Central Information Commission
Mr.Sanjiv Kumar Jain vs Intelligence Bureau on 18 June, 2010
CENTRAL INFORMATION COMMISSION
Appeal No. CIC/WB/A/2009/000427 dated 30-3-2009
Right to Information Act 2005 - Section 19
Appellant: Shri Sanjiv Kumar Jain
Respondent: Intelligence Bureau, (IB)
Heard and decision announced 18.6.'10
FACTS
By an application of 25-7-2008 Shri Sanjiv Kumar Jain of Jangpura, New Delhi addressed to the Central Information Commission sought the following information:
"What information is required from Central Information Commission:
1. Who is the CPIO and Appellate Authority for Intelligence Bureau?
2. What legal action is recommended by Hon'ble Commission if information obtained under RTI is against rules and rules and laws laid in constitution of India?
What information is required from IB under section 8 (2) is as follows:-
In case CPIO, IB doesn't have information for any relevant para, he/ she may seek information from their American and British counterparts. British GMC and American FBI have communicated to share information to legal Indian counterparts. Under RTI, there is provision to seek information from public authorities who do come under purview of RTI Act, 2005. Example-A citizen can seek information about private airline Airport Authority of India.
1) Valid Email addresses for communication with Intelligence Bureau authorities.
2) Was tampering/ overwriting of name on Indian passport by citizen of India allowed?
3) In this case 'the third party' with his surname 'PRASAD' leaves Indian shores to UK and thereafter from UK to USA he changes his surname to 'VANKAYALAPATT'? Is this practice allowed?
4) Are the immigration stamps in passport made available by Medical council of India valid? (Folder: Passport with Medical Co. (DIR) Passport copy with MCI).
5) Did he immigrate back to India from USA? If not which country did he immigrated back to India?
6) Can a 'Place of Issue and identification marks' in passport be intentionally left blank as in this case (Passport no. K493099)?1
7) American Board of Paediatrics in their communications addressed to me against fees of 25 US Dollars in 2005 has stated 'Dr. V.S. V. Prasad is declared unknown and there are no records' so who actually travelled on this expired passport no. K493099 with surname changed to VANKAYALAPATI.
8) Certified photocopy of Embarkment and Disembarkment forms filled by holder of passport no. K493099 for entire validity period of passport that is 1991 to 2001.
9) Earlier his passport carried surname as 'PRASAD' and now through agent he got it renewed with surname as 'VANKAYALAPATI'? Is this practice allowed?
10) Did Mr. PRASAD alias Mr. VANKALYALAPATI actually emigrated abroad from India or was there some other person considering the fact there is heavy contradictions in information available at AIIMS, Ministry of External Affairs, ICSE educational board and Rishi Valley School.
11) Can an American Visa be acquired with different name other than name written in passport?
12) Entire Immigration details as per records of IB for his passport K493099 from 1991 to 2001?
13) Given name and surname as per immigration records for passport number K493099.
14) Given name and surname as per immigration records for his renewed passport number E4328067 issued by Regional Passport Office, Secunderabad, Andhra Pradesh.
15) Kindly seek copy of passport no. K493099 from British and American Counterparts as he had immigrated to USA via UK on changed identity as per information obtained under Right to Know law of America."
To this Shri Sanjiv Kumar Jain received a response from CPIO, Shri Tarun Kumar, JS, CIC dated 18-8-2008 informing him as follows:
'1. The CPIO and Appellate Authority of Intelligence Bureau are as under:-
(a) CPIO Shri S. K. Bansal,
Deputy Director,
Intelligence Bureau (MHA),
35, S. P. Marg,
New Delhi
(b) Appellate Authority Shri R. N. Ravi
Joint Director,
Intelligence Bureau (MHA),
35, S. P. Marg,
New Delhi
2. The question is hypothetical in nature and involves an interpretation of law and the constitution. The CPIO is not 2 competent to interpret the law and the constitution. He can only provide Information which exists in 'Material Form' within the meaning of section 2 (f) of the RTI Act, 2005."
Aggrieved, however, Shri Jain moved an appeal before Shri Mohammed Haleem Khan, dated 8-9-08 with the following plea:
"My appeal is;
1. How can one file RTI with Second Schedule Organization if correct address is not known and its information is not available in any public domain or website?
2. Why is CPIO of CIC holding CD and my application primarily meant for intelligence Bureau despite the fact it contains contradictory information from Foreign Agencies, AIIMs, MCI, CVC etc?
3. What is CPIO of CIC going to do with information meant for IB against which information is being sought from Intelligence Bureau?"
Upon this Appellate Authority Shri Mohammed Haleem Khan, Secretary, CIC in his order of 8-10-08 held as follows:
"I have gone through the RTI application and the reply of the CPIO. I have also gone through the contents of the first appeal. The main reasons for the appellant's dissatisfaction is that even though the CPIO provided him the details of the CPIO and the appellate authority of Intelligence Bureau, he has not transferred his RTI application to the Intelligence Bureau so that the matter could be dealt further. The appellant was explained that ideally he should have submitted his application directly to the CPIO of IB. However, to avoid further correspondence in this matter, the CPIO is directed to transfer his RTI application along with annexure CD, etc. To the CPIO of Intelligence Bureau whose address is already available with the CPIO."
Consequently, appellant Shri Jain received the following response from Shri A.K. Mishra, DS (IB) dated 21-10-08:
"Hence, it is regretted that the information sought cannot be provided."
This refusal was on the basis of IB, which has received the application on 12-10-08, being an organisation listed in the Second Schedule and therefore not covered by the Act as per Sec 24(1). Shri Jain then moved an appeal before Shri R.N. Ravi, JD, IB pleading as follows:
3"I once again highlight case of corruption in matter of International immigration on passport no. K 493099 which carried false information and discrepancies including overwriting indicating forgery. The person in question has submitted fake and forged documents in AIIMS for acquiring MD from AIIMS. The orders of the Honourable Commission highlighting 'forgery', falsification of documents and impersonation' are also enclosed."
Is it not corruption? There is not a single document in support of Date of Birth in passport file with surname name 'PRASAD'. Almost every file had two names ranging from AIIMS to Passport."
Upon this Shri S.S. Sidhu, Jt. Director upheld the response of CPIO by his order of 12-12-08 on the grounds that the allegation of corruption was not directed against the IB, as underlined by us below:
"Your above request under the RTI Act has again been carefully considered but it has been noticed that there is no involvement of corruption or human rights violations on our part on the issues raised by you. Hence, it is regretted that the information sought cannot be provided in view of the IB's exemption under section 24 (1) and Second Schedule of the RTI Act, 2005."
This has brought Shri Jain to his second appeal before us with the following prayer:
"If information is made available, it will be public interest. Denial of information will only flourish health fraud and white collar crime. People visit this quack with a trust that he is super specialist while the fact is harsh truth. The list is long to write in few words. Can infants who are direct sufferers make any appeal to any law enforcing agency?
Therefore it's a humble request that information be made available. Also there is violation of Declaration of Geneva and International Code of Medical Ethics adopted by World Medical Association.
A copy of this appeal was also endorsed to the IB which has acknowledged it through two letters of 19-3-09 and 20-3-09 sent by Shri Arun Chaudhry, Jt. Director but describing itself as the 'INTELEGENCE' Bureau! 4 In a representation of 18-8-09 Shri Jain sought an early hearing. The appeal was heard on 18-6-2010. The following are present.
Appellant Shri Sanjiv Kumar Jain Dr. Anju Jain Respondents Shri Arvind Deep, Joint Dir, Intelligence Bureau Shri Jain submitted copies of Visas on Passport Nos. E-4328607, and K- 493099 in the name of Shri Venkateshwara Prasad Vankayalapati, The former issued in Chennai (TN) and the latter in London (UK). He also submitted a copy of an e-mail received from the office of Exchange Coordination and Compliance, Govt of US dated 16-2-2010 in which they have informed Shri Jain as follows:
"We appreciate your providing us with this additional information since your previous email October 13, 2009. We have been working with ECFMG officials to investigate this issue of identity fraud in a J-1 visa program. Thank you again for the efforts you have undertaken in bringing this to the attention of authorities.' On this basis Shri Jain submitted that he had sought to obtain information both from the MEA and India's High Commission in London on the issue of the Passport by the Indian High Commission in that country; whereas the MEA has informed him that the passport of this number and name was not part of the MEA system, the Indian High Commission in UK had failed to provide information. He, therefore, wished to know from the Immigration Department the record of arrivals and departures of the concerned individual so as to verify whether or not he was travelling on a bonafide passport or one that had been fraudulently obtained as suspected. This will enable him to stop Dr. Vankayalapati from practising, a practise which he alleged had cost Shri Jain's 22 day old son's life and posed a threat to other children. Dr Vankayalapati had conducted Hit & Trial research in AIIMS and is at present practicing in his privately owned hospitals Krishna Institute of Medical Sciences, Hyderabad & Lotus Children Hospital, Hyderabad, Andhra Pradesh on the pretext of what Shri Jain1 alleges is a fraudulent degree. Shri Jain submitted that Dr. Vankayalapati is not even a high school graduate but 1 Amended from the original rectifying a typing error 5 has worked as a doctor in India's premier medical institution from July 1988 to June 1991 and acquired a degree in Pediatrics there2.
Respondent Shri Arvind D. Jt. Director, IB submitted that Immigration records are never open to the public nor indeed does the IB respond to a request from the public. The IB provides information only to Government Department and acts on behalf of the Government. If, therefore, appellants were to make a case for enquiry either by the MEA or through prosecution by the local police these authorities would be free to obtain information from the IB.
DECISION NOTICE The IB is indeed an organisation listed at serial No.1 of the 2nd Schedule of the RTI Act 2005 bringing it squarely within Section 24 (1) and, therefore, outside the purview of the RTI Act except for information pertaining to allegations of corruption and human rights violation. In this case it is admitted that the request carries no allegation of corruption within the Intelligence Bureau. Besides obtaining this information in itself may not help to serve the purpose towards which Shri Jain had already collected substantial information from different wings of the Government. In our view this information in itself makes for a strong case for prosecution by the Delhi Police to whom a complaint has, according to respondent, indeed already been made in 2007. Whereas, therefore, the information sought in the present case does not pertain to allegation of corruption by officials of the Intelligence Bureau, the appeal itself is dismissed. However, appellant Shri Jain deserves to be commended for having so determinedly pursued the quest for information under the RTI Act to establish what he considers a case of medical fraud which could have had grievous consequences for patients at the AIIMS and now at his privately owned hospitals3, particularly the most vulnerable, which are the children. For this reason, appellant Shri Jain is advised to move a representation together with copies of the conclusive 2 Inserted on 26.6.'10 to rectify an error of fact re place of present work of Dr Vankayalapati 3 Inserted on 26.6.'10 to rectify an error of fact re place of present work of Dr Vankayalapati 6 information now obtained before the relevant Division of the Delhi Police, in order to ensure that any action authorised under the Indian Penal Code is initiated forthwith.
Announced in the hearing. Notice of this decision be given free of cost to the parties including copy to Shri Y.S. Dadwal, Commissioner of Police, Delhi to whom appellant Shri Jain had been advised to move a representation.
(Wajahat Habibullah) Chief Information Commissioner 18-6-2010 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.
(Pankaj K.P. Shreyaskar) Joint Registrar 18-6-2010 7