Central Information Commission
Mr.Indrasan Prashad vs National Human Rights Commission on 1 May, 2010
CENTRAL INFORMATION COMMISSION
Room No. 308, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi-110066
File No. CIC/LS/A/2010/000093
Appellant : Shri Indrasan Prashad
Public Authority : N.H.R.C.
(through : Shri A.K. Parashar, Deputy Registrar and Shri
J.K. Srivastav, Deputy Director, (PIO).
Date of hearing : 19.04.2010
Date of Decision : 19.04.2010
Facts :-
The matter, in short, is that appellant's son-in-law, Shri Gorakh Nath was physically belaboured on 16.6.2007 by certain villagers belonging to a village falling in the jurisdiction of Galriha PS of District Gorakhpur, thinking that he was a thief. On receipt of this information, the local police had taken Gorakhnath to a hospital in Gorakhpur town but as per the allegation of the complainant, no proper treatment was arranged for him. This resulted in his death two days later i.e. on 18.6.2007.
2. In this connection, vide his RTI application dated 28.4.2009, the appellant had requested for information on a number of paras, specifically requesting for a copy of the report sent to NHRC by CB, CID, Uttar Pradesh through the Govt. of U.P. The CPIO vide letter dated 8.7.2009 had informed the appellant that objections were being called for from the Government of Uttar Pradesh under section 11(1) of the RTI Act in this regard. Subsequently, vide letter dated 18.12.2009, the CPIO had informed the appellant that in view of the objections filed by the Uttar Pradesh Government, the information could not be provided to him under section 8(1)(j) of the RTI Act.
3. The appellant had also agitated this matter before AA, who vide order dated 30.10.2009, had informed the appellant that objections from the Government of Uttar Pradesh were awaited.
4. The present appeal is directed against the order of CPIO.
5. Heard on 19.04.2010. Appellant present. The Public Authority is represented by the officers named above. Shri Parashar produces a copy of the report of CB, CID, Uttar Pradesh which is perused. The report contains the outcome of investigation in case FIR No. 453/07 registered at Police Station Gulriha, District Gorakhpur (UP). The concluding para of the report mentions that after due investigation, a charge sheet has been filed against the accused persons named in the FIR under section 147/323/304 IPC in the competent court.
6. The question before us is whether the report can be denied to the appellant under section 8(1)(j) of the RTI Act. As mentioned above, the CPIO has followed the procedure prescribed under section 11(1) of the RTI Act. The Government of Uttar Pradesh informed the CPIO vide their letter dated 4.9.2009 that the requested information was exempted from disclosure under section 8(1)(j) of the RTI Act whereupon the CPIO refused to disclose the requested information. It is trite that FIR is a public document and falls in public domain. The police arrives at a final conclusion in the investigation of the criminal case after following the procedure prescribed in Cr. PC by way of recording statements of witnesses, collecting documents and seeking expert opinion in cases, where necessary. The final report is filed in the concerned court in the form of a charge sheet or closure report, as the case may be. After the filing of the charge sheet, the concerned court hears the matter in an open court which can be attended by any person, including those who have no concern with the case, when the court has not specifically excluded any individual from the open hearing. Needless to say, the open hearing implies the disclosure of the identity of the accused persons as well as charges against them. It would, thus, appear that the entire procedure of criminal trial falls in public domain.
DECISION
7. It is to be noted that the appellant is requesting for a copy of the report prepared by CB CID UP. Invocation of section 8(1)(j) in the matter in hand is subject to over-rule, if the larger public interest so demands. In the matter in hand, the appellant's son-in-law died an unnatural death in very unfortunate circumstances. He has already got a copy of the report prepared by Shri Udai Singh, Addl. SP, Kushinagar in this regard. We see no good reason to deny him a copy of the report of the CB, CID, UP for the reasons mentioned herein above, more so, when the investigation has already been completed. In this view of the matter, the order of the CPIO is set aside and he is hereby directed to provide a copy of the report of CB, CID, UP, to the appellant, free of cost, in 03 weeks time.
Sd/-
( M.L. Sharma ) Central Information Commissioner Authenticated true copy. Additional copies of orders shall be supplied against application and payment of the charges, prescribed under the Act, to the CPIO of this Commission.
(K.L. Das) Assistant Registrar Address of parties :
1. The CPIO, National Human Rights Commission, Faridkot House, Copernicus Marg, New Delhi-110001.
2. Shri Indrasan Prasad, s/o late Shri Ram Saran, 3514, Jawahar Colony, Faridabad, Haryana.