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 3, Cited by 0]

Central Information Commission

Mrananda Singh vs Intelligence Bureau on 30 November, 2015

                          CENTRAL INFORMATION COMMISSION
                                      Club Building (Near Post Office)
                                  Old JNU Campus, New Delhi­110067


                                                                         Decision No. CIC/VS/A/2014/001717/SB 
                                                                                         Dated 30.11.2015


Appellant                                  :       Shri. Ananda Singh, 
                                                   C/o Mr. Eshan Kandpal,
                                                   Flat No.­ A­8/21 (GF), Sector 17, Rohini
                                                   Delhi­110089
                                                            
Respondent                        :        Central Public Information Officer,
                                                   Intelligence Bureau, 35 S.P. Marg, New 
                                           Delhi - 110 021


Date of Hearing                            :       30.11.2015


Relevant dates emerging from the appeal:


RTI application filed on                   :       14.03.2014


CPIO replied on                            :       26.03.2014


First Appeal filed on             :        07.04.2014


FAA's Order  on                            :       03.05.2014


Second Appeal filed on                     :       26.05.2014


                                                 ORDER

1. Shri. Ananda Singh filed an application dated 14.03.2014 under the Right to Information  Act,   2005   before  the   Central   Public   Information  Officer   (CPIO),   Intelligence   Bureau   (IB),  1 seeking information on seven points including, the   date from which post of ATO was re­ designated as DCIO (Tech) and what are the higher posts above to the post of ATO/DCIO  (Tech), what are the criteria for promotion from the post of ATO/DCIO(Tech) and other higher  posts,   what   was   the   sanctioned   strength   of   the   ATO/DCIO   (Tech)   and   higher   posts   above  ATO/DCIO (Tech) under Intelligence Bureau or any other offices under its control during the  period 01.01.1999 to 14.03.2014 with date thereof, etc.   

2.   The CPIO vide reply dated 26.03.2014 informed the appellant that the Intelligence  Bureau is exempted from the purview of the RTI Act. Not satisfied with the reply of the CPIO,  the  appellant filed an appeal dated 07.04.2014 before the FAA. The FAA vide order dated  03.05.2014 upheld the reply of the CPIO,  As he was not satisfied with the response of the FAA,  the appellant filed second appeal dated 26.05.2014 before the Commission on the ground that  FAA and CPIO failed to appreciate that non supplying of information is detrimental to the  appellant who has served Intelligence Bureau honestly and devotedly with unblemished record  for more than 37 years and requested the Commission to direct the CPIO and FAA to provide  him the information sought by him.  

Hearing:

3. The appellant Shri Ananda Singh and the respondent Shri C. Srinagesh, Section Officer,  Intelligence Bureau were present in person. 
4. The appellant submitted that no information has been provided to him in response to his  RTI application dated 14.03.2014.
5. The   respondent   submitted   that   IB   has   been   declared   an   exempt   organization   under  Section 24(1) read with Second Schedule of the RTI Act, 2005. Further, information sought by  2 the appellant does not pertain to allegations of corruption and human rights violations. Hence,  information has not been provided to the appellant. 

Decision:

6. The Commission is aware that under Section 24(1) r/w Second Schedule of the RTI Act,  2005, IB has been declared an exempt organization.  Hence, the provisions of the RTI Act are  not applicable to the IB except when the information pertains to allegations of corruption or  human   rights   violations.     However,  the   High   Court   of   Delhi   in   W.P.   (C)   7453/2011  dated  09.10.2013 (Union of Indian vs Adarsh Sharma) had held that:­ "5. .......if an information of the nature sought by the respondent is easily available with  the   Intelligence   Bureau,   the   agency   would   be   well­advised   in   assisting   a   citizen,   by  providing such an information, despite the fact that it cannot be accessed as a matter of  right under the provisions of Right to Information Act........................................

It is again made clear that information of this nature cannot be sought as a matter of right  and it would be well within the discretion of the Intelligence Bureau whether  to supply  such information or not........."

7. In view of the above, the Commission would like the IB to consider the request of the  appellant and provide information to the extent possible to the appellant.  

8.  The appeal is disposed of. Copy of decision be given free of cost to the parties.

(Sudhir Bhargava) Information Commissioner Authenticated true copy 3 (V.K. Sharma) Designated Officer 4