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 13, Cited by 0]

Central Information Commission

Deepak A Gala vs Oriental Insurance Company Ltd. on 28 July, 2020

                                      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/OINCL/A/2018/167998-BJ

Mr. Deepak A. Gala

                                                                         ....अपीलकता/Appellant

                                           VERSUS
                                            बनाम
Regional Manager & CPIO,
The Oriental Insurance Company Limited,
Mumbai Regional Office - II, Oriental House,
7th Floor, 7-1, Tata Road, Churchgate,
Mumbai - 400020
                                                                      ... ितवादीगण /Respondent

Date of Hearing       :              27.07.2020
Date of Decision      :              28.07.2020

Date of RTI application                                                     31.05.2018
CPIO's response                                                             12.09.2018
Date of the First Appeal                                                    01.10.2018
First Appellate Authority's response                                        25.10.2018
Date of diarised receipt of Appeal by the Commission                        16.11.2018

                                          ORDER

FACTS The Appellant vide his RTI application sought information on 03 points regarding the certified copy of Car Insurance Policy number 31/98/0424; all the documents submitted for the claim no. (as mentioned); certified copy of the premium receipt paid for the above referred policy for the year 1998, etc. The CPIO, vide its letter dated 12.09.2018 in reference to RTI application of the Appellant dated Nil received by them on 30.08.2018, informed that the Policy Issuing Office with their best efforts tried to trace the records/documents mentioned in the RTI application. However, since the records were 20 years old (01.01.1998 till date), the same was not available. Dissatisfied by the response, the Appellant approached the FAA. The FAA, vide its order dated 25.10.2018 in reference to Appeal dated 01.08.2018 received on 10.10.2018, reproduced an extract of Head Page 1 of 5 Office guidelines dated 2nd March, 1989 with reference to preservation of documents which is as under:-

"The maximum period for preservation of such Underwriting dockets & Claim dockets are 3 years and 12 years respectively. The litigation involving this claim has started in 2013, well after such period & the litigation is not exactly relating to the claim. Therefore, the non-availability of records stands validated."

HEARING:

Facts emerging during the hearing:
The following were present:
Appellant: Absent;
Respondent: Mrs. Safia Patel, RM & CPIO and Ms. Gita Ghosakar, Dy. Manager through VC;
The Appellant remained absent during the hearing. Mr. Nikhil, Network Engineer NIC studio at Mumbai confirmed the absence of the Appellant. The Commission was in receipt of an email from the Appellant dated 14.07.2020 wherein it was submitted that he was unable to reach on 27.07.2020 at Bandra as Transport service was not available. Hence, he requested to extend the date till transport facility available or arrange hearing at Malad so that he could easily reach on time or to decide the matter as all correspondences copy of the case were with the CPIO. In reference to above email of the Appellant, the DR to CIC (BJ) replied on 24th July, 2020, informing that "no NIC studio at Malad". Therefore, he was requested to intimate his telephone number immediately to arrange the hearing. He was also requested to keep his mobile free for the said hearing. However, no response was received from the Appellant. The Respondent present during the hearing, informed that a suitable reply was provided by the CPIO/FAA to the Appellant, as per the provisions of the RTI Act, 2005. In addition, it was informed that the maximum period for preservation of Underwriting dockets & Claim dockets are 3 years and 12 years respectively. The litigation involving this claim had started in 2013, well after the preservation period & the litigation is not exactly relating to the claim. Accordingly, a suitable reply was provided to the Appellant. It was further informed that a similar subject-matter had already been heard and adjudicated by the Commission in File No(s). CIC/MP/A/2014/000336; CIC/MP/A/2014/000339 and CIC/MP/A/2014/001100 dated 01.01.2015 wherein direction was given to intimate the procedure of payment of claim and the documents required to get the cheque revalidated within 10 days, which was complied with by the Respondent Public Authority.

The Respondent further relied on its written submissions. The Commission was in receipt of a written submission from the Respondent dated 20.07.2020 wherein while reiterating the contents of the RTI application, reply/order of the CPIO/FAA, rebutted the allegations levelled by the Appellant in his Second Appeal and submitted that the records were 20 years old and the Policy Issuing Office also tried their best efforts to trace the records/documents related to the policy as well as claim documents as per the RTI application, however, it could not be traced. Based on the above information / facts provided, the allegations made by the Appellant were incorrect. Hence, it was prayed to the Commission to dismiss the Appeal filed by the Appellant accordingly.

Page 2 of 5

The Commission referred to the definition of information u/s 2(f) of the RTI Act, 2005 which is reproduced below:

"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, 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."

Furthermore, a reference can also be made to the relevant extract of Section 2 (j) of the RTI Act, 2005 which reads as under:

"(j) right to information" means the right to information accessible under this Act which is held by or under the control of any public authority and includes ........"

In this context a reference was made to the Hon'ble Supreme Court decision in 2011 (8) SCC 497 (CBSE and Anr. Vs. Aditya Bandopadhyay and Ors), wherein it was held as under:

35..... "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."

Furthermore, the Hon'ble Supreme Court of India in Khanapuram Gandaiah Vs. Administrative Officer and Ors. Special Leave Petition (Civil) No.34868 OF 2009 (Decided on January 4, 2010) had held as under:

6. "....Under the RTI Act "information" is defined under Section 2(f) which provides:
"information" means any material in any form, including records, documents, memos, e- mails, opinions, advices, press releases, circulars, orders, logbooks, contracts, report, 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."

This definition shows that an applicant under Section 6 of the RTI Act can get any information which is already in existence and accessible to the public authority under law. Of course, under the RTI Act an applicant is entitled to get copy of the opinions, advices, circulars, orders, etc., but he cannot ask for any information as to why such opinions, advices, circulars, orders, etc. have been passed."

7. "....the 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 Page 3 of 5 to give any reasons as to why he had taken such a decision in the matter which was before him."

The Commission observed that the framework of the RTI Act, 2005 restricts the jurisdiction of the Commission to provide a ruling on the issues pertaining to access/ right to information and to venture into the merits of a case or redressal of grievance. The Commission in a plethora of decisions including Shri Vikram Singh v. Delhi Police, North East District, CIC/SS/A/2011/001615 dated 17.02.2012 Sh. Triveni Prasad Bahuguna vs. LIC of India, Lucknow CIC/DS/A/2012/000906 dated 06.09.2012, Mr. H. K. Bansal vs. CPIO & GM (OP), MTNL CIC/LS/A/2011/000982/BS/1786 dated 29.01.2013 had held that RTI Act was not the proper law for redressal of grievances/disputes.

The Hon'ble Supreme Court of India in the matter of Union of India v. Namit Sharma in REVIEW PETITION [C] No.2309 OF 2012 IN Writ Petition [C] No.210 OF 2012 with State of Rajasthan and Anr. vs. Namit Sharma Review Petition [C] No.2675 OF 2012 In Writ Petition [C] No.210 OF 2012 had held as under:

"While deciding whether a citizen should or should not get a particular information "which is held by or under the control of any public authority", the Information Commission does not decide a dispute between two or more parties concerning their legal rights other than their right to get information in possession of a public authority. This function obviously is not a judicial function, but an administrative function conferred by the Act on the Information Commissions."

Furthermore, the High Court of Delhi in the matter of Hansi Rawat and Anr. vs. Punjab National Bank and Ors. LPA No.785/2012 dated 11.01.2013 held as under:

"6. The proceedings under the RTI Act do not entail detailed adjudication of the said aspects. The dispute relating to dismissal of the appellant No.2 LPA No.785/2012 from the employment of the respondent Bank is admittedly pending consideration before the appropriate forum. The purport of the RTI Act is to enable the appellants to effectively pursue the said dispute. The question, as to what inference if any is to be drawn from the response of the PIO of the respondent Bank to the RTI application of the appellants, is to be drawn in the said proceedings and as aforesaid the proceedings under the RTI Act cannot be converted into proceedings for adjudication of disputes as to the correctness of the information furnished."

Moreover, in a recent decision in Govt. of NCT vs. Rajendra Prasad WP (C) 10676/2016 dated 30.11.2017, the Hon'ble High Court of Delhi had held as under:

6. The CIC has been constituted under Section 12 of the Act and the powers of CIC are delineated under the Act. The CIC being a statutory body has to act strictly within the confines of the Act and is neither required to nor has the jurisdiction to examine any other controversy or disputes.
7. In the present case, it is apparent that CIC had decided issues which were plainly outside the scope of the jurisdiction of CIC under the Act. The limited scope of examination by the CIC was: (i) whether the information sought for by the respondent was provided to him; (ii) if the same was denied, whether such denial was justified; (iii) Page 4 of 5 whether any punitive action was required to be taken against the concerned PIO; and (iv) whether any directions under Section 19(8) were warranted. In addition, the CIC also exercises powers under Section 18 of the Act and also performs certain other functions as expressly provided under various provisions of the Act including Section 25 of the Act. It is plainly not within the jurisdiction of the CIC to examine the dispute as to whether respondent no.2 was entitled to and was allotted a plot of land under the 20-Point Programme.

A similar view delineating the scope of the Commission's jurisdiction was also taken by the Hon'ble High Court of Delhi in Sher Singh Rawat vs. Chief Information Commissioner and Ors., W.P. (C) 5220/2017 and CM No. 22184/2017 dated 29.08.2017 and in the matter of Shobha Vijender vs. Chief Information Commissioner W.P. (C) No. 8289/2016 and CM 34297/2016 dated 29.11.2017.

The Appellant was not present to contest the submissions of the Respondent or to substantiate his claims further.

DECISION:

Keeping in view the facts of the case and the submissions made by the Respondent, no further intervention of the Commission is required in the matter. For redressal of his grievance, the Appellant is advised to approach an appropriate forum. The Respondent is however, instructed to forward a copy of the written submission sent to the Commission to the Appellant within a period of 15 days from the date of receipt of this order depending upon the condition for containment of the Corona Virus Pandemic in the Country or through email, as agreed.
The Appeal stands disposed accordingly.
(The Order will be posted on the website of the Commission).


                                                                 Bimal Julka (िबमल जु का)
                                          Chief Information Commissioner (मु य सूचना आयु )
Authenticated true copy
(अ भ मा णत स या पत         त)




K.L. Das (के .एल.दास)
Dy. Registrar (उप-पंजीयक)
011-26186535/ [email protected]
 दनांक / Date: 28.07.2020




                                                                                      Page 5 of 5