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 5, Cited by 0]

Central Information Commission

Hera Shauharat vs Central Board Of Secondary Education on 21 April, 2022

                                                       CIC/CBSED/A/2020/693859

                                  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/CBSED/A/2020/693859

In the matter of:

Hera Shauharat                                                ... अपीलकता/Appellant
                                        VERSUS
                                         बनाम

CPIO,                                                       ... ितवादीगण /Respondent
Central Board of Secondary
Education, PS 1 - 2,
Institutional Area, I P Extension,
Patparganj, Delhi - 110 092

Relevant dates emerging from the appeal:

RTI Application filed on                   :   04.08.2020
CPIO replied on                            :   09.09.2020
First Appeal filed on                      :   24.09.2020
First Appellate Authority order            :   01.10.2020
Second Appeal received on                  :   26.11.2020
Date of Hearing                            :   20.04.2022

The following were present:

Appellant: Shri Hera Shauharat, participated in the hearing through video
conferencing from NIC Mumbai.

Respondent: Mohammad Fida Hussain, Assitant Secretary (IT), participated in the
hearing in person.



                                                                           Page 1 of 9
                                                    CIC/CBSED/A/2020/693859

                                    ORDER

Information sought:

The Appellant filed RTI Application dated 04.08.2020 seeking information on the following eleven points:
The Public Information Officer, Central Board of Secondary Education, Patparganj, Delhi vide letter dated 09.09.2020, informed to the Appellant as under:
Page 2 of 9
CIC/CBSED/A/2020/693859 Page 3 of 9 CIC/CBSED/A/2020/693859 Being dissatisfied, the Appellant filed a First Appeal dated 24.09.2020. The First Appellate Authority vide order dated 01.10.2020, informed as under:
Page 4 of 9
CIC/CBSED/A/2020/693859 Grounds for Second Appeal:
The Appellant filed a Second Appeal u/s 19 of the Act on the ground of unsatisfactory reply furnished by the Respondent. Appellant requested the Commission to direct the CPIO to provide complete information sought for.
Submissions made by Appellant and Respondent during Hearing:
The Appellant stated that he is not satisfied with the reply provided by the Respondent qua the instant RTI Application. Upon being queried by the Commission to elaborate the point of discontentment, he stated that he is not satisfied with the reply in respect of point no. (d) to (h) and (k) of his RTI Application. He further apprised the bench that a matrimonial dispute is pending between him and his wife Mrs. Rashmi Kumari Sahu, about whom he is seeking the information.
The Respondent submitted that with respect to point no. (d) to (h) of the instant RTI Application, the Appellant is seeking third party personal information which is exempted from disclosure under Section 8 1 (j) of the RTI Act and accordingly adequate reply has been given to the Appellant vide letter dated 09.09.2020. He further added that no reply was given by the CPIO qua point no. (k) of the RTI Application as the same has been missed inadvertently but it was replied by the First Appellate Authority vide order dated 01.10.2020.
Page 5 of 9
CIC/CBSED/A/2020/693859 A written submission has been received by the Commission from Mohammad Fida Hussain, Assitant Secretary (IT), vide letter dated 04.04.2022, wherein the commission has been apprised as under:
Page 6 of 9
CIC/CBSED/A/2020/693859 Decision:
Upon perusal of the facts on record as well as on the basis of the proceedings during the hearing, the Commission observes that the information sought in point no. (d) to (h) of the instant RTI Application pertains to personal information of a third party, which has been appropriately denied by the Respondent under Section 8(1) (j) of the RTI Act. However, since the Appellant is contesting the same, the Commission finds it pertinent to rely upon the recent judgment of the Hon'ble High Court of Delhi vide W.P.(C) 2211/2021 & CM APPL.16337/2021 in the matter of Amit Meharia versus Commissioner of Police & Ors. decided on 17.08.2021, wherein the Hon'ble High Court has categorically held as under:
"16. A perusal of all these FIRs and complaints therein would show that allegations have been made by the Respondent No. 4 against both her ex-husbands as also the in-laws etc. Thus, the privacy which is to be considered in this case is not just the privacy of Respondent No.4 alone, but in fact, that of the said husbands against whom complaints were filed as well as the in-laws etc. The personal information in this case does not relate only to the Petitioner or Respondent No.4 but also to those other persons who were the subject matter of the said complaints and FIR. Thus, the exception under Section 8(1)(j) of the RTI Act, 2005 would clearly apply in the present case.

...

...

19. The Supreme Court has clearly observed in Registrar, Supreme Court v. R.S. Misra [2017 SCC OnLine Del 11811] that the provisions of the RTI Act are for achieving transparency and not for making available information to be used in other proceedings, especially if there are other remedies available to the persons who seek the information, under another statute. The relevant extract reads as under:

"xxx xxx xxx

53. The preamble shows that the RTI Act has been enacted only to make accessible to the citizen the information with the public authorities which hitherto was not available. Neither the Preamble of the RTI Act nor does Page 7 of 9 CIC/CBSED/A/2020/693859 any other provision of the Act disclose the purport of the RTI Act to provide additional mode for accessing information with the public authorities which has already formulated rules and schemes for making the said information available. Certainly if the said rules, regulations and schemes do not provide for accessing information which has been made accessible under the RTI Act, resort can be had to the provision of the RTI Act but not to duplicate or to multiply the modes of accessing information.

54. This Court is further of the opinion that if any information can be accessed through the mechanism provided under another statute, then the provisions of the RTI Act cannot be resorted to as there is absence of the very basis for invoking the provisions of RTI Act, namely, lack of transparency. In other words, the provisions of RTI Act are not to be resorted to if the same are not actuated to achieve transparency."

Keeping in view of the aforesaid ratio, the Commission upholds the stance of the Respondent public authority and accordingly finds no further scope of intervention in the instant matter.

With the above observations, the instant Second Appeal is disposed of. Copy of the decision be provided free of cost to the parties.

The Appeal, hereby, stands disposed of.

Amita Pandove (अिमता पांडव) Information Commissioner (सूचना आयु ) दनांक / Date: 20.04.2022 Authenticated true copy (अिभ मािणत स यािपत ित) B. S. Kasana (बी. एस. कसाना) Dy. Registrar (उप-पंजीयक) 011-26105027 Page 8 of 9 CIC/CBSED/A/2020/693859 Addresses of the parties:

1. The First Appellate Authority (FAA) Central Board of Secondary Education, PS 1-2, Institutional Area, I. P. Extension, Patparganj, Delhi - 110 092
2. The Central Public Information Officer Central Board of Secondary Education, PS 1 - 2, Institutional Area, I P Extension, Patparganj, Delhi - 110 092
3. Mr. Hera Shauharat Page 9 of 9