Central Information Commission
Mr. Kishan Lal Bansal vs Govt. Of N.C.T. Of Delhi on 4 June, 2009
CENTRAL INFORMATION COMMISSION
Club Building (Near Post Office),
Old JNU Campus, New Delhi - 110067.
Tel: +91-11-26161796
Decision No. CIC/SG/A/2009/000813/3558
Appeal No. CIC/SG/A/2009/000813
Relevant Facts emerging from the Appeal:
Appellant : Mr. Kishan Lal Bansal
9361, Gaushala Marg, Kishan Ganj,
Delhi-110006.
Respondent : Mr. G.P.Singh
Addl. Distt. Magistrate & PIO
Govt. of N.C.T. of Delhi
Office of the Dy. Commissioner (Central)
14, Darya Ganj,
New Delhi-110002.
RTI application filed on : 18/08/2008
PIO replied : 15/09/2008
First appeal filed on : 27/09/2008
First Appellate Authority order : 02/01/2009
Second Appeal filed on : 04/04/2009
Information sought:
The Appellant sought information about Order no. DC/C/2007/2374-2375 dated 31/10/07 passed by Sh. Ramesh Tiwari, the then DC (Central) regarding fixing of responsibility on the officials responsible for misplacing the sealing file of M/s. Punit Wire Industries, which was sealed on 05.01.2001 in prop. No. 9361, Gaushala Marg, Kishan Ganj, Delhi-06:
S.No. Information sought PIO's reply
1. Whether the sealing file of M/s. Punit Wire Sincere efforts have been
Industries has been traced by the office of made to trace the file of M/s
SDM/Karol Bagh in terms of the order passed by Puneet Wire Industries but
DC(Central) on 31/10/2007? the file is not traceable of
now.
2. If the sealing file of M/s. Punit Wire Industries is
The enquiry was conducted
still missing, then what action has been taken by the then SDM(Karol against the officials responsible for missing of Bagh). Sh. R.K.Agarwal, the the record file in terms of the order no. dealing Assistant of the file DC/C/2007/2374-2375 dated 31.10.2007 passed was found responsible for by DC (Central)? missing the file. Since Sh.
a) Who is responsible for missing of the R.K.Agarwal has been sealing file of M/s. Punit Wire Industries?
transferred from this office to
b) If no responsibility has been fixed afterDte. of Education, the having the order dated 31.10.07 passed byenquiry report/file is being DC(Central) for fixing the responsibility, forwarded to the said Deptt.
then state the reason?
3. Please provide the copy of inquiry report of The copy of enquiry report SDM/Karol Bagh who was directed to submit the dt. 07/01/2008 had already inquiry report by first week of December, 2007? been provided.
4. Whether the complaint has been lodged to the a) No Police-Station Darya Ganj for missing of the b) Not applicable. record file of M/s. Punit Wire Industries by the office of SDM/Karol Bagh?
a) If yes, then supply the date and dairy number of the complaint made to Police Station.
b) If no, why?
Grounds for First Appeal:
• Enquiry report dated 07/01/2008 provided is illegible • Set out a practical regime of right to information for the citizen Order of First Appellate Authority:
The FAA relied on the judgment of the CIC in Appeal no. 122/CPB/2006 (Mrs. Kamlesh Lal v. National Thermal Power Corporation) where in it was held that when a complaint is made by a citizen is enquired into, he/she is entitled to know the results of the enquiry. Accordingly, it was ordered in that case that copies of the enquiry report, if action has been completed on them, be given to the appellant. In this case action has not yet been completed on the preliminary report. Moreover, it is evident that the result of the preliminary inquiry has already been initiated to the appellant. The FAA also quoted from the CIC's order in File NO. CIC/80/A/2006/00039 dated 01/06/2006 (Govind Jha v. Army HQ)-
9. While in criminal law, an investigation can be said to be completed with the filing of the charge sheet in an appropriate court by an investigating agency, in cases of vigilance related enquiries, misconduct and disciplinary matters, the investigation can be said to be over only when the competent authority makes a determination about the culpability or otherwise of the person or persons investigated against. In that sense, the word investigation used in Section 8(1)(h) of the Act should be construed rather broadly and should include all enquiries, verification of records, assessments and so on which may be ordered in specific cases. In all such matters, the enquiry or the investigation should be taken as completed only after the competent authority makes a prima-facie determination about presence or absence of guilt on receipt of the investigation/enquiry report, from the investigation/enquiry officer.
10. There is another aspect to this matter. If for the sake of argument, it is agreed that the report of investigation in any matter can be disclosed immediately after the officer investigating the cases concludes his investigation and prepares the report which, let us assume, impeaches the conduct of a given officer. In case the competent disciplinary authority agrees with the findings of the investigating officer, disclosure of the report even before a final decision by the competent authority, would be inconsequential. There shall be problem, however, if the disciplinary/appointing authority chooses to disagree with the findings of the investigating officer. Early disclosure of the investigation report in such a case, besides being against the norms of equity, would have caused irretrievable injury to the officer/person's (who would have been the subject of investigation) standing and reputation. His demoralisation would be thorough.
11. In exempting from disclosure matters pertaining to an on-going investigation (Section 8 (1) (h) ), the RTI Act besides other reasons, also caters to the possible impact of the disclosure of such information on the public servants' morale and their self-esteem. There are, thus, weighty reasons for such a provision in the exemption clauses of the RTI Act.
12. We are keenly aware that one of the purposes of the enactment of the RTI Act is to combat corruption by improving transparency in administration. This objective should be achieved without impairing the interest of the honest employee. Premature disclosure of investigation-related information has the potentiality to tar the employee's reputation, permanently, which cannot be undone even by his eventual exoneration. The balance of advantage thus, lies in exempting investigations/enquiries in vigilance, misconduct or disciplinary cases, etc. from disclosure requirements under the Act, till a decision in a given case is reached by the competent authority. This also conforms to the letter and the spirit of Section 8 (1) (h) of the RTI Act.
13. There is one other factor that also needs some reflection. Disclosure of an investigation/enquiry report (as demanded in this case by the appellant) even before its acceptance/rejection by a given competent authority will expose that authority to competing pressures which may hamper cool reflection on the report and compromise objectivity of decision-making.
14. In our considered view, therefore, in investigations in vigilance related cases by CVOs or by departmental officers, as well as in all cases of misconduct, misdemeanour, etc., there should be an assumption of continuing investigation till, based on the findings of the report, a decision about the presence of a prima-facie case, is reached by a competent authority. This will, thus, bar any premature disclosure, including disclosure of the report prepared by the investigating officer, as in this case.
The FAA after considering Section 8(1)(h) and (j) concluded that confidential inquiry reports are not to be furnished to the appellant in response to a RTI application till such time that a decision is reached by the competent authority. The legible attested copy of the preliminary enquiry report dated 07/01/2008 need not be furnished to the Appellant since aforesaid stage has not been reached.
Further with regard to the second query of the Appellant, the FAA ordered that the Appellant was not seeking information but requesting for a direction to a public authority by the appellate authority to take a certain course of action. The request of the appellant was not covered under the definition of information under the RTI Act and hence cannot be allowed.
Grounds for Second Appeal:
• Copy of enquiry report requested has not been supplied- FAA stepped into the shoes of the PIO to deny disclosure of report.
• Unsatisfactory reply to Query 4 (b) Relevant Facts emerging during Hearing on 3 June 2009:
The following were present Appellant : Mr. Kishan Lal Bansal Respondent : Mr. Satnam Singh, ADM & PIO The PIO will state whether any police FIR has been lodged in pursuance of the complaint of the appellant. If no police complaint has been filed the reasons if any on records has to be provided. The Appellant stated with regard to his Query No. 4 the PIO should have informed him whether the complaint had been filed with the Police. If no complaint had been and there were any reasons were on record, these should have been communicated. If no reasons are on record for not filing the Police complaint this should be stated by the PIO.
Decision announced on 4 June 2009 The PIO has relied on two orders of the CIC to support his position that the enquiry report cannot be disclosed. The Commission finds the position taken by the PIO to be rather hypocritical as he had himself provided a copy of the said enquiry report, albeit an illegible version, to the Appellant. The position of law relied on by the PIO (as well as the FAA in its order) is no longer the correct position. In his decision in Bhagat Singh v. Chief Information Commissioner WP(C) No. 3114/2007 decided on 03/12/2007, Justice Ravindra Bhat of the High Court of Delhi held -
"Under Section 8, exemption from releasing information is granted if it would impede the process of investigation or the prosecution of the offenders. It is apparent that the mere existence of an investigation process cannot be a ground for refusal of the information; the authority withholding information must show satisfactory reasons as to why the release of such information would hamper the investigation process. Such reasons should be germane, and the opinion of the process being hampered should be reasonable and based on some material. Sans this consideration, Section 8(1)(h) and other such provisions would become the haven for dodging demands for information."
The Commission finds that no satisfactory reasons have been provided by the PIO for not disclosing the enquiry report. No reasoning has been given by the Appellate Authority as to how Section 8(1) (j) applies. The Commission takes a very dim view of PIOs or Appellate Authorities quoting provisions of Section 8(1) without giving any reasons as to how they apply. When any public authority denies a fundamental right of a citizen the minimum requirement is that the relevant provision of Section 8(1) should be given with some explanation about how it is applicable.
Decision:
The Appeal is allowed.
The PIO will provide the information to the Appellant free of cost before 15 June 2009. This decision is announced in open chamber.
Notice of this decision be given free of cost to the parties. Any information in compliance with this Order will be provided free of cost as per Section 7(6) of RTI Act Shailesh Gandhi Information Commissioner 4 June 2009 (In any correspondence on this decision, mention the complete decision number.) (AK)