, the categories mentioned there would exhaust themselves. Meanings of the expressions 'means' and 'includes' have been explained by this Court in Delhi Development Authority v. Bhola Nath Sharma (Dead) by LRs and others (2011) 2 SCC 54, (in paras 25 to 28). When such expressions are used, they may afford an exhaustive explanation of the meaning which for the purpose of the Act, must invariably be attached to those words and expressions.
34. We are of the opinion that when we test the meaning of expression "controlled"

which figures in between the words "body owned" and "substantially financed", the control by the appropriate government must be a control of a substantial nature. The mere 'supervision' or 'regulation' as such by a statute or otherwise of a body would not make that body a "public authority" within the meaning of Section 2(h)(d)(i) of the RTI Act. In other words just like a body owned or body substantially financed by the appropriate government, the control of the body by the appropriate government would also be substantial and not merely supervisory or regulatory

40. The burden to show that a body is owned, controlled or substantially financed or that a non-government organization is substantially financed directly or indirectly by the funds provided by the appropriate Government is on the applicant who seeks information or the appropriate Government and can be examined by the State Information Commission or the Central Information Commission as the case may be, when the question comes up for consideration This Court in Kanai Lal Sur v. Paramnidhi Sadhukhan AIR 1957 SC 907 held that "if the words used are capable of one construction only then it would not be open to courts Page 7 of 8 to adopt any other hypothetical construction on the ground that such construction is more consistent with the alleged object and policy of the Act."

During the hearing also the Appellant's representative feigned ignorance with regard to the aforesaid decision of the Apex Court.

FINAL DECISION:

Keeping in view the facts of the case and the submissions made by both the parties, no further intervention of the Commission is required in the matter.
The Appeal stands disposed accordingly.
                                                              Bimal Julka (िबमल जु का)
                                                Information Commissioner (सूचना आयु )
Authenticated true copy
(अ भ मा णत स या पत        त)


K.L. Das (के .एल.दास)
Dy. Registrar (उप-पंजीयक)
011-26182598/ [email protected]
 दनांक / Date: 31.08.2018




                                                                                    Page 8 of 8