Central Information Commission
Vengamamba Srinivas vs Ministry Of Environment & Forests on 19 March, 2024
केन्द्रीय सूचना आयोग
Central Information Commission
बाबा गंगनाथ मागग, मुननरका
Baba Gangnath Marg, Munirka
नई निल्ली, New Delhi - 110067
File No : CIC/MOENF/A/2023/606732
Vengamamba Srinivas .....अपीलकर्ाग /Appellant
VERSUS
बनाम
PIO,
Ministry of Environment,
Forests & Climate Change,
Indira Paryavaran Bhawan,
Jorbagh, New Delhi-110003 ....प्रनर्वािीगण /Respondent
Date of Hearing : 12-03-2024
Date of Decision : 18-03-2024
INFORMATION COMMISSIONER : Vinod Kumar Tiwari
Relevant facts emerging from appeal:
RTI application filed on : 11-10-2022
CPIO replied on : 26-10-2022
First appeal filed on : 27-10-2022
First Appellate Authority's order : Not on record
2nd Appeal/Complaint dated : 03-02-2023
Information sought:
The Appellant filed an RTI application dated 11.10.2022 seeking the following information:
"As per the counter affidavit submitted by the 5th respondent (The Assistant Director of Mines and Geology, Anakapalli, Andhra Pradesh) in respect to the Writ Petition No.11115 of 2022 of Hon'ble High Court, Andhra Pradesh, the Page 1 of 9 Assistant Director Mines and Geology, Anakapalle, Andhra Pradesh has stated that several lease holders were obtained Environmental Clearance in their jurisdiction i.e. Anakapalli, Andhra Pradesh during the period 2020 to 2022. The List of the lease holders mentioned in the counter affidavit are given below:
Bandi Bhavani, Sy.No.316, Extent 3.237 Hectres, Kunchangi Village, Anakapalli Mandal, Visakhapatnam District, Andhra Pradesh.
K. Surendranath, Sy.No.1, Extent 4.5 Hectares, Marturu Village, Anakapalli Mandal, Visakhapatnam District, Andhra Pradesh.
K. Katyayani, Sy.No.1, Extent 4.5 Hectares, Marturu Village, Anakapalli Mandal, Visakhapatnam District, Andhra Pradesh.
Sri Sanari Black Stone Crusher, Sy.No.332, Extent 3 Hectares, Manyapuratla Village, Anakapalli Mandal, Visakhapatnam District, Andhra Pradesh.
M/s. Jayamary Stone Crusher, Sy.No.24, Extent 2 Hectares, Bowlavada Village, Anakapalli Mandal, Visakhapatnam District, Andhra Pradesh.
M/s. NAUHA Constructions, Sy.No.1, Extent 2.5 Hectares, Marturu Village, Anakapalle Mandal, Visakhapatnam District, Andhra Pradesh.
M/s. Gonthalamma Granites, Sy.No.1, Extent 2.5 Hectares, Marturu Village, Anakapalle Mandal, Visakhapatnam District, Andhra Pradesh.
To enable me to submit my arguments in the Hon'ble High court in respect of the above Writ Petition, I request you to provide the following information under RTI Act 2005:
a) Please provide the details of Environmental Clearance issued to the above mentioned 7 proponents / quarry lease holders.
b) Please inform if the ECs were issued by considering the SEIAA approved District Survey Report (DSR) or without the DSR.
c) Please provide a copy of SEIAA approved DSR for Visakhapatnam and Anakapalli districts which is prepared as per MOEF&CC notification S.O.3611(E), Dated.25th July 2018.
d) Please provide list of total number of Environmental Clearances issued in the state of Andhra Pradesh without considering District Survey Report document Page 2 of 9 (DSR) which is specified as a statutory document in MOEF&CC notification S.O.3611(E), Dated.25th July 2018.
e) Please inform the details of Section or Rule or Clause or Order in the Act, Rules, Notifications or Order of MOEF&CC which provides authority to issue Environmental Clearances to proponent or applicants or quarry lease holders without the submission or availability of SEIAA approved DSR in respect of Sand, Road Metal, and other Minor Minerals."
The CPIO furnished a reply to the Appellant on 26.10.2022 stating as under:
"I am to refer to your Request for Information under RTI Act 2005, received vide letter dated 11/10/2022 and to say that the desired information does not pinpoint the specific records or file required by applicant and no order is mentioned. Further the applicant is asking for information, which is being questioned to CPIO, inform of when or what so it is difficult to clearly identify which file or documents is being sought. It does not constitute as information defined under the Section 2f read with the Section 2j of the RTI Act. The RTI Act does not cast on the public authority any obligation to answer quarries as in this case in which a petitioner attempts to elicit answers to his questions with prefixes such as why what and whether. The petitioner right extends only to seeking information as defined in Section 2f either by pinpointing the file document paper or record etc or by mentioning the type of information as may be available with the specified public authority.
Also, it is to inform that the State Department of Mines and Geology is the nodal authority in the State for dealing with the allotment of mining leases under the Mines and Minerals Development and Regulation Act and is entrusted with the enforcement and regulation of mining operations in a State including illegal mining. Further the State Government is empowered under Section 23 C of the Mines and Minerals Development and Regulation Act 1957 to make rules for prevention of illegal mining, transportation and storage of minerals and the State Department of Mines & Geology is the nodal authority in the state for dealing with the allotment of mining leases under the MMDR Act and is entrusted with the enforcement and regulation of mining operations in a state.Page 3 of 9
Also, the State Pollution Control Board is the nodal authority in the State for dealing with cases related to pollution or environment management coming under the purview of the Water Prevention and Control of Pollution Act, 1974, the Air Prevention and Control of Pollution Act, 1981 and the Environment Protection Act 1986. SPCB shall initiate appropriate action under the provision of these acts for non-compliance of violation of the provisions.
Also, it is to inform that grant of Environment Clearance to minor minerals has been delegated to SEIAA SEAC as per Ministry Notification dated 20th April 2022 as per the provisions of EP Act, 1986.
Further, it is to inform that all the office memorandum circulars notifications issued by Ministry is being uploaded on PARIVESH Portal as and when issued. The link is https://parivesh.nic.in/. The applicant is requested to kindly the said link for any information related to Oms, Circulars notifications etc. The undersigned CPIO looks after the process of Environment Clearance of non- coal mining sector of which all the document related to projects are available on PARIVESH Portal and Environment Clearance (EC) letters are also uploaded on PARIVESH Portal. It is requested to kindly refer the below link for searching information documents regarding any projects wherein http://environmentclearance.nic.in/searchproposal.aspx."
Being dissatisfied, the appellant filed a First Appeal dated 27.10.2022. The FAA order is not on record.
Feeling aggrieved and dissatisfied, appellant approached the Commission with the instant Second Appeal.
Relevant Facts emerged during Hearing:
The following were present:-
Appellant: Present through Video-Conference.
Respondent: Dr. Saurabh Upadhyay, Scientist C & CPIO and Shri Munna Kumar Shah present in person.
The written submissions of the Appellant are taken on record.Page 4 of 9
The Appellant, during the hearing, reiterated the contents of his RTI application and instant appeal and submitted that till date no information was provided to him by the Respondent till date.
Upon being queried from the Commission, the Appellant argued that State Environment Impact Assessment Authority (SEIAA) comes directly under the control of the Respondent Public Authority, therefore, the Respondent is liable to furnish complete information under the RTI Act. In this regard, the Appellant submitted his written submissions, which are reproduced hereinbelow:
"This is with reference to today's hearing in File No. CIC/MOENF/A/2023/606732 Dated 01-032024 in which the question of whether State Environment Impact Assessment Authority (SEIAA) is a central public authority or state public authority was raised by your kind self. I submit that SEIAA is a central public authority as section 2(h) of RTI Act, 2005 mentions that "any authority or body or institution of self-government established or constituted by notification issued or order made by the appropriate Government is a public authority under that appropriate Government". In this case SEIAA was constituted by notification issued by Ministry of Environment, Forest and Climate Change (MoEF&CC) of the central Government and hence I submit that it is a central public authority. The extract of sec 2(h) is placed here under for your ready reference. Section - 2(h) of Right to Information Act, 2005.
(h) "public authority" means any authority or body or institution of self-
government established or constituted-- (a) by or under the Constitution; (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 have requested for the most crucial document called District Survey Repot (DSR) of Visakhapatnam and Anakapalli Districts in Andhra Pradesh which are approved by SEIAA and this RTI information requested is pending for over 17 months. A direction to immediately furnish the SEIAA approved DSR shall be deeply appreciated."
The Respondent while defending their case inter alia submitted that vide their letter dated 26.10.2022, complete point-wise reply/information, as per the documents available on record was provided to the Appellant. They have further informed the Appellant that after the directions given by the FAA, the CPIO had forwarded the RTI application of the Appellant to SEIAA (which is a Page 5 of 9 separate Public Authority under the State Government) for appropriate reply in the matter.
Upon being queried from the Commission, the Respondent has categorically submitted that they do not have administrative control over SEIAA and they are completely governed by the State Government.
Decision:
The Commission based on perusal of the facts on record finds that the dissatisfaction of the Appellant with the reply provided by the CPIO is bereft of merit as the RTI Application merely seeks for clarifications and answers to interrogative queries viz. "Please inform if the ECs were issued by considering the SEIAA approved District Survey Report (DSR) or without the DSR; Please inform the details of Section or Rule or Clause or Order in the Act, Rules, Notifications or Order of MOEF&CC which provides authority to issue Environmental Clearances to proponent or applicants or quarry lease holders without the submission or availability of SEIAA approved DSR in respect of Sand, Road Metal, and other Minor Minerals" etc. It is an admitted fact that the CPIO is only a communicator of information based on the records held in the office and hence, he cannot be expected to create information as per the desire of the Appellant. As per Section 2(f) of the RTI Act, the reasons/opinions/advises/rules can only be provided to the applicants if it is available on record of the Public Authority. The CPIO cannot create information in the manner as sought by the Appellant. Despite this, the CPIO has provided detailed reply/information to the Appellant; in the spirit of RTI Act.
For better understanding of the mandate of the RTI Act, the Appellant shall note that outstretching the interpretation of Section 2(f) of the RTI Act to include deductions and inferences to be drawn by the CPIO is unwarranted as it casts immense pressure on the CPIOs to ensure that they provide the correct deduction/inference to avoid being subject to penal provisions under the RTI Act. For the sake of clarity, the provision of Section 2(f) of the RTI Act is reproduced hereunder:
"2. Definitions.--In this Act, unless the context otherwise requires,--Page 6 of 9
(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;.."
In this regard, the Appellant's attention is drawn towards a judgment of the Hon'ble Supreme Court on the scope and ambit of Section 2(f) of RTI Act in the matter of CBSE vs. Aditya Bandopadhyay & Ors.[CIVIL APPEAL NO.6454 of 2011]wherein it washeld as under:
"35. At this juncture, it is necessary to clear some misconceptions about the RTI Act. The RTI Act provides access to all information that is available and existing.........A public authority is also not required to furnish information which require drawing of inferences and/or making of assumptions. 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." (Emphasis Supplied) Similarly, in the matter of Khanapuram Gandaiah vs Administrative Officer &Ors. [SLP (CIVIL) NO.34868 OF 2009], the Hon'ble Supreme Court held as under:
"7....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...." (Emphasis Supplied) Page 7 of 9 And, in the matter of Dr. Celsa Pinto, Ex-Officio Joint Secretary,(School Education) vs. The Goa State Information Commission [2008 (110) Bom L R 1238], the Hon'ble Bombay High Court held as under:
"..... In the first place, the Commission ought to have noticed that the Act confers on the citizen the right to information. Information has been defined by Section 2(f) as follows.
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."
(Emphasis Supplied The Commission further observes that the CPIO and the FAA categorically informed the Appellant that the information sought by him is not available in their office and he can directly approach SEIAA in this regard, which is separate Public Authority under the State Government.
The Commission further observes that the CPIO has given timely response to the Appellant informing him the factual position in the matter and after the directions given by the FAA, the CPIO has duly forwarded the RTI application of the Appellant to SEIAA (a separate Public Authority) for appropriate reply in the matter. Had the Appellant been actually interested in getting information, he would have approached the transferee/recipient Public Authority to know the actual status of the information. But the Appellant in the present case filed the first appeal/second appeal with/against the present Respondent Public Authority. This shows that the Appellant wants to pressurize the Respondent Page 8 of 9 to create an information which is not in their record. Further, the Appellant has not placed on record any document to show that SEIAA comes directly under the control of Central Government. Mere statements do not suffice the purpose.
In this regard, the Commission finds no infirmity in the reply of the CPIO and the same was found to be in consonance with the provisions of RTI Act.
No intervention of the Commission is required in the matter.
The Appellant is advised to approach appropriate authority to obtain the information.
The appeal is disposed of accordingly.
Vinod Kumar Tiwari (विनोद कुमार वििारी) Information Commissioner (सूचना आयुक्त) Date 18-03-2024 Authenticated true copy (अनिप्रमानणर् सत्यानपर् प्रनर्) (R K Rao) Dy. Registrar 011- 26181827 Date Page 9 of 9