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 12, Cited by 2]

Central Information Commission

Mohd Naushaduddin vs Cbse on 17 January, 2017

          CENTRAL INFORMATION COMMISSION
              (Room No.315, B-Wing, August Kranti Bhawan, Bhikaji Cama Place, New Delhi 110 066)


                        Phone: 011- 26181927 | Fax: 011- 26185088

                                     Email: [email protected]

                                  CIC/SA/A/2016/000591

                    Mohd Naushaduddin v. PIO, CBSE, Ajmer
                                   Important Dates and time taken:


     RTI: 27.08.2015              FAO:20.11.2015                      SA: 18.01.2016

     Disposed of.                 Hearing: 11.01.2017                 Decided on: 17.01.2017


                                           FINAL ORDER

1.      Appellant: Not present.

        Public authority: Mr Vikas Arora, CPIO of CBSE, Ajmeer is present.

FACTS:

2. The appellant sought to verify the education related information of Hon'ble Minister Ms. Smriti Zubin Irani, i.e., 10th and 12th exam from CBSE board in the year 1991 and 1993 respectively and also wanted copies of her admit card and marks sheet. The CPIO denied under section 8(i)(j) of the RTI Act. Hence, the appellant approached the Commission.

Contentions:

3. The CPIO Mr. Vikas Arora from CBSE, Ajmer, submitted that the copy of admit card and mark sheet contained some personal information, which could attract Section 8(1)(j) and hence denied the inspection or verification of records. The CPIO took a contradictory plea that extracting the information sought would be a big task as the record was voluminous involving lakhs of students, while their staff was inadequate, it will be a cumbersome process and also lot of time will be consumed to retrieve the details because the state-wise records were not available for the requested period. Explaining that the process of digitizing the records from current year to backwards was going on, he stated that the scanning of 10th, 12th examination certification records up to 2004 was completed and a proposal for digitisation of records prior to 2004 was under

consideration. If digitized, any record of any year could be available for verification, the CPIO stated. The CPIO on one hand denies information as being 'personal' and on the other cites practical difficulties in digging out the records of 1990s, stating that the information sought can be accessible if digitized. This means the PIO rightly understood that they have a duty to implement the right to information of degrees/certificates to the seeker. According to CPIO the records from 2016 to 2004 are made available and accessible in the digital form. It is clear that denial on the ground of privacy cannot stand. The CPIO cannot say that a record of particular year could be denied under privacy clause and similar record of recent years could be given. The RTI Act, does not allow the PIO to take shelter under practical difficulties to deny this legal right. Once the information is held by the public authority it cannot be denied except under Sections 8 and 9. It is duty of every public officer to provide information held by it if not hit by any exception under RTI Act.
Analysis & Decision:

4. The excuse of the practical difficulty in searching from huge volume of records for the year 1991 and 1993 to furnish the information sought by the appellant is not valid. The PIO cannot make RTI applicant to wait until the digitization of 1991 records. They have to adhere to 30 days timeline as per RTI Act to provide information sought.

5. This right to information was provided as well in section 74 and 76 of the Indian Evidence Act, 1872 wherein the basic principle of public record was laid down. Section 74 of Evidence Act, gave list of "public documents":

(1) The following documents are public documents: (i) of the sovereign authority,
(ii) of official bodies and tribunals, and (iii) of public officers, legislative, judicial and executive, of any part of India or of the Commonwealth, or of a foreign country; (2) public records kept in India or private documents.

6. Section 76 provides for right to inspect and to obtain certified copies, as now provided by the RTI Act. Section 76 says:

Every public officer having the custody of a public document, which any person has a right to inspect, shall give that person on demand a copy of it on payment of the legal fees therefore, together with a certificate written at the foot of such copy that it is a true copy of such document or part thereof, as the case may be, and such certificate shall be dated and subscribed by such officer with his name and his official title, and shall be sealed, whenever such officer is authorized by law to make use of a seal; and such copies so certified shall be called certified copies.

7. The official website says that "the main objectives of the Central Board of Secondary Education (CBSE) were those of: serving the educational institutions more effectively and to be responsive to the educational needs of those students whose parents were employed in the Central Government services and had frequently transferable jobs across the country. The CBSE was formed officially in 1962 with the sole purpose to make a common standard and platform for every student in the country. From only 302 affiliated schools in 1962 CBSE is today affiliated with a whooping 18000+ schools in the country. The CBSE in all these years has set a good standard of education in India. With its influential educational policies, the CBSE has reformed the education system of the country. (http://www.indiaeducation.net/cbse/objectives.aspx). Today the Board has 5119 schools affiliated to it, which include 784 Kendriya Vidyalayas, 1381 Government schools, 2486 independent schools, 355 Jawahar Navodaya Vidyalaya and 13 Adhoc schools". Its objectives and functions are:

1. To prescribe conditions of examinations and conduct public examinations at the end of Class X and XII. To grant qualifying certificates to successful candidates of the affiliated schools.
2. To fulfil the educational requirements of those students, whose parents were employed in transferable jobs.
3. To prescribe and update the courses of instructions for examinations.
4. To affiliate institutions for the purpose of examination and raise the academic standards of the country.

8. Thus the CBSE is involved in a public activity like affiliating the institutions prescribing the courses of instructions, conducting examinations and certifying results of candidates. Applicants need to follow an open procedure to secure admission and thereafter, instruction and examination is processed by the CBSE resulting in certification of the result. Every such information or certification is generated by the CBSE in public domain through common process. It maintains a register recording the details of all admitted students, their results whether passed or failure and awarding of certificates. This register is a public record supposed to be accessed whenever necessary and also used for verification. As per Section 74 and 76 of Evidence Act, this register is a public document, wherein all degree related information is authentically available as permanent register of CBSE.

9. It is not correct to say that once a student passes an examination and qualifies to secure a certificate or degree, information about result will be his personal information. Disclosure of the details of a particular candidate contained in the degree or certificate register cannot cause any unwarranted invasion of privacy of the certificate holder. The CPIO has not put forward any material or justification to say that such disclosure of academic qualification related information shall cause unwarranted invasion of privacy of Ms. Smriti Irani in this case. In fact, that information about her CBSE certificate was already in public domain, when CBSE announced results, documented in the register, and also because the candidate, the Minister has submitted same in the form of affidavits along with nomination whenever she had contested elections.

10. Next question is: Is it third party information given in fiduciary capacity by the students to the educational institution? As explained above, it cannot be defended as information given in 'fiduciary capacity" because the result of examination given after securing education through a public admission process is the information generated and given by public authority to the student and not vice versa. Except the answer-sheet given in response to question paper in examination no other information is given by the student to the public authority in fiduciary capacity. Hence, except the answer sheets of the candidates, no information can be withheld from disclosure. It cannot also be considered as third party information. Public authority has a statutory function to process answer-sheets and declare the result. Through declaration of results, the institution is not disclosing any private information or information of 'third party'

11. Now we need to deal with admit card or marks sheet, if they contain some information given by the individual candidate which could be personal. If admit card contains personal information like address, contact number and email id, it is the personal information of the candidate and need not be given. Even in marks sheet, if any such information is incorporated, it could be denied. But result or contents of certificate, division acquired, year and number along with father's name cannot be treated as personal or third party information. The academic institutions while awarding such academic qualification certificate for class 10th and 12th are discharging their statutory duties and registering the qualification details.

12. The Commission held in Subhash Chandra Tyagi vs CBSE on 21 July, 2016 that when there was an apprehension or doubt about validity or existence of a qualification or degree, it is necessary to verify genuineness of the same. If verification proves that it is a genuine degree, it vindicates the qualification of the candidate. If it is proved to be a wrong degree, it will be essential to probe the matter further to take it to logical consequences as per law. In that way it will serve a larger public interest. Especially when fake certificates and degrees are increasing, transparency to facilitate verification is essential.

13. If it is proved that elected public representative has given wrong information about their education, financial status and crimes, in the affidavits, it would invalidate the election. This was held in Hon'ble Supreme Court bench comprising of Justice Anil Dave and Justice L Nageshwar Rao in case of Mairembam Prithviraj Singh vs. Pukhrem Sharatchandra Singh in November 2016, held:

A voter is first citizen of this country and apart from statutory rights; he is having fundamental rights conferred by the Constitution. Members of a democratic society should be sufficiently informed so that they may cast their votes intelligently in favour of persons who are to govern them. Right to vote would be meaningless unless the citizens are well informed about the antecedents of a candidate. There can be little doubt that exposure to public gaze and scrutiny is one of the surest means to cleanse our democratic governing system and to have competent legislatures....It is also clear from the provisions of the Representation of the People Act 1951, Rules and Form 26 that there is a duty cast on the candidates to give correct information about their educational qualifications.

14. When a public representative declares his educational qualifications, the voter has a right to check up that declaration. The RTI Act has provided right to access which is similar and supplementary to the voter's right to information about certificates and degrees of the contestants upheld by the Supreme Court and the Parliament in 2002.

15. In Naresh Trehan v Rakesh Kumar Gupta, (2015) 216 DLT 156; Justice Vibhu Bhakru said: "The information provided by an assessee in its income tax return is in compliance of the provisions of the Income Tax Act, 1961 and thus, could not be stated to be information provided in course of a fiduciary relationship" (Paragraph 16).

16. If there is a statutory duty to provide information that has to be distinguished from the fiduciary relation. This was explained by Supreme Court in Reserve Bank of India vs. Jayantilal. N. Mistry and others; T.S (C) No. 91-101/2015;

58. In the instant case, the RBI does not place itself in a fiduciary relationship with the Financial institutions (though, in word it puts itself to be in that position) because, the reports of the inspections, statements of the bank, information related to the business obtained by the RBI are not under the pretext of confidence or trust. In this case neither the RBI nor the Banks act in the interest of each other. By attaching an additional "fiduciary" label to the statutory duty, the Regulatory authorities have intentionally or unintentionally created an in terrorem effect.

17. Ms. Smriti Zubin Irani being an elected MP and holding the Constitutional office of the Union Minister, is a public authority under RTI act. Under the RPA, 1951 she must have fulfilled her statutory responsibility to submit an affidavit declaring educational status. The information to be furnished under a statute cannot be claimed to be given in fiduciary capacity.

18. In fulfilment of obligation under Representation of People's Act 1951, the Minister for Textiles filed affidavits stating that she has passed class X and XII from the Holy Child Auxilium School (see at page 10 at http://docs.myneta.info/affidavits/rajsab09aff/318/Smriti%20Irani.pdf).

19. Hence, the Commission directs the office of Minister for Textiles (Ms Smriti Zubin Irani) and the Holy Child Auxilium School, Delhi to provide the roll number or reference number of Ms Smriti Zubin Irani to CBSE, Ajmer, which possess the records for the years 1991 and 1993 to facilitate search from huge records which is yet to be digitized, sympathizing the staff for their practical difficulties in the CBSE, within 30 days from the date of receipt of this order.

20. However the defence under Section 8(1)(j) could be available to deny copies of 'admit card' and 'marks sheet', if they contain certain personal details of the student unrelated to public activity of education, disclosure of which might cause unwarranted invasion of privacy.

21. The Commission directs the respondent authority, the CBSE to facilitate inspection of relevant records and provide certified copies of documents selected by the appellant free of cost, except personal details in admit card and mark sheet, within 60 days from the date of receipt of this order.

SD (M.Sridhar Acharyulu) Central Information Commissioner Authenticated true copy (Dinesh Kumar) Deputy Registrar Copy of decision given to the parties free of cost.

Addresses of the parties:

1. The CPIO under RTI, Central Board of Secondary Education, Regional Office, Todarmal Marg, Ajmer-305030, Rajasthan.
2. Mohd Nausdhaduddin, Near Rabbani Clinic, Ansar Nagar, Pandarpala, PO-B Polytechnic, Dhanbad-828130, Jharkhand.
3. Holy Child Auxilium School Poorvi Marg Vasant Vihar New Delhi,110057.
4. Office of Minister for Textiles Ms Smriti Zubin Irani Udyog Bhawan, Dr Maulana Azad Road, New Delhi,110011.